” “””‘ ‘3’?!’ ‘fl\I¥I\’ LII I’f’If\I’l’\Il”\E\l’\ EIEQIE V-sVuF\uIl’\’ LII I\l”II\l”f’HIl”‘II\f””! “Il\III HIVAIVJI’
mm wa m mm uzs 173(1) 01? RV Agffifiaamm
THE JlmGHEliT Am) AWARD DATED: 9.1 memfsVv
E9′ mm m. 1345/zoos 027 mm mm 342:?
ADI3L.DI3T.JUDGE ARI) Hactgn, FARTLY.
Mme mg cram PE’l.’I’1’32<I)!!"'I?C}1i§ GQ3%[I*'_fi..'HSATI9.H ij
ARE smrmm mmancmmm cg? cmaarmfiaawzozq;-%%L
mm APPEAL conmieiimt FéR.fiE5§m€3 I}AY3
11.1.:-an-1-2:. 3., DELIVERED ma;
We WW by the
Nfit pasaeé in MVC
T xo.1s4a;2oe5 me Aaainamm Illistzrict
Jtzdgc & I$:.’1”,- referred to as
£92: bcrevfiy} has wanted this
of oeompensatfian. The
its ané award Ems
W rdéé’ a; Ra.++,eoo;~ with inmm: at 3% pa.
apmfim;-at’; cfahn of Rs.5,fi§,{‘.lE£f«~ an
_&;£i::e§i:=.!£it’ ‘cf mm ‘ auataim in the road haw
‘I’haa appeflant ha gutted thh apfil an
gonna that tm ammmt awarded by the Chm
‘I’z+%x&iainadaqua1aaa.xfi11eisan1:it1.zsé&r
“*”‘H’!-*- ‘F-WV”! ‘IF! I’|l”II”ll’Il’-“IIl”II\l””\ III\l’Ii-\u\f’ltll\.I VII I’!-I’l(ll3’Ifl”IIul”I!\l”\ I’ll\il’I ‘lam-r\aI\I Mar l\l”‘!W\lWJ”1Ir’Il\r1 -uru..vu-2–u–nu-wpum
with intmmt at 3% p.a. sum the dam zaf
data ef t.
oompexmfiaon an
by the exam; the saw
Ccmpany
of t’mv.-z.
leerfi enamel fir tha appellant
%% fiilxat, 1:114: exams Tribunal has same: ta
X appa-ggsamrheammaaaviaammm-a. mam:
mam limb dhabflity at 50% am mm is
‘ Hraasu-£::fi:n:1’1.rzthem%:aaxt<:frig1nl:9ga1fidneteth7n,
he aanmrt walk without erutahw am 02.11? wfiht, sit
pu::pm'1yam.§ Thhaspectofflmmathariarmtmkm
tits wmfidaafiufi by the Chm Triburzal. In aim? at'
tlw auamiwd, aim
"¢.r–«-"
i
L
– -‘kiI”uu’r’I -on-run inwyrinf-II ‘~17! tI’M’1o1t’r’Inr’ln1a-n nnninvtu infirm-uuv
‘I’ri’bunaI failad ts appraciate um pain
wcmld have sufiered during the long
ha-mg Mara to the fizzjtzxiee 3 A
The doctaor has
said to be pcrxnaxmnt in by 3;
the whoa body meg aspect of
tha mm: has am: by rm claims
to have awardad
just and pain am
sufimfi . aozxidserafiozz,
we deem it – towards “pain and
‘V as i-“§:as.$,{W/~ awarded by 1&2
_____ ..
9; the exam Tribunal has met
‘ ” fiawarda “anmw’a.:°xw§ nrcxtzx-Qshim
A enargw. mmmazy, mm apwzant
m 545 days. In my mm1,rm might
apesnt 1-aawble amunt tawands aorzveyam,
and and attendant czhargm. Tm Claim
‘I’riZbw1 ha awardad anly a sum ef Rsg1,3m;-
mwards atmadam sharfi mxi mt awazfifi any
»_M__WM_/w__,_…
Z W
sounruu –w—–.. v. …__.___..
“””””””,.-“‘V_’ “””””””\l-|”|?l’| l’lI\’I’| ‘4.-\JIJKl K)!’ RJHKIVHIMRH l’ll\7E”1 \.o’|JiJI\l VI I1″!-!\I’I”IIW’V”-”
= 2
amount towards caonwyame and
‘iherfiore, am 5.15% it fl to award
txameyanoe. murfihing faod T_
10. I-iowemr, 2′ L’
‘mam’ Imp%es’ i V and the exam
dam mt 5 nfthis Cmxrt.
11% has mmivwd W in
&(&.2,5m;w» p.m. x 3 mum)
dutim period at’ umtmaeut”
?mdequn1ae and in our optimism,
ma£m,weamm’nr¢m take
am appellant @ 33.39902. pm. am
as mm: Ra.?,50flI- awazfiai by
‘ Tribum wards: “has at’ mmm’ durm’ tha
‘§@¥ndafu-m’bn%’.
1:2. Fx1rthm*,theTr%1mz1&redin.a1a¥a1’eIE:ng enly
Rs.5,0BO[«- tmimrés ‘km: of Bs ami
wftmut tamm info cermifimwn fha dtxrafinn at
mm%tum% flm&ppa@ &rfifi&a§maxfia
surgmy tandmom far the fi’acmre asf m
due w thin, xmmm eftlm same is
eaxmt walk without 7.
the h’x.’ycle or any k’
are not bahead kite near’ Claimfi
‘I’rihuna1. 50%
aaabmty to his body aisabfiity
mm tr; am mm af
to sufihr throughout
his a sum of #,flI9l-
as by me: clam Tribunal
§:3.%%% the mm Tribunal km awardad
ef Ra.20,mQ’=- twards ‘future: kw cf
fer tin: mam that am @3315
.:§wa3agedabout35ywx’sa$am.t1’medata¢.:fa.cu5dma&
Imwasavegtabkvsmétm ‘1’1maecfiéar:.tmrr&k1
tbs-.:ywr2CflO. %&rgwemnsa£e.1ytal:aa tm
hmxm 9f the appammt at m..3,ow- pm? manta.
&xmthea wuqfi3Symm,fimgvpa’
__”_”_fl__#….’.:
5
9.11.mo5 passed by me claim
mm 39434512905 T3 hmby
appellant ‘w entitled to ‘Qf T V
(total exmanoema: bemg %%j1§[;.3,,45;:aeof;Q-3 with
mmm at 6% pa. from
the dam cf petijflon 9:?
‘rm%k % Company in
aompmzsawn wfih
k%a£ix wesalm fir-om. the date of
recafitof a. cgpyoi;
n, a sum of
shame M
as m’ Scheciflfi bank
vibe appfianxfior an pefied of fiveymrs
by Eve yuan, w1th’ mm gm m
Tim %.’tn’111g @1111: of RX4-5,%Q- with
mats: Katmai: shallha fiswin fam at’ rm
l’lI\Jl”l uvunl vi Iv-snnuanun-u–q -unuu u–…… _. .. …. .. _
‘A’… ‘f’ -v-nnnannn ruurl uumlu Ur nnnmninnn
appellant an deposit of the amtmt by me ~ V.
(tawny.