1
S.B. Civil Misc. Appeal No.1608/2008
Smt. Niyamat. vs. Prabhu Lal & Ors.
S.B. Civil Misc. Appeal No.1608/2008
Smt. Niyamat. vs. Prabhu Lal & Ors.
Date : 26.11.2008
HON'BLE MR. PRAKASH TATIA, J.
Mr.Rajendra Charan, for the appellant.
– – – – –
Heard learned counsel for the appellant.
The appellant’s hand was crushed in the accident
because of which she suffered 40% permanent disability.
The Tribunal awarded compensation by calculating her
income as Rs.1500/- per month and applied multiplier of
15 and thereafter, awarded total compensation of
Rs.2,70,000/- to the appellant.
After going through the reasons given by the
learned Tribunal, I do not find that the compensation
awarded to the appellant can be said to be low in any
manner.
Consequently, this appeal, having no merits, is
hereby dismissed.
(PRAKASH TATIA), J.
S.Phophaliya