‘awarded by the MACH’ While allowing
TV”:v’_Sm£:.’Srcevidya far the appellant is that the tribunal
_H¢ii’I’eci in taking 111% income at R$.500/- per morzth
and dici not apply the disability percentage 31: 3.5%
4 M13 NAMASTE EXPGYFS LTD
BY ITS MANAGING IDRECYFQR,
NC).21[2, VITTAL NAGAR,
CHAMARMPET,
BANGALORE 18. u j__
RESPONEJENTS ‘ _ :
(B3/.§§ri AM. VENKA’I’ESH,ADV. F<).R~1:z.1.,5 '.
MFA FILED U/S 33(1) OF' mi Ai3A_I'N_S'I':;I"Tl";§'E
JUDGMENT AND AWARD {3}&T_ED:3'.A2.G5 mssavp fa '
MVC N().1€}82/99 GIN 1%_%iL;3 MEMBER, V
AEDL. MAST', MAYO HALi;'AVU'}'&'i'f12'vBAN'Gg?J%(.}~RE, (seen-
26) PARTLY 5z;1}Qwi¢j’é”:”1′-233.1:ziL–51M ;:3ETITIGN FOR
c.0MPENSA*r.I&i>N }1§j’2§;_~u’13 : ,1″Ei~iHANcEMENT OF
c:c3z~».*:1:>£:1\:s,é’.I_V’I<;*r:_i"_"%'.;.V_'.V '" " '
THIS =-coiyzzzm' "<:m:"°1roR HEARING "I'HiS
my, *1;;~:,-113: THE FOLLOWING ;
JUn$MENT
apw5II'a1<1t…«is aggricv-2d by the qiiantum of
Liability is not in (3iSp1J£tf:.
7~'I'he grievance cf the learned counsel
9/,
V
.4
Award stands modified by aliowing tbs appeal
in part thus.
.. 3 *
Dvr: