Gujarat High Court
Hanifaben vs Bata on 11 March, 2010
Gujarat High Court Case Information System
Print
FA/2863/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2863 of 2009
=========================================================
HANIFABEN
UMAR GAGDA - Appellant(s)
Versus
BATA
SURA SHAMJIBHAI & 4 - Defendant(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Appellant(s) : 1,
None for Defendant(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the appellant. According to the Doctor, the
disability which could be expected is only upto the level of 31.5%.
She being housewife, her notional income was considered and future
loss of income of around 1/3rd was considered and
multiplier of 15 was applied. In that view of the matter, it is not
considered that the compensation awarded is on the lower side. In
that view, we are not inclined to entertain the appeal. The appeal is
accordingly dismissed.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top