MFA FILED U/S 173(1) OF MV ACT AGAINST __'.l'HE JU1")GIVII}'N'l' AND AWARD DA'l'I:£L): lU.'lu.200'7 I'ASSI*3I) l'NvT'i\l/i':\T7C NO. 340/2005 ON "EIIE F1l.E) OF TI-IE PRESIDING OFFICER,' FAS'1_' TRACK cxnnnun, MEMBER, MAC? RMcHUR__PARuXw ALLOVHNG THE cLAmaimnrnoN FOR COMPENSKWON AND *_ SEEKING ENHANCEMENT OF COl\/EPEZNSATION. This MFA coming on for orders; this I delivered the following: i [A Jvnemggfiwo Though this matter is for the consent of learned counsel heard finaily. A H I I I I 2. This claimant seeking by challenging the the tribunal in MVC No.34O /2095 maiiiio.¢Iie;%2oo7. "The factslof the case which are no longer in _tPiat, the claimant on 13.7.2005 sustained traffic accident in respect of which he I took Ilhltreatnient and contending that he had suffered 'fp§:rma_ne'fit disability filed claim petition seeking ---.I.'coAI:f1pleAnsation on various heads. After receipt of notice the tribunal, respondents appeared and contested
the matter. In support. of his case claimant let in
:9
cg-
undisturbed. Accordingly, compensation is reassessed
in the foi.lowi_ri.g niarlner:
(i) Pain 81 suffering : Rs§35′,OQ(i ‘.
(ii) Loss of income during ..
treatment period V : Rs.’l.3,”5OO
[iii] Future loss of V _
earning capacity : RsZv–l,,21,50Q
(iv) Medical expenses :.___Rs.3Q,OOO’
(V) Incidental Charges Rs.j41O’;Q_OO
(Vi) Loss of amenities _
V =2,3Q;’Oji~Q(_i
The compensation ‘V’_shal_1 carry 6% per annum
from the date »:c’iai–I.r1 realization. Out of
the con:iepensatio.n_,a proportionate interest shall
be deposited in if1’atio’1’i.alized bank for an initial
period ‘ofppfive”y.e:grs”‘ aiifidvthe appellant shall be entitled
to iriterest on the said deposit. The
be released to the appellant.
“”«..Fo.r’ aforesaid reasons, the appeal is allowed