2001 INSC 0096 SUPREME COURT OF INDIA North-West KSRTC represented by its Chief Law Officer Vs. Mallikarjun Sanganabasappa Shettar C.A.No.867 of 2001 (K.T.Thomas and R.P.Sethi JJ.) 25.01.2001 ORDER The Text below is only a summarized version of the order pronounced Respondent suffered fracture on wrist due to accident while traveling in a bus belonging to appellant. Tribunal awarded compensation which according to appellant was on higher side. Supreme Court observed that movement of wrist which was impaired by 25% loss estimated by Tribunal was on higher side thereby reducing amount of compensation. 1 SpotLaw