.1.
II 'Eli! K138 601?!!! D!' KQIIATJRA A'! Ifilfllufifll
nmrm 'rum 'run: 16''' ms: or Jam: zoos
BIIGII
rim norms rm. auwrxcs Juana ._
an Ic.1131I2§o¢ §:1i?{! :_ Y A
BETWEEN
------r------n-n-uun----
S 'H GURUSIDDIWPA
*5.-'0. I-mmanrarrmmzirm
H10. sattvmmrmvx, smaPc:_m'HGa;:.1_ "
unwmazsnm 'max V . "
anmmnmm n:ts':'_
.: . r~._m§ELmm
(By an-i N , V'
'J' v V
are. ma. vmmwx
3.9.
am am
mxmm-.>
am .a=:;1i'i~mm
% RM?! 173."?
._fr':m<;:n
*=mE 9.I&::m1. zrmumtce: c2::.m-D.
"3.C'. H9813 TUNKLH
9 . no . ¢:a111I19 9/0:'!-W 1156294
vmm mm 15.9.1994
mamsmrm av BRANCH mum
Q
|_lll|...In'_nh-alI_.l|I .15 magnum'-A . o a.Imnn¢nan-n---.- .4. -...____-- -
4... - .4... gang; .a...n. nan nun;-ma-nun nunnllu \..l\Ii..JILl'lI\lIJ\I ll'\ I\ll\£."\ I..I&II..i
5 at-u..5x:nnm madam
sx'<;».2«:.A.aAsaAa
:m::».31£J/1, S" moss, I Bmcx
B..T.}c'!sGA£l, BAKGALIORE 560 832
5.. THE UNITED mm». msumxca czxmmn *
51.0.1
. 213:, Mzssxox man
mkxcnnons 35:1 327 :
aayaasezwrezn av aamm Mmasmti’ :
.’ A.L”–nEsPo§£::e1§!i’r’a M
my ‘Sci 2:: K mwzwx — Anv’;%%4L..:’Fan R2′-sue-an
R}. 5. R3 SERVED: wanes ‘I_’_Q”-R_.’>’-..l_)ISPfii*¥3_ED mm
sp.1..r;..n. my-ans:-I -,m:gv. scam: Assam?)
mm r11;nn__u;s 3.f.r3:1,:’.%oz tvrv AGAIHST THE
aunsnsm’ AND_ ‘Mam: ;1z».a.*rs’3:2’4’~..V*:%,_a3 mssmn IN rm:
m:r.w9,-’94 are ET?-IE P1us”‘oa*’.*nm”v–r~nL. cnm. suns:
tan. ma.:y….1s1’~2.m::’–fJ’,” .j;’rjJ’2~:Kus#.,’–«,%mRTw ALWING ‘ma
CIJXIM PE’1’IT1i:CiI%i i?€:~§1_”[.._”$C0*i£*R2~1’..3,i&TIO!fi AND SEEKING
E:4:~na:ac€1!:1+m:~Jfr”Vx)Ii ‘*e;::as:r3§:a1§.T:e:e.W
2£§fi£”‘#:£2a§1%sgd’-.:§R–..mi: I-IEARZNG TI-I15 mm. ‘I’H’E
cnzmr nE£.I\mR1§:Vz”‘VI’j_Ij-I3’ m’£..L<:wING:
'V 2. as It 3 1 'r
ccumael for tim appellant and
ti*;a"'vcé:31:i1$ '¢5.i.'5':fnr zrespondaaents 2 and 4.
x fig'.-:"2'ha appellant was as claimant in INC
._ i§fG';-£.:§!9f94. ms was travelling in a motor; bus
-wrisan the same has met with an accident and as
a. result vf which has has auffezed fxracture of
bath beans: at his left leg, fracture of the
6
.4.
denied fair and just: campanaatiorx. in that,
the Tzzibuxml has next addressed the ae:i93§:1 §a_a
of the injuries and disability .
appellant harboura and thy.’ _£ut1_1i:’e” ‘ 1:3:.<:~ éI"n§V".Vo£V'4 " " 2
earmfiug cxapac.-ity as well 1:15
Hence, wcmld seek enhar:'é;u-:o;ant"'-M3 co:2fi;;t$'h%a..m;1;i=.bny
4. Courzaal .1~Ie.6 remains
absent. Thofagh ‘dhclj earned to
ensure hi; ’55 th’
recorfi award of the
‘rrihui;_a1._ um the Tribunal has
px9cead e?’d: ta the claim petition in
an _§;4£f+harxd ~ in the sense that the
the medical widence adduced on
: {:11 _ appellant has been ovarloakéd
V _ thifi aéaeunt or compensation made: several
“.,.VV:<:+.:':?.:q:;fez§f:.i.<2;z1a.1 beams does appeau: tr: be on the
iixiaraiir side. It is apprapriata that the
"'t2:ibu:1al reczvsznaider the maniical evidence and
pass an appropriate mud; under vanious
conventional heads .
€
.5.
5. The appeal is accordingly, allowed.
fihe award of the Tribunal in set guide ¢nfi §h§
Matter is remitted tar fresh congi&6fi&fiida?.
with zaferenca to the matex;gl_an5r§¢$§d:= _ .4″
taunts: I..lllI.lII..l|:I_ILJIl Inn nxng-4-nu’ n