..1..
IN THE Hm-4 coum” oFjxAam”rAxA1%Ar’%3A;§§sALGRE
DATED 11415 mi; 1’3″”%%fuAv L
THE HON’BLEE .gn.Jt;51ica2§acHAN QSHAKITANAGOUDAR
Kum. I-i1.S._.!§::1ji1ya2 . ‘ .
D/0 H.S;’~.Suri?3¢cr _
Agedéboitl 13 ” _
R/.0 . .
40 Road, Manjunathtaagar
West at’ flfihozd. é
“Appellant
S Shettar, Adv.,)
insurance
Lixnitmi
it/3 Manager, [1 Floor
” 1 121*’ Cmss, Sampigc Road
Malleshwaram, Bangalom-3.
V Bytappa
S] 0 Siddappa
A86 Major
Ii’/o 130.278, 1 Main
8″‘ Cross, 3″‘ Phase
Manjunathnagar
Bangalormlo. ..Rcspondcnta
(By Sri C. Shankar Rtxidy. Adv., for R1)
,3-
awarded compensation of Rs, 1,15,§30U;’:?_’;v
heads.
4. Aoc::0r(:1i;_1g to ” wound
healed well and months to show
signs of oomplahled of pain
aro1:I1<f_«"§3.<f; in regaining elbow
mQve:m§§n£s.;:'1–1 vfiflflfi full range of left elbew
V_p1;0mi11e11t scar on the back of her
arm tmited well. She was opcramd and
\fi}é:re…..L1sed. The claimant has to undergo one
' " –fl301f€§'(}}).¢é;I'8LKiO11 fur removal of implants. Having regard to
'fi11=:v of and aforementioned facts, the
mbm is just in awarding Rs.25,000/- under the head
2 "a1' injury, pain and suffering, Rs.50,000/- under the head
01' loss 91' future amenities of life and Rs.5,000/- tnwanis
incidental expenses. However, the 'I'r.ib1ma1is net justified
in awarding lesser COIIlp€:I'1Sa1"i0I1 LlI1(it*':I' the head of
medical expenesas.
V5
..4..
5. The claimant has produced tilt’ «’ bills
worth Rs.35,30()/-, which are 1Imrjk:;:«.3.’)_ $ztV .’,fi”h¢x3
Tribunal has awarded on1yi :naa%’;:;ue;1:%4gz5%
Claimant might have spam so’ii;f.: 1110Iwe,
Court also cannot. iose the clailnam.
is mat expected metitzuiuualy
during the this Com’t pmfizrs
to /1:: 61′ medical mxpenses.
____ opined that the claimant
this refuses ta accept
the ii1a§mu<§i;. as, the t'mc1;ure is iiowevcr,
.. 11;'!-1.1st have suffereti at least about 5"/6
'A V the whale body having regard to the nature of
~. claimant is a. young girl, age-.d about 18
' V*l'h<~:;n:: is permanent scar on the back of her. in
" '"—_3rié.iv of the same, this Court awards I-{s.'25,000/– under
" the head of residual disability.
W'
.5-
As the claimant. has to undergo
for removal ofi1np1ant:s., she sihafl’-be -z
under the head of future ‘~ . «. ”
According to the
months to Show might tmve
lost her studies 1’«:);9 the claimmt is
awarded -1:» bf education far one
” V is modified. The (:la;i:u1aut.-
appéflg.nt_ A:.%:.’a§é&fiied to total compensataon’ of
I-“§s.» (i§u1§&:s One iakh eighty thousand anly )
. ” 91′ the amount already awarded by the
V’ 6% interest ya. on the tiilhfllloed
“‘c,ongpeIfi£§tion from the date of petitiolx till the date of
A. ; 1’€.8ji’2£&tiOIl. Award shall be drawn accordingly. 50% ofthe
V’ aha!!! amount. shall be deposited in any Nationaliaad
Bank of tile c:lajma;ut’s cheiee for a period of thme years.
The Citaimant-appellmlt is at liberty to withdraw the
V
-5-
eurcrued interest iimm time to
axmfimt. shall be disbursed
Appeal is allamcd.in._ 3