2008 INSC 0366 SUPREME COURT OF INDIA Sarasu Vs. Baby P.N. & Ors. C.A.No.1321 of 2008 (S.B. Sinha and V.S.Sirpurkar,JJ.) 11.02.2008 ORDER [Arising out of SLP(C) No.21635/2006] 1. Leave granted. 2. Having heard the learned counsel for the parties, we are of the opinion that in the present case, the proper multiplier which should have been applied was 16. The total amount payable in favour of the appellant, therefore, should have been Rs.48,000/- being 50% of Rs.96,000/-. Keeping in view the nature of injury suffered by the appellant, we are of the opinion that the amount of Rs.14,000/- granted under the head "Pain" should be enhanced to Rs.25,000/- The amount awarded in favour of the appellant shall carry an interest payable at the rate of 9 per cent per annum. We direct accordingly. 3. The appeal is disposed of with the aforementioned direction. 1 SpotLaw