IN ?HE HIGH COURT or xannamaxn AT aaxaayonz
an-ma ‘F318 «’32 1′?” any G5’ sum 2.3es{‘_Q ~..vVA’
EEFQRE ‘ ¢%LV 3.
THE HQN’ELE na.au$y:¢a x;xx$§§§ : _ ; ‘
M.s.A.uo.;29§5xga§?(fivf = =f- 7-A
BETVEEN: ‘ u% :
1 R.Vm%II(A’fAR£§VARAPPA
sic Immx m~nma%
man A3011′? ‘2f?’=.Yla.’.a.a_ V
RIM’ 199:: z.:vA:::-21\’I».L}i in Lhasa» _
vaxmrapuaa Pose, mmsmm 392;:
fifi:GEPP_’.£:’I4I ‘rM;ux,,.. nxsstaaxcv
‘ …A1=as:.1.A::’:’
£3? 53$-Sfi?f¥BRR’Y_R$D5Y;f33Vs}
1 ma 0RI$3?Ah’–“IN3’URA2§.CE.___Cfla h’I’D.,
nrvxst-gum ‘cesrztis ‘ss:q.:1,,2
J.Po.YAhAK5}£!iI H.a.Hszj0:{,’*~–.2No shook
1001/56, *::Va.vnAasu.maa~.._aaan
(TH; amcx, EAJAJIHAGAR
a.1:_:e<;;A;.<:as–56o'*–w81_{3..Mv
' 3;'-!%.iEb2'£HU ._
we s,_ja.§w:~zn:;1.js.L
;s:¢:.M5as.' .€TH;'31Jccx
mqmxremmz
aAnzcawRE;4-560 am . . .nxsPoxnma'rs
énxnrvasa, aw. FOR 111
'-333: 'if.'f.8RIHIVA3A HURTHY, ADV. E93 3.21
' imam rznsn we 173(1) or xv ACT Asaxaesr mm
Aiiii AWARE} IJATED: 2433.206'! P3535!) Iii WC
x '~,1Ii€§.~.. 526912006 on THE FILE OF was xvnz Anna.
JUNE, COURT 0! fiihllah CAHSES, HEIIBER, MAC'?-4,
H_"9tm':'ae9oL:'rxAx AREA, Bnmawaa, (sc=t:H.xo.4},.
PAR'FhY ALLOEIIMG THE CLAIM FMITIOR FOR
mwmm U?" wwwmmmz WEWM %$%&"éWfia"§"%%& mam KUUM" WW mmamm MEQH fififififi' U? EWKWAYAKA éfifiii-§ QWURK Q? %&RM&'¥%%A Efififi filflfififi
(3314? WSATION AH!) EEEKING KRI'9s!*3C&!EN'3" 0!'
93%? flfSATIG!'l .
fifififlfimwfi
THIS APPEAL CQIEIHG 0!’! FOR HEARING THIS DRY,
‘PHE COURT BELIVERED T1-IE !i”OhL(‘JH’IKG:–
JUDGMEN’?
ccmponsation. As pm: ‘the V’
Q
are
x
Q
®
Q
E
Q
E
Q
Q
2
g
avidance of Pi-2 “si.§££a:§¢§
follwiag injuries”: A _
Fractures of” and fibula.
E’ra¢t;;.fa,§ wa;&§”‘:§dQc§.<g nyppan reduction and
intarngl.
2. Evan tr§§’t::;ant, claimant
azffexrs xram :
in difficulty _ %s:3t;§:;ti.n§’,…”~~”walking and climbing
»%h° Stakes?
2} !.’f::_a:>}.’e» ..te..:_;xaVe«.:fn<;ian type at toilet.
. _ i–a;aIsessed permanent physical
‘Fig-&~vi3 loss of earning capacity at
A “:%. ‘_r§r;§ L”%;.1aimaat was aged about 29 years at the
accidaxat. 1-Ia: was working as Kadzim
The tribunal has assessed the .i.n::am at
at B.s.2,£I3£3i— p.m., which in my
wnsiderets opiaicn is an tha iwer aide.
fig
¢»:€&m»fl«%-.
‘MW Wm»; WWW mow? wuvmm”em”‘<9»&aI"'%iw'az#"'le mmmwmm wwwwm y_.\«wf'f€" mmmmwmammm NEW" hwmflfi WW Wmfiwflfiflmfi WHWM
This is claimant': afj§§é'1«£dr ez: hén_c§m£n£"'. AV
%Wm§i;?a' wk" fi§fli.L¥%Nfi%M%§'i.4i¢& W%$.$?%"§ fififiwflfifififi MWMPQ mmm" mmmmmm wgww %{;Wi§%"§" W? amammmmzg Mmififi €.;li3§.fiR¥' WE' $'€g%E%k"<réfiQ%'fia%s% Mfififl agmmm
'i'har¢.t'ore, the income of the claimant is ggseasud
at R.s.3,£3G0/– p.n:. 'rm tribunal ha.3V~.. a§m,rdad
campansztion at Rs.4,fi00I-
earning during laid 1..t_;!mM »_’perf£.’t’>'<i",,—-.:'_': ,ifi§.£t:n
inadequate . The <:laimant:=.._ha:§" T biafin. a: '
cf Ra..5,000/- towards11;e<1i§a;. ,__:§x§sa§iss§§;.
which is alga inndoqu§t;§:.’ ‘!’i”1’§’.-‘«.”‘§.:.t'”t’.v>’:.l:’a.;.Vf§ I madiiy
the conpansati:sx;_.. ‘ :« .. ” « _ the H 1:’;-ribunal as
taxzwsz V
Pain am nfifmingt/”‘::::TVL:Vl” L
was or amtzities ‘lg-i:%§i;1-%.§§§’j’.-i f 1za§;;a,’ use/-
amuml and !i's 335,090}- was of .
Pexiod of t.raatmg_:1t. = ” ‘ ‘ Rs.1G,0O€J:’–
was of naming r:a§,4;§ae:;i,ty”‘
it 1c_:r:’s*3 gamittg… _____ R8-30p30G/-
a::§6;ic;a1.VA_vez%p§:ii’ss_s Rs . 1%), £109!-
3. t1je.’:V’L:.§;;:e::;4ult, I pass the relieving
is accaptad it: part. we irapugnea
‘ ccmpansaticm at R.s.1,32,a4G!-
by new tribunal is anhanrzad to
=~n;;e;-..1,7e,naeo;- with interest at 6% 12.3.. Steam the
Gate of petition till the data of realisation.
K’
__ §»- &g,m,7
Wwwmmm WWW %«»wwwA mmwmmwa mmw mmwm mam wmmwmmmm WWWE mmm W~ Wamwmwwm wmm agmwm” em» wmawémgamm MEWW fixwwwq
The order at the tribunal with regard to
appartionmant and payment is confirmed. < ] x
The liability of raupondent§_ i v§§& R2 fi§,
joint and savaral.
aartias are diractad ta fiafik tfi¢ir.ca$§§§ *_
é judge
Elflfi –