1 S.B. Civil Misc. Appeal No.926/2007 Mana Ram. vs. Hanuman Ram & Ors. S.B. Civil Misc. Appeal No.926/2007 Mana Ram. vs. Hanuman Ram & Ors. Date : 24.9.2008 HON'BLE MR. PRAKASH TATIA, J.
Mr.JK Mishra, for the appellant.
– – – – –
Heard learned counsel for the appellant.
This appeal has been preferred by the appellant
aggrieved against the less payment of compensation
awarded by the Workmen’s Compensation Commissioner,
Udaipur in Claim Case No.61/2004 vide judgment dated
1.8.2005.
The appellant suffered in total three injuries and
he was advised to get X-ray but no radiologist was
produced nor X-ray report was produced.
In view of the above reason, if the Tribunal,
after considering complete evidence available on
record, has awarded compensation of Rs.11,200/-, the
Tribunal has not committed any error.
2
S.B. Civil Misc. Appeal No.926/2007
Mana Ram. vs. Hanuman Ram & Ors.
In view of the above reason, this appeal, having
no merits, is hereby dismissed.
(PRAKASH TATIA), J.
S.Phophaliya