CLAHVI PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COI!n’I.PEI*ISATION, — ..
THIS APPEAL comrm OR FOR comcxmzrzon BEF0R1«’:”L<,9é';<,}£m1,AT
AFTER BEING REFERRED VIDE ORDER DATED 13~3–2o0a,_ ;"1'HEi VFQ'L}lQWING
ORDER IS PASSED. = _ * _
CONCILIAIION 0RD_I$;3_
This is a claimanfs appeal ."=se£{ki1§.g of " J
(20II'l}Z)CI1SafiOI1 for the injury sustair{§'dV_Mi11 ;1";otQ_1?»'sffil"Azi:(:le~ajccidem.
in =-"%af'a'§'{'3{31'lt, the (:1-€?ci111a1j;it~~~lié:is .§$?__1.StE.l'il'lEfd..fFe::ilCt1II'(3 to his
I"fi.g-gist l'::'–m{E, E"§§'j§%§ zmzé. He was treated in
Sa:':j;':}; (3;-.2.ndhi 2 Baby Memorial
Hospital. He has; 8-7-2008. Screws have
been inserted; even after discharge from
the hospital.:"'Tlix?'_ ef the materials on
recerd hasV_2iWai*de:(i" Rs.85,{)()O/- with intersst at 8%
intérest 3_'I;l'.:I'IEJI:I1 xi§I'iiti1"appears to be on the lower side. The
"_::Xa1ni11ed deposed that 15% is the disability
'the bod.§f.i::I.EI5.*s;lvi11g rt-":ga1'd to the nature of the inj ury and the
' 4. pf-».tl1e cIa,i'_f'21a11t, the parties h_ave agreed that the claimant ~–
entitled to a global <;o11}pe11sati-an of Rs.65,000,l–.
3*Ie'€1::¢_,_§t5"e pass the following ordea-
Lwla) The appeal is allowed in part.
1/
3
b) In addition to the compensation awarded by the
Tribunal, the claimant – appellant is entitled to 3. sum of
Rs.65,0-30/– (Rupees Sixty Five Thousand .T’»b-aly) as
global compensation.
e) The Reependent — Insurance CompanX._§>’i1~el1
said ametmt within 6 weeks from the »reeeipt of
copy of this oxtier, failing which t}1e.Vsaid.lH1fie:ut’ite.eha1l’
carry interest at the rate of 9% p.’aV}
default till the date of d.epQ.ssi*l:,:V “_-_