Rs.1(},0O0]- towards loss of wages damn’ g the ‘: H
tmatxncnt, Rs.15,000/– is granted tawvm*ds-loss”4’0f
The petiiisoncr is entitled to Rs.-45,360)’- ( x
(months) x 12 (muitiplicr). In ai1 tl 1nk:-..pcb’;fi£:ng:r’
compensation ofRs.1,25,3§O/-. A ‘ i ‘
3. The petitioner wag -..bus on the
footboani. Because Lost grip
and fell down Triinunal has
assessed the the petitioner at
25%, The oontributozy
negligence is at 15%. The
Icspondert §s.- 85% of the total
as§cssociV”ééAvagainst Rs.37,500/- awarded by
ijaatcrest at 6% pa. on the enhanced
V’ V .oomp§m,§éfio1: {rm date ofpefition till payment.
the appeal is allowed part.
saf-
judge
sdli,
Iudqe