2. The New India Assurance Company Ltd.
Opposite Kittle College
P.B.Road
Dharwad .. Respon _
(By Sri Ravindra B.l\/lane, Advocate for R-2, noticelito RQ1}, _
This miscellaneous first appeal is fi,led3u’/si 41.’734(1″}fof fig?-
Act against the judgment and award 2t). 1 1.2.0-07 »passed_ir1~_
MVC No.324/2005 on the files’of__ the 11_I’Ac1d1.’ “Qivil Judge.____>
(Sr.Dn.} and CJM, Dharwad, partly,» allowing .the_c_lai’:”n petition
and etc. — ”
This appeal coming for ‘this day, Sreedhar
Rao, J ., delivered the following: V– A
93;, t it it
Notice V to_R”–” 1,, ‘”c11sp_e,n s.e’d._ , ,
2. The appellantepetlitiolher has sustained fracture of
right mandible,_p_fract’u«re._.in clavicle bones and right forearm,
def0r1:<iity.over right shoulder and right clavicle, loss of
7'W____taeth over the body. The total body disability
.:b_l,i'_:«Was._,assessed";at 10%. The appellant is aged about 24 years
Working as a bar bander. His income is assessed at
H — p.m. Income loss due to disability would be
a /
Ln.)
Rs.300/– pm. On reappreciation of facts and evidence, the
petitioner is entitled to compensation of Rs.50,00O/"–.V
and agony, Rs.25,000/– for loss of amenities
medical bills for Rs.32,000/–, thep-a'bpg.1lfla;nt
Rs.45,000/– towards medical exp'ens£-Vs
expenses, Rs.12,000/– for loss'~v.;g»;.v:f'v-,incon1e_V Llpiw
period, Rs.300 X 12 x future
income on account of entitled to
compensation of; Rs.1,28,000/–
awarded by the compensation
shajl be p.a. from the date of
petition ti11z"'tut1e The entire enhanced
compensation stiial-liVA1§eh'pa3i/abie without provision for deposit.
Sd/.3
HEDGE
< sdfi
IUDGE