EN Ti-EEZ HIGH CGURT cs? E1ARf€A”i’AI{A 11″?’ 8a.r«zCgg%;:;:-§:eiéi~.{..,
BETEQ TEES frag; 19% my :3? SE§'”f’EMBE”:i?.: ‘ 3
BEFORE ;W*»
mg HQWBLE MR.JUs1*i<:.ér::~i§ A':%iA.%:;3é;
M.F.A.Na.334S–k_:€-Q? T'
EETWEEN:
Siffit. Zamentai
W19. Sysd Ahmed. Jan
Aged about 41 years I ” — ” 1 .V
R/£1; N::::?E–3_5,
fviysorrz Rcaati £:1tos:i;§fiaiominat;::ur’c1 .- 3 .
Bmzgaitzxre-$30 b "
. 4 . Appe:].L:mt
{By Sriyfifiis K1}. Bhat, Acivccatssj
AWE:
. -V V. A_ The: _i};:rIvisi{>z1;a1 kfiéiiaggr . V
‘ ‘Ba*.;:g:§i=er:’:”3V£§:%rc>po1ita11 Trangpozt Corpoxation
§»i,VH;Roa-d,’«§e1x;%ga_ior€«2?. …Re$ponds’:nt
V ‘ im. a, Advstiscatsj
Thié .a’;:»@al is fiied unéer sectimn £’?3{,E} sf M.”‘3.r'”.fiu::i: against
Y;t%1r=3 jz:cf~$?¢;:~r:i: and award datad ‘!9.0’2.’2f}f}’?, pssami in MVC
_N::a.:2182i’*3$06, an the we as f:I:1<:; XEX add}. 3&3 35 Is:§2%.C'I',
' '~ §'*.§€i?{§§3Qii€aH Area, Bangaion: ($Ci3H-1?}, grsartiy ailcawing the ciaim
" _ }.\.éiiiS:}:*z for cczmpensation zmcfi waking s3enh.an::*22r::e;":f. trrsf
* €3£§i§'E3j:)€f1Ssai:i{3i"i.
This appeai C(3tI’1i3.’1§ an for {anal hearing this day, the Cesar:
u V ” dfiiiwmd fhfé f<}E1r:s*.=s?ir:g:
{NJ
JLIDCEMENT
This; is a ciaimanfs aimeai for enha::c:1%:1iAéi§i;’*– .
compensatioxi. I _
:2. I have heard Sri Shripaé V.S};;a.ét:ji, ieafigéci »€fImj.;€fs;t:1 ”
for claimant.
3. As yer I11€:€5ii()Véi;Z_.V:”;'(3€3(‘?*I’C1%5″:~ é;e.fi~ ‘éixidcncs of PW2—
Dr.S.U,Shivaprakas.h, ciajififaiiai had.» s’ii§f’e1i:ki– fracture if left
Iadius and o¥5§1er’j;1iTV:41é;sQ§Li,aL?:(1TJ iIijufi€s§;’——‘-T’he ciaimant. was
mratcd in Vicfxiagéa _§:ic5s;pi§g§1;~«.f§t ft:-3 tixne of accident, crlaimazn.
was ageti $333611: <7¥:7}_ ..f§ii€ was a hcusmmlfirz. The f:'a<:t11m
was r<%:{i.1113. As per
:”1’V’3;d”€i’i1aC5€5..A”‘Gf éiiéiii. aft;er compiete treatment, claimant.
«.,».;;2pe««,
$ti3f::§*s– 1¥i:Si§’iC’E€€i movemerxts cf left limb; “I”i1c
iias asaesseci germanent physical éisaheiiity sf
‘ ‘
Wiaift 18331:: iiémb at 15%. mid 8*332’é« with refextncé ‘:0 whoié: body.
,
The ‘¥’rihu11a3. has awazxied compmzsation of
” -»R~§.71,G&C;j «« under faiiowing headm-
V E. Paén 51. szxfftzring : RS..12Q§,C3ff)f}f-
if, Medical Expeuses, C:<mve3ra:1ce,
Neuzishmcnt 8:. Attcnéant Charges : Rs. V-
ifi. Less Qffutlzrc tzaxnitzgs b :
iV. Loss of income during t1’c:atmc11tV’»g43eI:i:<:)<;i..::'Ré., 51 7;'
Total C'.»omp<?;1:1s;:;_1.t:iG1: ' R357; i',f)€%i}jf
5. After heazrixxg }a;11ne;iV””C¢éj2néei_ far Aciaiméaxzt and
having gone through t141″t’–# ;re<::3_;§§§.§}, ,,,;»f the opinien,
Tribunal s11c)uici'_'i1:_;_1ve :.':§9§2s}9éé1lci::i_" 'c:{§:–x1_13:a{*:11:s:iiIio11 under the
heads "iosspf snjeéyrfiient» cf iifiéf' ané "fniure
msdicaivv expénsc_$". '"3.Ti1.a1'éf;2m,_ f20D1}3€I1SaIiOfl awarcieci is};
'}"'1:1"3u:1aii;~'s m0<ii1'§c4§.':~:§$_f:jiiQéix?<s:'%
L P9531 Sufgéffififi' 2 12$. 2{},C*I;}0i"'
'V V' «ii . iv'£€:_£:Eic;;a1A e.;~:;:)enscS,"'{;'1)i1vej§ranc{:,
V ' v§'%§o1zt'iSh;:";é'Ix§:V 82/» Attsnéaznt Charges : Rs. 5,000} —
1:1. zagigss ci?:1%;:u£¢.éa;nmgs ; Rs. 4o,:;':::;:;":;,/.»
_ W. {#233 Qfeazizings during iaid up gaserioci : Rs. 6,<:z0<::;»
' Less; z<:§f—émmzitias fir. cnjeymcnt of fife : Ra 2£},{)OO[' «-
_ §¢'L F1I.ii1r€ medicai £3X13€1}S€S : Rs. 15,006} —
Tetal flompensafion : Rs. i,0I:"3,GG€}j —
I/=
6. In the: Itsuli, E pass the f01iGWi:1g:~
CIRDER
The appeal is accepted in part; Tfié’im§4a;1g11e£i”is
moéified. Cnazpensatign of Rs.?i,ii$1%i§ai
is enhanced to Rs.1,06,0{}€?f–. a1I}GiL£:35i_:
interest at 6%» per annustégf of’ fieiitiozii til] the
date of mafisation. The shall he in
the ra1:i(>1:1 evolvfjfi :tiV1’é: Parties are
d.ir<:r;:t€:d to b:::;si*- cGS tS_; ¥Z§Ifii<:t::f1's cifirccteé ta send back
records aiming \.jé:ith[Vei 'c:<:t§:fy —
Sd/-7
JUDGE