1996 INSC 1297 SUPREME COURT OF INDIA Dr. K.G. Poovaiah Vs. General Manager/Managing Director Karnataka State Road Transport Corporation C.A.No.12304 of 1996 (A.M.Ahmadii, C.J. and Sujata V.Manohar J.) 16.09.1996 ORDER The Text below is only a summarized version of the order pronounced Appellant right hand got permanently incapacitated as a result of accident. High Court awarded compensation for Rs. 1,10,000. Appellant sought enhancement of compensation. Supreme Court enhanced compensation to rs. 2, 38,000 considering factors like loss of earning capacity, pain and suffering and other medical expenses of appellant.