Gujarat High Court High Court

Appearance : vs Mr Vibhuti Nanavati For on 25 November, 2010

Gujarat High Court
Appearance : vs Mr Vibhuti Nanavati For on 25 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/306/2000	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 306 of 2000
 

 
======================================


 

KHATIJABANU
WD/O MOHAMMED IQUBAL ISHAQBHAI 

 

Versus
 

KURPANSING
S JAT & OTHERS
 

======================================
 
Appearance : 
Mr
MC Bhatt for the appellant  
MR VIBHUTI NANAVATI for Defendant(s) :
3, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 25/11/2010 

 

ORAL
ORDER

By
way of this appeal the appellant has challenged the judgment and
award dated 5th May 1990 passed by the learned MAC
Tribunal, Valsad at Navsari in MAC Petition No.64 of 1986.

Learned
counsel for the appellant has submitted that the Tribunal has
committed an error in considering the disability in paragraph 8 of
the judgment, which reads as under:-

“8.

Then he has claimed for permanent partial disability. He has
examined Dr. Desai of Ahmedabad and he found that the applicant had
restriction of movement of right foot left ankle, his muscle strength
is weak. Shortening is there, and there is a difficulty in weight
bearing and he has fixed the disability at 60% of the whole body. In
his cross-examination, the doctor has stated that the patient could
not drive the heavy vehicle, but he can drive light vehicle with
difficulty. He has assessed his disability keeping in mind that he
was driver.”

In
my view, the Tribunal has rightly considered the cross-examination.
No case is made out for interference. The appeal is devoid of any
merits. The same is dismissed.

(K.S.Jhaveri,
J.)

*mohd

   

Top