NO. ¥ 56, N EI.A.R A N}/XN {CY/\ “.E’E£.M’P LE,
D HIV”./\ R A( EH3 K KAN A. .I*:E…A I… L}
BANNER(}I”iA”l”‘1’A ROAD,
BEN GALOORU -560 076.
(By SR1 S.V.I-1E(}DI£ MULKHANI) FOR R4 .)
Ml-‘A ‘}’3’IL£%1I) :73(1) ()1? Mifliv
.1{13s1’>0_:>:1j.1g::Sf1″‘s’1: ”
JL,ID<;M1%:N"I" ANIf) AWARD DA TED 8'.~9.2aQ'8 I3.»XS_$_§Ff].i). .
17). ‘V _
Tllis appeal C(.)l’}1i.i’}g on far… [l1iS”{Eay,”..f11e Court
Lielivered the folio\,vin5%: ‘ Q ‘
L£1;_1§L£ M.£.::v ; 1-
“f’.l’1’1’S”‘iS_ i’}11;i’n.:”s. ap;5é’af* ‘:.igainst the jL.2.€gn1ent’ zlnd
ward Liz:-t’ed«.8.9.2{V}{f8:_}3;1SsegiTA”i».r1 .’Ev1″\«”C No.872.f2()07 by the: :\”IAC’1′,
Ban ;1.}–:1re seeliim E?fl}”1L1I1€EJ€]T§{Gfl[ ofcom . e13sz1tic.m.
3 _ 31 P
2.E”5i’l1e§”a;j>pellam.”s Counsel sL2bmits that as per 1:13:-3 evide11ce
:(‘.’.’f P”\_/-:’\v’?.3;”JjVC}.C'[:{)’?;z.”C1119 iiijured has suffereed Gpen {‘racmre Sclmtzker,
.V IE..l”‘~ ofE’ééiglit tibia”; ibr winicb E1163 ‘I’ribu.n.a.!. has granted
VA “..:’jcc§rfipé2nsa1ion cf Rs.2().(.}{}O/’~ 1.m<§.c-:=r the head pain and suffering
\\'].%zicl1 is on lower side. T119 ][)0Ctor also {c.)11r1d pain in the limb 01"
1
NO. 872./200′? ON ‘I’1~1t»:9: mg»: (DE?’ M»;:’-.\C3″l”,BENGAL(.)Q_E{«L1(SCC.E»E– ‘
‘V “i:i11p’fl’;%.r1t.<;"~.'h "it 1';wer..lit_rib.byfime cm’;
He has assessed the disability to the eextenttrpf’ 2D%,td-tliefiylqezlee
bodv. He also de 3()S<3d that the imured 'had u11dé_2r §L1.=r" ervr L
and implants are inserted,
3. In res ect of nuetléettlhe:t”t>enseé’-.R.s.56,00().f’– has been
awarded, Rs.2,(}{}{E;’.: hf-;)\.w3rds§lr>.s;§9 of e’ar_i1j1j1g}iluri11g the period of
treatIneVn1*–~.::vn;;§’}?,s.3CE}.f}f~ ‘t0vv;.1rds’e:=:}3–ehses of attendant, food and
noL1ris11ihe11’t.’and ir1’ei’c.!ei1t;t]”‘ex’p.enses, Rs.1O,G{)( /« towards fi.1[Ll1’€
.v _ .’ k”’ V ‘ ‘ ‘-
loss LV)§”_C(}1]]f'()51′[_S and :1mer§’it1es and Rs.6,{)O0/- for remm~=a.£ of
that in ali a sum Rs.i,83,4()();’~ is awarded
“E-.7\.r'”1’Vl’:1V.(j’]t1. trteagre am; requires to be errhanceti.
‘£v\
,»””
<
1' Learned cuunsel for the insttrzmce Company submits
that the <:0mpensatio1"t am-':}Irded by the i'v"E.»*\C'T' is just and proper
'a-imi éoes not call F01' interferelice from this court. 'ijietice,
submitted to clisrniss the appeal.
5. I have heard learned C()’1v.lDSE§iii{)D hotlii’ the~si.:_§Ve”i1Vnc§7
pe.rusec¥ the entire appeal piipersg .
‘6. l5i2:»c.P8– “W’r)1,:h~e.%_ Cerrtiihciatiéé thzéit” the injured
£6
11:35 stiffered open fracture Sc’ii;1Vt2i§ iS’i’g_1″L1I1Lw€vi;i. ‘Ii-n respect. of loss of’ e;-arming during
i’treut”ifne11″ti peirmd, the in}t1red is entitled For sanotlier sum Of
iiii”\.S’_.3§K.._.(“‘)V»”.)A(),i.:””*.:iiVi”‘v(:?lT1iii’i,?’iiRS.3’U00f” has been awarded under attendaiit,
~V food Lind”:1<pense.s' {mother sum
<)f§Rs_.6,(}O0_:'« is awarded. In respect of' $033 of fi.1tt.1re ea-rrmngs, the
V trihttiial has taken Rs.§.()()..-"W ptgxlay-' as the in.c01T1e Oi the injured