{N MVC N02202/2006 QN THE FILE OF’ AD{)I’F1QN__AL
JUDGE, MEMBER, MACH’, COURT cm SMALL c;_;:_._:s:§;s.,_
BANGALQRE, SCf.CH–5, PARTLY ALLOWING
PP1’I’i”I’}(}N F011.’ C:OMPENSATi{)N ANQ’_”‘*-..s,§;§;KIF:N<i;'
ENHANCEMENT F012 COMPENSA'E'I'fJ?&–..A
'mas APPEAL CQMINQ ON 1§'GR HEiX;x"§IAi\fG'~'I;£;f.§S. "
BAY, THE comm nELIvERE::";§*1r.1§_ia: F'C}LLOW:£v!$€G:__ ""VV
. j' 1" — . ._
Heard bgth is by the
Claimant '£:§f= fiafifiansafion and
the VA i:3f counsel for the
has f:1'I'£3(i in not
aWa1'd!i::g under the heads af
medical eXf3(:r';$es§ 1933 of earning capacity.
regards this submimion, Ieazned
c:oi;1:91se} 'f%:;' file insuraxlce campany argued that the
£fi1j1;r£;a§ has awarded adequate compensatien undsr
1/ 1.11' " head 3:" less of futura eatnhlg capacity talgjng the
§§':Co:11e at Rs.3,{}€}O/- per Irmrzth and as far as
medical expenses head is cencemed, Rs3?,OiZ}O/– is