11% THE HIGH coxmrr or "
czncvrr amen AT V' H
DATED mm THE 2s:fm"'T'pA:*A%Vc);«*
_ 3 A. A "
THE HON'BLE MR. fiufizca D33
M.E..£§.. No'. V-1o~.§;3;9'}2;_)o»6 A' I 'm; T'
BE;'}"%§2'§-E§\€: V '
AS313: gags}? 2<é2f~YEA't::i':':, :
:::c:<::<:;é.?Pgfij:%§?A§3;gS'¢;P;?A mm t3A.L.1~:H<::a
. . APPELL25;N'?'
gay s%;iz._:~::;13¢ §1a?;:';u':~;§:'; mva;
****
E; -. ,”»..js’;»§§;i-.’?;:aMANoC;§ ?AL£.APP2% E{§£AN?E’?
‘ §;;:i;Ej;=; MAJOR
.- . §,f’..(} §<:ULGO¥:3, *E"Q : Gcégazi
0:3? ; BELGAUM
.. ,2. . "'§'E-IE OQEE;?¥'E'ALEF€SU§?A£\ECE {:5}, Efiffi,
REP; 337 ETS DE§:*'IS§QN£§_¢ §vfE33:N§§CsEE?
SE~IANB£G CE~EA.MBE§?S
E<Z§'E€LGS§{fi.R RGAB
BEL{}}5;?;JM
RESPG§'§§}EN"§'S
£32' SR3 M. VESBWA-}§"§'H Rig}, 'v'A §'7'{§R Em}
9?} £41.12. PATEL; 238V. Fiffii? F3~ l..3'}
%2w~
¥-.3
THEE» APPEAL ES FILED ws 173(1) »:;v§f–~:;»:Vf;?A;;§;'i:'i:*..A{s;é}N's'i'
THE JUDGMENT AND AWARD DATES): 3:;:_,1:z~..g0Q3~ Pnssw IN
MVC Nos. 2338/200:2, QN 'F'HE_,FEVL_F_34 F”THE’~:’;; clxvu, ;:t;D”N:§>E:.sIS’AT:é:=s__’ –A_N;D” _’s}3;§K:NG ‘
E1″E§£A§~IC£1N§ENT op’ cc:zv1E>2;r»;§;ATEG:~;f_’ ‘-
‘FMS APPEAL cGrv: £N.<§ ON §'eé'Am¥.'r§1ssIm2 THIS
QAY, THE CGUR'? QELEVERE3} FOL'1;;(?:'W§'E'€G:
mg claimant being aggrieved. iay the
iizadfi-n'3§;£a<:jy* izf é§m.;§én séfi9n awardcd by tha Tztibtmafi in its
3 ;}aéi:'m:"é c:fasa1_'_V?3l{}. 22,2395 in MVC NQ.2;;318fi2G€)2.
E15" ':11: accident 3:: questicu, the claimant
V' _ uS31f§2V}f"€{§ ' fracture ef nasal bctientit and some abrasions.
" 'I"h$_ evidence fiisclcses that claimant was inpaiieni:
frQ%:iL. G?.{}9,2€3Q2' to P1)sC*9,2GQ2' Theugil the dgctar I3.'s31.9
_ V 'dfiposad that Claimant suatained disabiiitjs ':0 the sxtani of
29"/it; in raspect of the skulé, the sams is 1101: supported by
oihez' €V§{i€Z{1{3€2 on Itcord. The claimaxzt was agfid abaui 25
Rs.S,(}§()j– with 9% intemst ti'i}_cé'v:f£'1i§né1*fi%;:(Vi'*-._.
amouzlt.
iii) Ord sired accei’z.£.i_._ng1yD ‘-_ ‘