2000 INSC 1230 SUPREME COURT OF INDIA Jai Singh Vs. Salinder (K.T.Thomas and R.P.Sethi JJ.) 17.11.2000 ORDER The Text below is only a summarized version of the order pronounced Respondent claimed compensation on death of his father in motor accident. Tribunal awarded compensation. Appellant challenged Order of Tribunal in High Court. High Court dismissed petition without considering contentions raised by appellant. On appeal Supreme Court held that appeal had not been given fair treatment by High Court. Directed High Court to decide matter afresh in accordance with law.