*~..g3«5vs€SS'l3.'['i' at 32%. hcswever, he assessed the Lfu'Qe'fiQna1 'eiilsabflfvxtyr at 60%. In the crcnssvexamination, though _ made as regard to the disability except denying, isfx:':'<)" explanation by the dector. Tribunal considering the * on record and the has ganted compensation of §é:s.1,19,4oo/~. @ _ via .2. JUDGMENT
This is ciaimanfs appeal for enhancement of compensation
in respect of judgment and award dated 5.7.20′? is
M.V.C’.No.4’2.85/2006 on the file of MACT., Bangalore.
2. On 22.11.2005, while the
roaé near ‘1’ Begur Anjaneyaswamy an.
Road, a lcarry bearing No.KA-0f.__2/ and
in rash and negligent mannefvaind the ciaimant,
as a resuit of *whieI*.1,,_he and was
admitted to the –%’js’eq2.¢§$£¢;.._…..fwh0 mated the
claimant, has to the hospital
with head further stated that, he
was inpatient 11V da§{sLA he found that his
left lower lim.bLAisL4’shaiften;edA.’§)3Vr’ inches and is fimpmg whiie
wa]1{“”faster or run, stand for long time;
wastii__g” ‘ 1.5 ems. Censixiering the same he
-41..
Pain 31153 suflefing —- Rs.3G.O{){),l~; Loss <31' amenities –
Rs.25,0(){)[~; loss cf income during laid-up period —– R$.12,G0{)/-
loss of future income — R$.},{}0,80(}/ ~; czmveyancc, noufishxpent
and attendant charges -~ Rs.10,000/ ~; towards futxmz
expenses — Rs. 10,000/-. In all, claimant is .
Rs.1,8?,80€!/» with interest at 6% per on” “~
compensation from the flats: af petition fili,A’pay:3:§¢§11:,; hi ”
KNM/-