THIS APPEAL IS FILED UIS 1?’3(1} OF MV ACT A(i.5′.fl;F§ST
THE JUDGMENT AND AWARD DATED: 2.7200′? PASSEF3 VIN. MVC
NO. 116312606 on THE FILE OF THE ADDL. c:Ix:::,4′;..:I1§£:>’;”:.,1$
(SR.Di.’~I} AND MACT, TUMKUR, PARTLY ALLOWINGTHE “cLA:r42.–_T
wrmou FOR COMPENSATION AND SEEIGNG ENi{ANCEMEN’?.. _
CJF’ Cl’.OlV§PENSA’T’IC)N.
This; Appeal coining an 123: hegxmg, iA;Iféaié2e,:.i;>’.a:§,r’,”tl4:§ie= T
made the fallnwing: _
Junaiwgm *
The appellant/claimant tl1.:.iS” seeking
enhancement of :j_ a2§’-.=.a” the sum cf
Rs. 1,72,284/ ~
I 2, appeann’ g for the partnc’ s
_ and” ihé; papers.
V relating to the accident having oocurred
011A énd_thc injuries sufierm by the claimant are
‘:r_otLse1.’i€m;3Iy in disputc.’I’hc question for consideration is
Ercgazd to the czornwmefis or otbelwise Crf the
hpcimpexasafien awarded by the MAC!’ 311 Vi£W ef the t,:}aima11t
VV contending that the saint requires enhancxtment. A perusal
L
‘6
campcnsation awarded by the MACT. Thgf. ‘
compensation shall be deposited u u
within a period mt’ six weeks from ‘dag: _
of this oitimz 011 deposit the be; thé L’
claimants.
in harms of the disposed of.
Na order as. to costs’. g
“””
Aka/bms _ h