; v..gB;;~:;;}4§'s%: N Sriréévagag §@¥(z; '£3? 9&2';
>._(§"<=«3.~%s serveéjé
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED was THE 313*" DAY <3? MAY 2011 J VT
BEFORE
THE HON'BLE DR. JUSTICE K. B_HAK'rHAv;égifsAiLA u M'
M£SCELLANE{'3LfS HRST APPEAL No':543'_7;20§9
BETWEEN
Mehammed Murma @ Mama,
S/0 Mohammad Khaiender;
Age: 43 years,
R/at 4*' Cross, Marafur Dime
Extension; . _ . =
Tumkur. A ' Appetiant
{By Sr? C V for
appestant) .... % " ., 'V V * "
AND
1. S N KenchappaL@%%Keh'chégo-mi
S/0 Mczhammed Khé{~en'deVr;V-_ '
Age: 40 yeaérfsé." L. _ V
.....
R/a’t_An’ep.a_Eya; ‘ _ ”
Barakana*aiu~Pc.s£:;% AV ‘ _
Ch§kka%:ay«a[kana%s«3»i§% .T’cZ%§”i.!!<,,
"%T;;.mkur I3isfri<:t, 1'
'C555;
_ Ufiaiieé india ‘insurance Co’ Ltd.;
‘E\£.Q.”83..,T Raggmendra Ceicmy,
=:I;r*pa, {§x:wt”‘:€’gEr§s High Schaot
=.j-~._B=H”??,Q’a.,d;-Ti§i:L:r~572 291.
i»f~1:s§:§;–«i::y its Branch F«’1an3§e%”, Reggmzdenis
;.V»CensidAe-2flVa§:«lleelA structure ef a driver in the year 2605,
l”Vvi_a’ceme Q? the g:§aE;9e1aAet can be safely fixed at 34,508!» per month;
‘ ‘W.-§ierea’sAAthe “l;°:*.§V%c:§luna¥ has fixed at ?3,G€}O,i– per mcmth. le my view,
V ‘e¥[a’ilfe’a.efA’&.-ée eetitlee far cemeensatlen as weer:
in
bcrdy. The Tribunal has awarded cempensatlen in fame? of the
claimant as under:
(in 3)…- , ~.
{E} Pain and Suffering 20,GQ_€Zf__~O{}-« ” »
{ii} Medical expenses «
(Eli) Loss effuture earning
(€3,009/~x10%xl2x14) ‘50,4*fl,O–€}_U, ” ”
(iv) Attendant charges
(V) Travelling expenses 2,00.Q-Q5)
5. Keeping ln_ fracture of left
clavicle and l:he_ at the time of accident
and he was a claimant required atleasi: 3
months’ time Pest. Therefore, the claimant ls
eretltled for :;orrzc,;eensa”cl.c;_Vri towards loss of earning for a period of 3
mcieghlllsi; l T’l”xeilfilajllrncant iemlla resident: of Tumkur. Taking into
E
l
eée;:pe§’£,aVnt;cIeeu5s315a:)t.’ ‘is emitted for edditienai compensation ef
%?§},’1’€3{}£$ Ei§Qf1g ‘;N§t¥’1 cests ans interest: at the rate of 6% per annum
V “v.f:’z;;m-.§%”:e’–£jet’e ef Petiiien ‘gift reaiisatieng Aecereiingiyg the imeugneef
~V..j_:;T§g:éf%e3§:§:T eeé award age meéifieds
(in 2*)
{i} F*ein and suffering 3G,OG€3~OQ >T
{ii} Medicai expenses 15,GOG§:Z§§ “” ‘V’
(iii) Loss of earning during the »
peréed 01′ treatment and rest ‘_ .y _ ‘ V ~ .
{€4,500/-X3} ”
{Ev} Attendant! speciai diet,
conveyance and incfidentaé
expenses 10;GQQ–00 fg
(V) Loss of future earni:§g._”‘:A«. _ V
($4,500/~x10%x12x14)
(vi) Loss 0fameVn.§.§§’e.g;’ _: ~:,é;*oo0»oo
V%1′;e4,1o0-00
Less; -e§’v;.teid”ed…by
the’i’:<1fh_unz;%:,l4 . 85,400-O0
'Additionei'~§e.nd'p.s§h»s,:3.£ion
Thus, the ap§3'e'!tanticia"'imeht is: entitied for additionai cempensation
of %';.e,i'o<e;'§;
6. §ne.t§’*.e’e Appeal is partiy aiiowedg heiding that the
E
:,\,%/,/w
Respondent No.2/insurance Company is directed to depesit
the additional Compensation atong with casts and interest wVi–E’:*z’the
Tribunafi, within two months from tociay.
?’8js _ ..
-‘
: €
/»:
.