High Court Karnataka High Court

R Harirajan S/O Ramamurthy vs Sabapathy Nadar S/O Nalla Muthu … on 5 January, 2009

Karnataka High Court
R Harirajan S/O Ramamurthy vs Sabapathy Nadar S/O Nalla Muthu … on 5 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


not in dispute. The perceiitage of limb .

assessed by the doctor is at 55%.. it ‘V

disabiiity is assessed at 20%.

machine operator in TVS giotting 501’

Rs.8400/- pm. The .:iot–v.._10Si: his
employment and his _afl’ected on
account of the may not
be entitled tr–,)”‘2:”.f_i*3z kiss of future

income or1t’étccoaint”‘o;f’ disabiflty; V ‘

2. OflVv..:’s-i-tasssss:o’:1a1i”t–.the evidence the petitioner

is exgtitisd to 511){}'(V30,/.- towards pain and agony;

to”a_fards loss of amonities and discomfort.

produced at Rs.14(‘)0O0/–. The

V –Vpetitione1¥:is”fii’anted Rs.160000/- towards medical and

., expenses. Rs.25000/– to be ganted towards ‘

income during laid up period on_ account loss of

” The petitioner in all is entitled to a totai

‘ compensation of Rs.29000(}/-. The tribunal has

granted a higher compensation cf Rs.3060{}Gf»:;

no enhancement is calied for. Accordingly, K V’

dismissed.

t Iu&g”§%

égi?

Gps*