-4-
5. Learned counsei appearing for the claimant submitted
that, the accident is reportcd to the police statrion. The police
mgstemd the case as per Ex.P1-FIR. Spa? mahazar axldw
hand skatch was prepared by the polixre. A charge shegfgis.’ A’
based on the investtigation. He aiso relied on the £31″ 3
driver and pointed out that, the driver Xgas _
acccmzat of his negligent dfiving, the a.(;cide£1$.Aiy’s*».caussc’d; .
011 mm evidence he subméttsd that, “‘fi§e.T1~i12u1:$1″‘c§$xz§i¢;:§§?ii1g
the evidence on record has givésga ._the Said éiéhicle
is invelved in the accident. He claimant
being an Advocate :b3:~:AA:fg:_:~ofe’.é;Asio;:b3: h more than
Rs.15,000/-. 1 5..
6. He re:1’icd” cfn’ to point out that, the
injury is caused _ t;im pzfbccss also Lumbar Pazaspiua}.
13311-$cfl121arv»»:;5pa$i1z suhmitterd that, on account of
thefig i:1jt1z’i¢s fiactuxe, claimant is not in a position to
git f<31:' tivrivc the Vehicle. He has incurred huge
the trcatrncnt. He submittcci that, claimant
d¢;L_.'§he p;'ofession cfliactively as he was doing earlier an
"Eh: pain and furtlzzer submitted that, though the
in§§¢me7is stated at 9315,0001», Trihunai has taken only
{EV
. VKA
uaocideiit to incur cerhain amount toward the
in such cinzumstances, thc disabiiity is
i ,t}__:1e of asst-zgsing loss of future income, in my
'zaigéng the income of the claimant at 1937,0001» p.m.,
not; appears to be mareasonable or exorbitant. I find there
ii" 36.? mason to interfere with the gudgment and awazti of the
-5-
7*’. In St} far as involvement of the vehicle insured with
the insurer is concerned, FIR, hand sketch, mahazar and the
police report cicarly indicates that, his vehicle is involved in
accident. Further, the police an investigafion have ”
charga slmet. The driver of the offending vehicle T H
admitted the accident and the invohramenf itixsfiv
is prima facis matszial to hold thapthe dfirgndifig @1915
involved am the accident, 1 fii1d,…t11€I’§2~”iéV:.-fzilfiiVVI’f”§aS0iIl”‘t{3=.i33$ifi3I’f6I’C
with the said finding only becaiisféii is raised by
the learned counsel for \. ”
8. As ‘ énvaxded by the
Tribunal, it isViv;1at.Aii1’iiii§p3q.3c is Advocate Thy
profession. ihe doctor indicates that,
there is spinai fracture. These injuries
uhave on his profession he may not
efi’éc1ésié1y’« ..cio §i1é..Vp1f6fe$sion as he was canying on prior to the
-5-
Accordingly, appeal fails and the same is dismissed.
The amount in deposit be transferred to the Tfibunal.
Iudge _