Gujarat High Court
Hanifaben vs Bata on 11 March, 2010
Gujarat High Court Case Information System Print FA/2863/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2863 of 2009 ========================================================= HANIFABEN UMAR GAGDA - Appellant(s) Versus BATA SURA SHAMJIBHAI & 4 - Defendant(s) ========================================================= Appearance : MR.HIREN M MODI for Appellant(s) : 1, None for Defendant(s) : 1 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 11/03/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the appellant. According to the Doctor, the
disability which could be expected is only upto the level of 31.5%.
She being housewife, her notional income was considered and future
loss of income of around 1/3rd was considered and
multiplier of 15 was applied. In that view of the matter, it is not
considered that the compensation awarded is on the lower side. In
that view, we are not inclined to entertain the appeal. The appeal is
accordingly dismissed.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top