1
Hi THE. IfiGH cazzms 01? KARE’A”i’AKA AT amsamgs
mmn ms Tm 22% my 0?’ §3<JEamm;2t:,1é"V«.%«
BEFGRE
Tim HGIVBLE 1«m.az.:s"r1cE a.3§éE;§1yasy;
.o………s.'……..–a…….«
mnavmm am –« V "
AGEDABG1′.}’Z{’26YEAm,” # L
R1,–.1TIBfl{tIR~5?2 am
%2%%k%’D:1:Aé%$Ms:§m2 aw mama? mam
smmam mama games,
Bzzaaunwa, wmm
V’ V’ .. 3 ‘ _a$ABBEa Ammn snmm
* ._ _A3:{OABI}UL 3UB.&K 3HARI$F’F’
{33RII%IG*ERE;
QGRDZGERE HQELI,
‘1″£IB£Bi’€.}’R YALUK & D$’I’RIC’i’
RE$F’€}¥DEI§”3§S
” (mam: B 3 £Ifl$fl,AEr’J. ma R1, R2 & R3 SERVED}
%’
M.F.A. N0.4782/20:35%%%%(Mvc;% % 1 %
2
mm man U;&l73{}} 9;? av ACT .mm%T%m%g
wnamm & AWARI) BATED 2?i2£3}’2G$6 PA$EE7i3rfE§’v..
mm m*oms4;% ON 7’33 mg ca? Tim mva::fi:2;;;J:.Ij;’mE;,V %
MKCT, cmrm’ oz? Sfifiii musm, ~I.fB§’F$§§}”i:-fifi, 4_
wrmmmm AREA, magmas {SC(3_}i.—103;, Pygmy ” . ”
zuwwme mm Guam zwrrrxcx yaixzz»-c;mufiE;2sI3;;a:rI¢:;z§1;.asF’..
SEEKERS: Emmcgnmm or Cr¥:>Mi?_ErIf.i§Afffi$%35i.” 1.
mm APPEAL czammzeama mR.mams5@§” ° fjm
mar, ‘£’.’£-IE mam’: DELIVERED FOL£G__WI1¥fG;~””.. “‘
JGDGMEHI {%-
This appeal is bf-._§i1¢ ‘£939′ enhanaement
of connperasatian’ «aswardexfi
§_ %%%% Ram, a mitted am with the
ce:1s<az:£~.~;§f. ~ apgagazing for ths
pazfieg, iéé ffirs 'final disgesai.
'A ' : the sake of mnwnicncq, the paxtiea are
are rsfsrred to 1'11 the clam petitien
V 'v .V beféf}:
.. s The bricffasts af tht case:
fin 23.84.2966, when tha szziaimant was
VT “£:z’é:sm11in.g in 3. bus baaring regktraiiarx No. KA~&6—A-
6%”
3
246$ as 3. §a.sse21g¢r mt: Eioéfimallmurs.-ééclara Raga,
rxear Thénmurukcrez Area; the driver sf’ the V.
draw the same in a. rash and neg11′.ge:1’£,_ K
caused asmident. A3 a, ramzit, fie
injuries. Hams; he filed 3, pgaizm b§fé:sé,’ 2$£A{:’f§ %
Bangalsre seskfixg §3ampae:z1sé;*:§é§a:1.Vgf 21%:
The Triburzal réjrmpensatien of
Rs.58,i3C3{1$j’- with §z;’£a:rc:$’£ a:: >es%:wp;’.éL;v_ ‘
‘ 5. giisgyute r
:.3cc1:rré:’1c:e’~:’0fva$§c¢i§§i:zj;€;%3;egiig¢11<3¢ and fiahflity sf tha
iitmurer df' Vécfliclej tha snly pcrint that
v fags? my (.3ti3f£3Z:fifi§'&tiE3fl in this apyeai is:
T _ :V"'sj2§§%f%3;te;t1'zcr ihfi compcfisatien avsardad
'iliig is just and reamnable Q1"
ds-13$ it;c&3l far anhansement?"
.A§.'=- 'Afc¢:r haarixg the iaarmzz Cmmsa}
far 'him partsfm and perzxsing the fazdment
VT award ef me Tribunal; i am af thc View that :11:
V " campensation awardaé by the Tr1'hu.fia1 is net just and
%'$/.
reasenablcg it is cm. the tower aide axui hencz it £3
zaqtzimdl ta be enhanaeé.
‘L7. The claimant has sustained the
ir3j’:zric:&:–
a3 Laceraxed wmund. os.fiev.;:;”AAI9’*xr.=fi:~’j:siL\%sv?’ V
with fiactum sf mmctibie—T .. 9 –
B} Tfuea teeth faflcn. dmvézfiue ta ”
:3} weeding fiorn the; aaiia a»f’i:1_§’a.1:’§’
6%.} Tip fiacmm cf dgiifghzzmemsg
‘f’hc injuricas are
evidant fiunz the Vmadiciai 8; %, X-rays
Exs.P- by am} evidence at’ the:
claimant ‘I’h.e ciaimant has :16:
a 3133 ;&:$c;*£»;%:r.Az+’aega1’t1§11g diaability.
I the naturt «sf injizrim,
L gwamea by the mbunaz mwams ‘pair;
‘ W H K is just md pmper and thsere is rm smpe
éfihanaermnt tmfier this head.
9. As Rs.-5,M0!»« asvwfied by the Tribunal
towards ‘medical wpmlsw’ is bfied an the medium}
(56
5
bifls praducgd by the: claimant fer Rs.4,4§8f~–
there fa my amp: far’ mxhancemeni under ”
IG. Tha claimant wfi maméé K V’
Jmifxa Pfuming Home,
the wme, Rn.2,000I- ” L’
towards ‘incidental feaszpensxg’ *Aé3:u:f;h_._as
naurishment and attéfsriaiivt is just and
prcaper and tlgerg s£§:fifie”«fc§i;–i€:1i;§ncemm.t urzder
11] __’I’}”;c ‘ms is be: weridng in «ii
panic;-iflnm a. sum cf Rs.5;D{)O/~ per
saififi is mt aastabiished by pred1.u:;1’ng
tha absentzc ofpmaf af inceme, thfi
V Trih§iLr:a§I: ai2a*§¢.asir1g his magma at Rag3§Gm/- per’
mnsiderim tile tmamant period as 2
has rightly’ awar&d 3. sum of m.a,oeo;-
V _ ” fiificfards ‘lmfi. csf incama dwfing iaifi mg pezisd’.
%
6
12. Even thawh tha C t
exmthed the damn: thfi:
cenaiciering ma natura rasf :;)f K V’
discczmfesrt and unhappiness {tag ?’§;:T§a” 1″m:a
uxxdergs in his ftltum fife; cf ” L’
Rs.15,aDGi- tmrds Aéxxa; is
:10 wage for anhanceméifi .A§;c§ a_{_i,
13. Ag _.;}g ma:1_’A1 §:§£:;r{ am.1r:ned’ thc
dccztar H fizxesfion cf awarding
c9mpaf:$ati¢n ‘lass of futu:’e itzzsxzme’
dues 130$ I’J__:§§1:§:*t’§i§’c1$m§ cenaicicrixxg that the
‘~ s1i$’I.:s:_.+?*’r=_»;.**:.vd fiactura af mandibie and right
leaf: tlrzrw tmth, it is just and
tag’ 3. man: asf Rs.18.,O’99l- tmvards ‘mat
” ‘ »- ‘ ~ ‘e.-zsf 0ri@_’17:,a:E teeth’.
éxccordiwy, the appaai ifi aflmned in part.
% jtzdgmant and mvgrd passed by the Txibzzzzal fa.
mnéifieé he the mien: stated herein aéwtse. T1216
7′
claimant fa cntitiad far an additfimal esmp<&nsaI5aVr3_b::f
m..1s,mo with irztemst at 6% pa. fimm H
claim paefition an the data efrealisaxian.
15. The: insuxazxm
depmfi: the enhanced com¢pe1;sai4i:};:1 “‘.ame1::i.’:. ‘V *’
with intemat wtithifi we mama fi’»9:§%m.’«_”;:i.i’:e . d3,3.taa af
receipt 91″ a carpy af v,TA$..*’1:;i thfi éame is
arderesd ta relcaacd in vfavfipgzr A
1 £ fags. :tez’_’§;~0ist?.V,W