High Court Madhya Pradesh High Court

Smt. Pachuli Bai vs Muni Kumar on 28 June, 2010

Madhya Pradesh High Court
Smt. Pachuli Bai vs Muni Kumar on 28 June, 2010


M.A. No. 1606/10

28.06.2010

Appellant by Shri Sharad Gupta, Advocate.
He is heard on the question of admission.
This is an appeal filed by the claimant for
enhancement of the amount of compensation awarded by
the claims tribunal by its award dated 5.2.2010. The
claims tribunal has an amount of Rs.10,000/- towards 10%
disability to the appellant. The appellant examined Doctor
P.D. Soni, PW-3 who deposed that there was dislocation in
the joint of knee and fracture in Patella bone. This witness
has further stated in cross examination that 10% disability
is only for the injured portion and it does not may cause
any hurdle in daily working.

In view of the aforesaid, I am of the view that the
amount of Rs.10,000/- as awarded by the tribunal is
justified.

Next it is contended that the appellant has incurred
expenses of Rs.15,000/- but before the tribunal, the
appellant has not filed any bill or voucher or even receipts
yet the tribunal has awarded a sum of Rs.5000/- towards
medical expenses.

In view of the aforesaid, I do not find that the award
passed by the tribunal deserves to be interfered with.
Accordingly, the appeal stands dismissed.

(R.K. Gupta)
Judge
rao