Karnataka High Court
Smt Najabunnisa vs Sri Suhas on 19 March, 2008
.;.. I-flsanaegur, partly allmrinq the: claim gaatition far ccmganaaticn and seeking enharzcerue at c:.f_ czmgmrasatrmn. This !t:.E'..i'a. ceoming an far final hearing flay, the Efiilrt ci«ali*ar-axed the fallnwfing: T1313 appeal is filed taifze claimant u far mzhamzemaent cf ccmgansatvitsxéé' awazV*§'ac§"'Ti35y 1?:;he= tribunal malcrw. 2. Base ma. V thg.-w"vgéofisiézlgéézi; é."'_=:§a§%§é.rj.E:ed on 14.94.2904
, aufferecfi
rracmm at and fractum
czf Vwas a lady aged
amut 53 gr§a~r§ af accident. aha
unaierwent t3pe:afa§.ien..’~a§S:§ Viiaplants were twat}. The
;_v._as» an “it1.’p’a1:ient far lé fiaya in the
vyraa srmrtening emf the limb af 1
iractlfi. “”‘é?’3néfii:*itaunal in all has awarded
‘ »-.:e:;mg>a12$aj::i1;»*::n <<::.f Res. 64,. 900;"-..
1?ua<*.ausé cm' the injmries sustained, the
finds difficulty to stand and ta walk
a lnnger aiatanca. fine walka with antalgie: