assessed at 90%. The petitioner is a minor. Theiefore_iio£iQii.tgii’ _
income of Rs. 15,000/– pa, is taken inte oenside:*3ifiieri.”A’~?i’he u
loss of income proportionate to disability ;
(Rs.15,000 x _9_Q)_.
100
2. On re~appreciatior1 ffhei’ the
petitioner is entitled for Rs. pain and
agony, ii2s.1,00,000_/ie: Viiéiilenities. The
petitioner is aged of income is
calculated ” -..’.I’he:e is almost 13 years
accelerated beneii’i;_ of 3 multiples
to eqixalise ilge’ Hence, 15 multiplier is
applieaiii:’e_A ‘lose iiii “of future income would be
:2s.2,o2;so{t3/–%i.i (income) x 12 (months) 1; I5
The is entitled for Rs.50,000/ ~ towards
Rs.20,000/- towards medical and
The appeal is allowed. In aii the
entitled for Rs.4,72,5oo/—- as against Rs.50,000/–
eeeaseaixraiéaied by the Tribunal.
T
3. On the enhanced compensation the ”
enfitled for interest at 6% 13.3. from the date of 3 ..
date of payment. The 60% of the comp}
kept in ED. 40% of the compensatien 1 V
guardian for maintenance and to ma