not in dispute. The perceiitage of limb .
assessed by the doctor is at 55%.. it ‘V
disabiiity is assessed at 20%.
machine operator in TVS giotting 501’
Rs.8400/- pm. The .:iot–v.._10Si: his
employment and his _afl’ected on
account of the may not
be entitled tr–,)”‘2:”.f_i*3z kiss of future
income or1t’étccoaint”‘o;f’ disabiflty; V ‘
2. OflVv..:’s-i-tasssss:o’:1a1i”t–.the evidence the petitioner
is exgtitisd to 511){}'(V30,/.- towards pain and agony;
to”a_fards loss of amonities and discomfort.
produced at Rs.14(‘)0O0/–. The
V –Vpetitione1¥:is”fii’anted Rs.160000/- towards medical and
., expenses. Rs.25000/– to be ganted towards ‘
income during laid up period on_ account loss of
” The petitioner in all is entitled to a totai
‘ compensation of Rs.29000(}/-. The tribunal has
granted a higher compensation cf Rs.3060{}Gf»:;
no enhancement is calied for. Accordingly, K V’
dismissed.
t Iu&g”§%
égi?
Gps*