2000 INSC 0507 SUPREME COURT OF INDIA Darbara Singh Vs. Paramjit Singh C.A.No.2490 of 2000 (B.N.Kirpal and S.S.M.Quadri JJ.) 07.04.2000 ORDER The Text below is only a summarized version of the order pronounced Tribunal awarded compensation to appellant who was victim of accident but restricted liability of respondent to 50%. Facts revealed absence of contributory negligence on part of appellant. Supreme Court held that in face of such a finding restricting compensation to 50% was not justified.