Gujarat High Court High Court

Ramilabai vs Narendrasingh on 9 August, 2010

Gujarat High Court
Ramilabai vs Narendrasingh on 9 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2181/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2181 of 2010
 

 
=========================================================


 

RAMILABAI
MERABAI BHIL - Appellant(s)
 

Versus
 

NARENDRASINGH
PADAMSINGH NAYAK & 2 - Defendant(s)
 

=========================================================
Appearance : 
MR.HIREN
M MODI for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 09/08/2010 

 

ORAL
ORDER

1. Heard
learned Advocate Mr. Modi for the appellant original claimant.
Learned Advocate invited attention of the Court to the relevant
discussion about the assessment of income of the claimant, assessment
of the loss of actual income and assessment of future income. The
learned Advocate invited attention of the Court to the fact that
there is a medical certificate Exh.29 wherein it is stated that, the
claimant has suffered 53.6% permanent disability with reference to
both the legs, on the basis of which the permanent disability qua
whole body is assessed to be 26.5%. The learned Advocate submitted
that the case of the claimant is that she was working as a labourer
and was also discharging her household duties, which she will not be
able to do with the aforesaid injuries
and the permanent disability, the Tribunal ought to have appreciated
the same in right perspective.

2. The
matter requires consideration. Admit.

(RAVI
R. TRIPATHI, J.)

jani

   

Top