(By Sri : A M VENKATESH, ADVL, FOR Ri)
mis MFA FILED U/S.1′?3{1] oi?’MyTA$3’1*’–AC;>.iNS*i’Vj?H§;:;j
JUDGMENT 35 AWARD DATED 14×3/2005. PASSED*iN~ MVC ‘
NO.2’?’62/04 on THE FILE 0? ‘r1»:’1.~”;-._;x A2::’»D_L”Ju13’r OF SMALL. CAL’1SE~~S, METRCJPQLITEN “AREA,
BANGALORE (sccI-i.7;, pAm*LY’F=V..;u_,1,_ow:Nc« THE CLAIM
PETITION FOR COMPENSATION 8s,$J?3_I:3I{1N€3 ENHA2~mEM’EwT or
CGMPEHSATIQN. ‘ .. .
This Appeal coming 0115 for ‘day, the Court
made the foliowing . * . V V’
A
Tiff: Ti:§ét:i{:~*:’~ f:nh5n;§t:ment of fi)Tflfi6flS8tfi)fl
31V3’I’dF£’} i?§f’ ‘the ‘MVC $102762] 2004 on the
gmungi. that ‘ii¥;tc%._:v’i”n”!i’:1n%a1V&I§;a:=z awarded Irwvm’ compensation
1’z1}der’Vt?i锑hé.ads of pain and sllfiiaring, loss of
}iuf”t:,_l*(}:sss (“If income. during ‘lTff’.8tfIlfiTI1′. perimi and
:znd.:=;§4’theV;:e;.¥{..%; tiraisahimy.
I”–.§-.m’*niexi wommttl fin” the apprflant argamci that in the
if1s?£;1}i 9536, the appellant. stzsfninexi 8 injtlfififi leading to
._ ‘~’_}”lf”*«1.’VfVl’¢.*3’!”‘IA”h¢’¢!gl.”: 0f the ktfi’. eye: and fi’act.urt: of first and srtormd
2′?
stzffefing, a .fi1rt.imr sum nf Rs.’25,0G-0/– is M
towards 1035 of in-rnme during tmatmhnt’p€:riod, a fi:ffl€é:r
seum 0fRs.1(},00O/~ is awarded. Thtfié’ ”
Enhanced to Rs.65,000]– whidifi>txVi.sa«r;<A'3¢*:It*i'i~1*;giy 5y–a1zos»»%ng the
appeal in part.
Akc