The Doctor has stated that the total body oioaoietyts
assessed at 30% on account of the
occurrence of the accident, negfigence ‘eovefage or ‘
insurance are not in dispute.
2. The notional of is”
assessed at Rs.2 V::T_i§.eV””1.1_otio1ia1e idcome is
assessed almost 13 age of the
petitioner. benefit of
V3 multiples to be
deducjtedd; * would apply. The
incomeloss to disabiiity is 630 /– p.m.
_ _ 3. Ifie-vappfeciation of the facts and evidence,
.”<petit:ioner for Rsx-10000 for pain and
bills are produced for Rs.2000/-
The is granted 10,000 towards medical and
iticidental expenses, Rs.50,000/– towards loss of
«.a;netiities and discomfort, Rs.50,000 for loss of
0% prospects. The future loss of income on
V account of disability is Rs.1,13,400/~ (Rs.630( income) x
12 (months) 1: 15 (mllitiplier). In an is
entitled for total compensatigz; of / as
against Rs. 33,500 awarded
enhanced compensafion;TV_th§ iI1fert§stVpa§f§-fijflie-. .15 £596 p.$.'
from the date of petition date
Iudge
Iudge