Gujarat High Court High Court

Saberabibi vs Sagir on 13 July, 2010

Gujarat High Court
Saberabibi vs Sagir on 13 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/483/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 483 of 2010
 

 
=========================================================

 

SABERABIBI
WIFE OF ISMAIL CHITAMAN - Appellant(s)
 

Versus
 

SAGIR
AHMAD AZIZ AHMAD SAIYED & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Appellant(s) : 1, 
DELETED for Defendant(s) : 1, 
NOTICE UNSERVED
for Defendant(s) : 2, 
MS KARUNA V RAHEVAR for Defendant(s) : 3, 
MR
ANAL S SHAH for Defendant(s) : 3, 
MR VB MALIK for Defendant(s) :
4, 
MS LILU K BHAYA for Defendant(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/07/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.M.A.Kharadi for the appellant.

Learned
advocate for the appellant submitted that the claim was for Rs.7.00
lacs, as against that the Tribunal has awarded only Rs.1,61,104/-
. Learned advocate also invited attention of the Court to the
break-up of the said figure which is set out at page 16 of the
judgment and award which reads as under:

Rs.1,06,704=00

For
future loss of income

Rs.

7,500=00

For
mental pain, shock and suffering

Rs.

6,000=00

For
actual loss of income

Rs.

2,400=00

For
attendants’ charges

Rs.

2,000=00

For
special diet charges

Rs.

1,500=00

For
transportation charges

Rs.

35,000=00

—————————

For
medical expenses

Rs.

1,61,104=00

Total
compensation

Learned
advocate submitted that the amount awarded under the head for future
loss of income is on a lower side. He submitted that the learned
Tribunal ought to have taken into consideration the decision of the
Hon’ble Apex Court in the matter of Lata Wadhwa and others vs.
State of Bihar and others
reported in 2001(8) SCC 197 and
ought to have taken into consideration the prospective income of the
deceased on the basis of Rs.3,000/- and hence the matter requires
consideration.

The
appeal is Admitted.

(
Ravi R. Tripathi, J. )

syed/

   

Top