Gujarat High Court Case Information System
Print
FA/2181/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2181 of 2010
=========================================================
RAMILABAI
MERABAI BHIL - Appellant(s)
Versus
NARENDRASINGH
PADAMSINGH NAYAK & 2 - Defendant(s)
=========================================================
Appearance :
MR.HIREN
M MODI for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 09/08/2010
ORAL
ORDER
1. Heard
learned Advocate Mr. Modi for the appellant original claimant.
Learned Advocate invited attention of the Court to the relevant
discussion about the assessment of income of the claimant, assessment
of the loss of actual income and assessment of future income. The
learned Advocate invited attention of the Court to the fact that
there is a medical certificate Exh.29 wherein it is stated that, the
claimant has suffered 53.6% permanent disability with reference to
both the legs, on the basis of which the permanent disability qua
whole body is assessed to be 26.5%. The learned Advocate submitted
that the case of the claimant is that she was working as a labourer
and was also discharging her household duties, which she will not be
able to do with the aforesaid injuries
and the permanent disability, the Tribunal ought to have appreciated
the same in right perspective.
2. The
matter requires consideration. Admit.
(RAVI
R. TRIPATHI, J.)
jani
Top