-1-
IN THE HIGH COURT or KARNA?A¥"g§3A§§i6é§LORé" n
ones 11-as 'me 1a«»:».:«os
me HON'BLE M§§;J§JSTiC E'}.§§l§e?§A1§ smuvmwwmn
daved Iqbal: h .
8/0 Say¢<1%UwnVfifi
-4-
initxries and deformities sustaumd' and as fiifikfilfv [T €33.
underwent two major 0pera1ion§...f(3_r 1
Court awards Rs.45,000/- '
and autfemg and Rs.45,0§LV)_Q;'..g' ...ci ' or
amenities at' life as shortening
of the leit lewer limb
6. Tbs; bills mm
Rs. 1,.44,6:a8f}_;, only that much at
more amount also. This
fatxt. that the clajmnt 'm not
expectxad medical bills meticulously dun-mg
As the damn' ant was hlpmtfl t in
45 days, he might have taken the nssimmwe
fit' also. Hence, this Court prefers to award
Rs. 1,'C§;{".K)0/- under the head of mediml expenses.
'7. However, the mmpcnsation awarded by the
1.
6., Rs.10,000/- towards attendant cha1%,
Rs.86,500/- towards loss of ixmome during the laid up
W”
-5-
period, Rs.5,000/- towards conveyance, nutr’:
and Rs.15,0()0/– towards future, 313$:
and proper and the same are ‘A
the claimant-appellant is ‘-4″
what is awarded by “SR3. claimant-
appellant is entitled of Rs.3,71,.5{)(}/-.
Awerdmsly,
Awarci, The cmimam
appellafilt ii compensatien Gf 123.3,? 1,500/–
(Rupees ‘i’.1_1 me ‘9§¢éfii§one thousand five hundmd only)
V “is. of amount alrmy awarded by the
from the date 91’ petition an the date of
k % . ‘;’Awa1’d shall be drawn accordingly. 50% of the
_ .. fiaount shall be deposiwd in any Nationalised Bank;
claiman.t’s choice for a of three The
T “Vé1aj1nant–appei1ax1t is at liberty to withdraw the accrued
If/”D
-6-
disbursedto thec1aimant~appefi1-int. .. 3 A
Appealis allowed s