This appeal coming on for finai hearing this day, the Court cieliwizrcitd the? fcllmwingz JUDGMENT
This is a claimanfs appeal for enha1;cc1i_1e’1_ift .j’
compensation.
‘.2. f have hcani icarncd <.'2=ou;1rv§Vc»i»Vi'b<')'1'" "
3. As per medical regards evidegggg’ *0′.¥’
E3r.N.Nit1::};anand Rae, clam V
injuries: ~–
I. Partial iI1tcrstitiat1}VMt¢ar” €31; its femoral
tj
Ii. Gr’.-§cie I-I§ is ‘£*1. ii1f I4\¥IV.¢’3L right kzwe joint
III. ‘ ‘ri.g_Vi’1Vt”k11:4éc_it3int efihsion
‘A :A.;}:;;j:i”–..Vevidcr1ct: of PW2, claimant sufihrs fmm
1 «fiisaiiiiiifies: ~
I. Jcw_iIit’3if:c tenderness pmsem
‘I’€’:1*fi:,imai dfigireze of movements of right knee _§0i:r:1t is
fpainfin and m$t3:1’c’icti, valgus test is painful and
antcro medical instability.
E
MR5 {ions on 63.08.2007 Waujld revea1:-
“kn (L ‘
k “M” “”” ‘L…
.. N
1. Partial c.h;ro:a:1ic anterior cruciate figament. t{t:ar_
Ii. C’rradc–II single alteration on_;tiy%:__pos$§éi;ikii”‘A:3?jc:1;fi Vtizgtu
medial sjaetniscus ‘
III. Ecgencrativc changes ‘
4. Tim Tiiburaai c<;;i1j)eIiS';a§'on of
Rs.37,500/ ~ under
1.. Pain&sufi”3¥’$zi§§ V’ V: Rs.s,mo/–
H. Medical ” :3; :Rs.1,000/’–
m. Lc)s_s.o.f ; Rs.6,000/-
IV. Logs of —- _’ ” ; $23,225,000/»
V. Conv¢=:’}ru£a3;§gce,v Charges : Rs. 500f–
U Compensation ; Rs.37,5Q{)[‘ –
£§*s n§1 under the head “loss of aménifics 6:;
“‘an§Qyr;1en3: of life”. ‘}”he compensation awaztictti by Trihunai
A nixdéfi the head “pain Sn suffering” is inaciequatct, so aisa
_,V;:r:)m;3c11satio11 gwaxtieci under the head “loss of income
during laid up period”. The compensation awaxdefi by
Tribunal under the heads medical _
attendant charges is also ilxadeqilaitéw *}”l1:rr5;fQI*::,
compensafion aewazxied by ‘I’ribuna1A afs ” . «. V’ ” V’
I. Pain 85 sufiitrtiflg ‘ V. .:V
Ii. Medical expenses, ccax1veya11<x:,…
incidental cxpcnscs,._4_I§';~uri':,r.hg;v.cnt.__' _ Rs. 10,000/–
III. Loss of earnings :23. 10,900; —
IV. Loss u Rs. 25,600]- V. Loss of : Rs. 15300;- """ ; Rs. 75,000}- filé ' itélfizh foiioWing:-- x Af §RBER
appeafisvaecaptcd in part. The impugned award is
‘m:§itiifie€l_,4′{‘«<§z:A1:f)e.nsation (sf Rs.37,50{)/ — awaxdczci by Tribunal
— costs’.
is ‘ax;’¢e&’;§¢A’T:é’.§..7s,ooo/~. Parties are dixected to bear their
gd//..
JUDGE
SNN