WWW” WW”<"* MWW%§ %m.:%mmwM:m%M mmm mmm' CW' mmmmm W33?! CGURT Q? mwwmm W§€§% QWUW"? WP %fi%N&Tfi%& §~E¥\&"§§~«E awum
nnm mum coma' <35 xamwmmxr
mmnmm am 25%: new or amen 29968 ; f _ 7
B-'EF'0fi
ma aozmm rm. mama 7
n;s*.A,xo.3ae?'g2oxd?:as\q %
B&3AKaG€XIDA
s:o
RIOHIREKERUR
HAVERIDIST, % %
Hows?
{By Sri Loxsaa A1 L %
1
» RIG
rag, aravnm nm
,2 T J mmam
?’Lm%eqm1.m-c. 0W. R
ENT8
%”%’;5y«§§ri%1:UmoaI9z:aAFoRR23
mm mm was 173113 or mncrnmmsr rm
JUDGIIENT morn Awam mm 13112106 rassm IR
wmmm wk” w~w.m~n§mw§.mm maww mawwm ws_.t”,_s§.nmNMaMnM flawm vswuum Ur’ wfimmmwww. mwm %,..£,.3’MK! QM” §%,§-»’m’/iE’%§\$$<°a%"M%%« Mmvfi €J.T@§.§R%" WE' ?%..4$1'»'eRiNM¥'.a%fi(.é% HIQM QQURT
mm RC1649103 ON THE FEE OF AI3DL.('.'-NIL
taxman) & Anm..mc.'r, RANEBENIIUR, mm? ~ x
mm cum pmrrrcm mu ccmmaanox
ENEAR OF GOEFEBBATION.
mm. mm COIIBIG on ma H2a%»ué.ma %?Iizak%§t>A¥.?VT%:*
THE CGIIRI DELIVERED ‘I’M
Tm appeal is praymg for
t the tribunal
mm on 3.1.2003.
tine gusma fracture of lumbar
of the ir1juri1.-as sustained, the
and fiuion and exteminn are
ha: epined that the claizmnt has
dhalzfility. However, the tribtmal has
A 1 * the disability at was at” the whole body and
m.:2s,ooo;- .
3. ‘nwmcamnt b: any dispute that lumbar
Sfllvertnhraiaonaoftlzempormznxbaneoftlxehady.
I/~4
z~w&»% {mm
Bemum of the injuries, the lumbar spine
and maxim: and mzterminn are ratriactad.
. is agafi about 45 ymra at the timgof »
was mug 1-mm: business.
sustainsad the claimant man -13: am”: k%
for pain and sufla’ermg’ nu! hand
Ve¢”‘*&fli&””€:$\«$§”‘fi WWW Wxmmmmm WWW W mwnwmm Wm mam’ W mwfimwa mm mm? W
loan of future ”
4. The tritrunax the
chum at Ru.5oI’%%m%Tdé¥%e *5 *1′-‘=
yam-‘£003. The having 9.
H0131. Even a have anrnad
Ra.l00f__-_.-_P61′ dminé period. Hence, this
Court of the szthinmnt at Ra.1OG[~–
i£&§ man be entitled no
xs.5i:5D0€3!* has of future swung’ due
1096 disability is taken into eomiaermm
F % is adopm for the said purpose. The
V4 ‘m thavefawe awarded Ra.9,fIX3I- undw the
headbaaofmoomcsdurmtltwlaidupperiod. Intha
r/5
xwms mm” mmmwmmmm wmm mwuagm %J,E”~¥f’\flKW#’-K%fiY\.M rsmm Iwuum ur mmammmsm Mmm mmm M?” mmMwm.m,m§ Mm?”-% mmzm” Q5 aagmwnmm MGM EQURT
absenoc afreoords pertaining to the
expenses. Thus, in all tm
Hence, thefiflhwizzlg order:
oanEfi _ Thu tn
Ru.3.,19,0[IZ|,|’– with 5% Ai:1fei_ % of petition
am the. date’: oubstitutea the
at shall be deposited in
any flaw claimant’; choice. 11»
1:’ k; to time.
, Award shall be drawn. Appeal in
»fVflW”flhum;
wfih &fl§
Judfi