aceidezzt he has became permanently disabled azadthat he has
S?f3I]’iI mere than R32 lakhs tawards Ineciicai “()3 the
claim petition filed by him, the IS’ respondéfiziwlnsfifefé c<§f1tés:ed
the matter. Based on the pi€:a:'3ing»S',' *t§;e".Tr£'b–u§_"1a§u§;§:vi;zg"«rai;§§¢d
thme issues; for co:2side:*a.tic3n, éfifi enq1;%ffy;§iai'irz§g h'-f.':1V£i".fi]E1{
the accident was due to th5'n:égIig3né&~ .0_f1 the of the ériver
of the bas in quéafihn i1é?e§<i:;j2g.";"::.fi.f0, 'éensideratian the nature ('sf
injuries s:;sf.ained,Aw'i7:.t:c§.§ca}~ f'i1§c:.zrred and disability
sui'Fm=.<*§»v ¥1&1$%4%:a.w'afée& _a tgstégi. s.mnJ%5:~ Rs.3,20_,G00f~ with 5%
in.t€:f~33f'wgjiaf-:'.E{:);3';-._fi:s 'da€e:%_.,§?f.iretititsn tiil deposit. Being iiflt
Safisfieé f}jVe»Ts:éiid;_:$éwa1'd, the claimant is before this Court.
Aiifacczurding to the learned Ceunsei for the claimazzi he
was. Rs.8,0{)Gx'— pm. fmm agriczuiture and business and
hifsflncezne is taken at only Rs.2,i380f- pm. far the purpose of
'ffcaicuiating disahility and ihaiz the ciaimant has sustained 饀}%
disabifity 're the nervous system and algae p«erm3.ne:1t disability to
the whole bud}; and '(hare is a 3033 of £ncn1ory to due to
which he cannot run his business. He is still tak*§:1%g'zi1¢::é'i«ci1Ies
for the aiiment due to the accidental ixtjurigs t}j_a=f hé ¥za§§_n ut_
been awarded suitabiy an the ifitiaezfliéfxeaiis gly;
sought for enhancenxeni. _
5. Per–cm1tI*a?_ . that T. :a;pp§;§aré13g .fi.3r the
Insurer has sub111ivt9iié;{“” has been suitably
awarded 93.33:} the proper and dees 110″:
require ::’a i1 ~~ . A
tha arguments advanced. let me
aansiderf wh::;$:}écr L-hevciaimani is antifleé far sxzhaizcczneni of
I “”r:k2:1i>ezi’ss3:i0:2?
‘ ?.’ §'{ is seen that the ciaimant has been cmstzrvativeéy
‘A : irefiiéd at Manipai Hnspitai and to that extant Rs’}.,72,0{3€}/’n hag
‘ been awarded mwards meciicai expenges. Tswarcis pain and
sufferings he has been awardcti Rs.50,000f~. Towarés I033 sf
W
future earning cagmeity Rs.78,00€)f– has wen awarded”tak’ing the
incnmc efthe claimant at Rs.2§5G€}:’–~ per i’i3{‘§n’th§..ti’§’;?f’i:i%§}x$.V’3.’é)SS {if
amenities the claimant i1as been awarded “‘1″ei§a%d.$
cenveyagzcr-6, nouréshzzzent etc, RS&.§,%{}f–‘-‘”11’aé’_’vbéen “aw-arCie:*d.””-..
However? 0:: the head Qf medicfiai ezs;pcin$es.’a§1d- a’}=§e}A_pa.§n.’anfig f
sufferings he has been sui§ab1y4’a.§¥arded.’f2ér 3z–s “2vnés–..:af
future earning capacity di1e’ti_§”éisabiiiiyis’ciiricéiffiéd, tzfifiing
the izaconze {If the c;__I ai:nanAt_..a{A'”Rs’.’3_,C)O0§3;5i)§;”-7, month he
wcsuid be awarded ‘at: that head. Having
ragard £0 flzethct t11.=itv–3:2e:’!’1a’:3 Afsvs;st}i’i;;cA€i* ji’1’ipair112ent of Imrvcrus
system lézngfliér ‘Rs. 18,(}0O:’- an the head of
1033 ef’_Vva1:ije’:1’%tiéS,’ _S:i:°i§;:=:; the vélawjxnant was travciiiiig fmm
Bcf:nmats,x9;2;dv§aVVt?fi;~ hgtfiml and he was hespitalized ibr a
:3?zzzcyié’ i:hé1i3.__:ét…fx;~onfl1 another Rs;.I(}:{}*80,?– wouié be
a_wardeci.. C33 @3167. hexid {sf conveyance: and: nourishment.
‘Rs,§A;G00i’« awarded inwards ftiture medical axpenses.
% % %1:m«§%gm, the claimant maid be entitled ta Rs.SGJ300;”~ with
;).a. fmm the date of pet£’tim1 iii} deposit, ever and
A ‘~~.._abQve has ahead}-‘ been awarded by 326 Trib12;:3I.
W
8. It is submitted by the learned Counsel for the ciaiinant
that since the Tribunal has last tha entire: records, 30 fat
payment has not been made. Having regard to the nature 0f
injuries suffered and medicai expensasg éneurreii the
ciaiznant, if is hereby directed in the Tribusgaii ;
separate erder sheaf: and to disbiirsé: fhc v::zé’iir{cT_ ‘émojgxnt ta the
claimant wit§10uttiirther”d€§2a§s’.’–_j g u
9. A¢c(;%d§figl},;§ ép;:_::%;_:.iE–~.i_s ai}L§’§m{i. in part. The Insurance
compa;v;§;”‘shé}Ej; défrirsit “Elie–.£:n’hAai1£s<1§ amount 0f'c01np€:nsatéan
within ihzée date cf receipt of the cap}; nf this
ardcr. _
Sd/-Em
Judge