Court would reassess the compensation payable
as under:
So far as compensation payable uynderythle ‘headjnenftal
agony, pain and suffering,’ the
Rs.l2,000/– and the same another
Rs.l3,000/-. So far’ :’e};penses attendant
charges which are awarded::V.at–.V and Rs.2,500/–
amounting by another
sum of Ix income during laid up
period, which’ /– is re–assessed taking the
income at 3 and awarding loss of income
_for fiveimonths thereby’ enhancing the compensation awarded
tlie “head by Rs.9,000/-. Considering the fact that
suffered fracture to right pubic bone, the
‘comp.ensat;ionf awarded towards disability at Rs.l0,000/– is
‘ .onA lower side. It is also seen that there is no separate
__’~cori;1pensation awarded under the heading loss of amenities
loss of future earning is also not calculated, taking into
“*1