»…__:_:-.r:v the he§;zéf”of v!:’>3§§=~;ri’j_<;-f1'fvLV:=tur<e earning and proportionately compensation
_ Cc;;:_1 ether heéds érgo requires to be enhanced.
V V "if g'-.§r§_«Mandanna. iearned Counsei appearing for the insurer
" that, 5% cfisabilirty is fractionery one and does not affect the
V jé' '~aa_rrgéng wpacity of the claimant. Further on the ether heads, reasonable
iéempensafion has been granted. M
.g.
on record he£d that the accident was due to the rash and negiigent
driaéna of the jeep bearing No.KA.o3.»z-114s insured wifiu the ingurgrrn
flwis case. On the quantum of cornpensation. Tribunal %’I,:;~*.~:.»*.’4.’1;i’:V:’Va5_£_:”d’=;:r«_e:§”
ciairnant has suffered fracture of cunitorn bone (medral) pf _
was inpatient from 23.5.2006 to 25.5.2006. is
case and he has stateri that. there is 5%
Tribunai considering the same found trra€,..r:’;§¥1a>dis$bi!ity ‘V
and may mt require compensatitanzxon the”i§%;fd 57-» was er; income.
however. on the ofiwer heads. barren awarded as
Pain and suffering *
Medical expenses ‘ 5 » “Rs. 8.600;’-
Nounshment, a1te_.-nydant cnarggs _ ‘ ”
Conveyance .. * ‘ ” ” Rs. 4,000!-
Loss of incom£2v_duringV’£réatrr:rent * 5 Rs. 6:000I–
Unhappiness & ‘lasso? ~ .. __ .. . é Rs.25.00UI-
3. LearnedL”‘€4Qunse’vi. for i:?re appeiiant submitted that, the
c§ri1pensaiir§i1 Tribunal is on me iower side. He
subrrriféted tr3a_t.” éiaifigm is ‘3 cocks and requires to be compensated
if