2
TH}LE:3s EPPEAL CGMENG (EN FGR CGNCIEATIGN BEFGRE {GK AE)§’\LAT
§FTER BEENG REFERREB VIBE CJRDER DATED 22w1~2GG8, THE FGLLOWING
QRDEQ IS Pfi.S§~§EE”3.
C CILI TI 12) R
T his is a ciaimarws appeai seeking hf
ccsmpensaticm for the injuries sust;£E%§éd’«jn~«. a’ .i}f§£3tQr”‘Vve§’2éci%§,_
accident.
2. The ciaémant was V. Qn
-account of the accident,’ hand were
fractured. He was and the dcctor
apmed that the to the extent of
40%. as 30% and Enceme at
R.s,30t38;’- pé; m§§§VtH*’;v.3§’piy’ifiA§vv–«mu-‘Etipléer 9f 14 for 41 years, the
Tribufiai awarcfiefifiéa <3 u¥"n:
the nature of work he was doing,
natur._e’ {if*»§.n3u;fies-fiesustained and the fact that he may not be
:i ‘a._;b;ie to”pérfoErfi”–V’::hVévVsameras he was doing eariier and aisso he
mof:e§ «;_f::$r future medicaé treatment, after protracted
i’i_é§.a€ifati¢Lfi’s, the parties have mutuaiiy agreed that the ciaimant
‘fie-acid bfé awaréecl-an additienai sum of Rs.6S,OCt0j- énciusive of
W,_ .§_’i§te.e¥;ést. Hence, we pass the foliowing erder: