High Court Karnataka High Court

Smt Najabunnisa vs Sri Suhas on 19 March, 2008

Karnataka High Court
Smt Najabunnisa vs Sri Suhas on 19 March, 2008
Author: Mohan Shantanagoudar
.;..

I-flsanaegur, partly allmrinq the: claim gaatition far

ccmganaaticn and seeking enharzcerue at c:.f_ 

czmgmrasatrmn.

This !t:.E'..i'a. ceoming an far final hearing 

flay, the Efiilrt ci«ali*ar-axed the fallnwfing: 

T1313 appeal is filed taifze claimant   u

far mzhamzemaent cf ccmgansatvitsxéé' awazV*§'ac§"'Ti35y  1?:;he=

tribunal malcrw.

2. Base ma. V thg.-w"vgéofisiézlgéézi; é."'_=:§a§%§é.rj.E:ed on
14.94.2904

, aufferecfi
rracmm at and fractum
czf Vwas a lady aged
amut 53 gr§a~r§ af accident. aha

unaierwent t3pe:afa§.ien..’~a§S:§ Viiaplants were twat}. The

;_v._as» an “it1.’p’a1:ient far lé fiaya in the

vyraa srmrtening emf the limb af 1

iractlfi. “”‘é?’3néfii:*itaunal in all has awarded

‘ »-.:e:;mg>a12$aj::i1;»*::n <<::.f Res. 64,. 900;"-..

1?ua<*.ausé cm' the injmries sustained, the

finds difficulty to stand and ta walk

a lnnger aiatanca. fine walka with antalgie: