High Court Karnataka High Court

Sambhaji Parasharam Patil vs Rupa Shantimath Yaroor on 30 May, 2008

Karnataka High Court
Sambhaji Parasharam Patil vs Rupa Shantimath Yaroor on 30 May, 2008
Author: Ram Mohan Reddy
é  ; P B RAJU, ADV FOR R2 )

" JUDGMENT AND AWARD DA'FED:3.11.2003 PASSED
KIN MVC NO. 958/1999 ON THE FILE OF THE PRLCIVIL

III THE HIGH coum op zmnnxraxa,  -   
DATED 1*:-xrrnm sow DA'£"0F*--Mxfi'.4Y  'L  
narrow   3    
THE rxownnz MR.   
5.13.4; x_o,zo_.1 1.,  

am-«mm:   .   

SAMBHAJI PARAsHARAM'PA¥r;L"  '  »

AGE 31 YEARS~'0&2§(}':TAf¥;0R   A '  'V 

R/AT ms': MUc.uL, ,NAz~;DAr;or.>  V

TALUK xHA;~:Aréw2'       

DIST BE1,{;wM*-  _   "   APPELLANT

(By  Loxséfi.  AI)V))

1 _;RUP.A smmfimfn YAROOR
'A<:¢E_ MAJOR OGQBUSINESS
A  2::/0_19j«2,GooDsHED ROAD
- T' "BELGAUM

21 "THE NEANAGER
'~._'FH,E new INDIA ASSURANCE Co 131).,
BELGAUM
 "  RESPONDENTS

THIS MFA FILED U] S 173(1) OF MV ACT AGAINST

JUDGE (SR.DN.) & MEMBER, ADDLMACT, BELGAUM,
PARTLY ALLOWING THE CLAIM PE’I’I’I’ION FOR
‘J ‘z

of comminuted fracture of the tight
_1″¢;;;u1x Qecident that occurred on 30.10.1998

V vehicie. The appellant claims to have been

‘A at the District hospital, Qelgaunl fmzn
to 18.12.1998 where the injury was treated

“11.”A”.1c{;nsewatively. Alleging that the appellant had suffered a

COMPENSATION AND SEEKING ENHANCl:5};}iEl\E’.if”
COMPENSATION. 4.

THIS APPEAL, COMING
INTERLOCUTORY APPLICA’l’!=ON, THiS.__DAY
DELIVERED THE mLLow1N<1;: _ 'L : 1

Junakfigg %' _

The claimant-mgmd 11.1 "common

judgment and datviggj" in MVC
953/1999 and 229/ 11;; Civil Judge
(Sr. D11.) and Tribunal,
for short MACE," "to MVC 953/1999

has p1efen~ed z.1p'peJ: of compensation.

appcififii *** “”c}a1n11ng’ ‘ to be a tailor-‘ by

oéfmpezitibn, ‘years is send’ to have sufiered gum

permanent disability on account of the injuries. lodged! a
J,
U K

_ é An_’e:oaio;inafion of the impugned Judgment and Award
Ehat in the absence of records to establish the
V spent by the appellant towards medical expenses
incidental charges, the MAC?’ awarded 123.3000/-,

” “each, under the said heads of damage. In View of the

complaint petition for compensation. The ,.
the petition along with another peiition
arising out of the waxy same
issues were framed in each V_pet:iAfio’1;1s’, a ” %»
joint trial was held whence of ‘the
was recorded as Pwsl 2. msafish D Pafil
as PW-3 and 1:; as Ex.P-I to
P-15 evidence Wm
tendered policy as Ex.R–1.

The    'the material on record
attributed    to the driver of the

o_£’ZVt’endin.g_§gvei3¢icLe Rs.90,580/– with interest at
date of petition, as oompensatkm, by the

£’:>1o¥<'1\___

V':

\/