IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 2ND DAY OF JUNE, 20::)"9»
BEFORE C K '
THE H0N'13LE MR.
M.F.A. N0. 1367:2T0E'2fjoé'~--
C/W 13678, 13675. 13677, 13622. 13(3V8f3AVVf:)Ifi'v'V1V20'£:W§6 =
M.F.A. No. 13672 OF 2oo6:§"x *
BETWEE3N:-- _ '
LAKSHMANA, \_ .
S/OERAPPA @ VEENAPPA m¥>1U:MATTi;.1'V_~v _
AGE 22 YEARS.'_ "
R/O.SANDA"VILL{AGE:., =:
s1~11KAR'TPUjE:A _
SHTMOQA D£sTRi'cT.'«..EV . '
_ ' . APPELLANT
(BY SR1~.Sf\i'. PR.A2§As1--1;~-.ADVoCATE)
[U
- _ 'vs /0,; BAL.AKR1sHNA.
A 'WAGE: MAJOR.
R/Oi; S§DDHARTHA NILAYA.
,5' 'PPU, MANGALORE.
" ,. (OWNER OF THE LORRY BEARING
REGN N0.z<:A19/11-05).
B. PRAVEEN KUMAR. S/O.\/ASU.
AGE: MAJOR.
R/O.MAI\/IMALE3 HOUSE,
KODIKAL. MANGALORE.
[DRIVER OI?' THE LORRY BEARING
REG-N N .KA19/11-05).
Ix)
M/S. UNITED INDIA INSURANCE CO._.
MANGALORE.
REP. BY ITS MANAGER.
H. CHANNABASAPPA.
S/OMADIVALAPPA,
AGE: MAJOR,
S/O. KUMBARA STREET, 1 I
SIRALAKOPPA, SHIKARIPURA._TQ.
SHIMOGA DISTRICT. V "
OWNER OE TEMPO NO;--IgA.15/ 1 1-~.Q2.-
SHIVARAJ, .
S/O. IIOLIYAPPA...
AGE: MAJOR, " _
R/O.KUIvI_BARA S,T.RE--I£T,._ .,
SIRALAKOPPA. S_5HiKARIPU~RA_'£"Q;':«
:~I'j1'§Iv'I:i'I}iI OI5§I*EMPO- 'I5/ I P02.
I3I~I.ITE§I:~. SvIND"IA:iIfi:ISURNACE CO., LTD.
SAGAR, SHIMOGA'---DISTRICT.
_ REP "BY "ITS 'VBRANQEI MANAGER.
~ B__.S. ADVOCATE POE
F' .I_B'Y SP1 RAJU & P.S. JAGADISH, ADVS., FOR R3 & R6]
~ . ._ A' '«"['H_IS .M.F'A IS FILED U/S 173(1) OF MV ACT AGAINST
'THE JUDGMENT AND AWARD DATED: 3.5.2005 PASSED IN
MVC 3510, 33/97 ON THE FILE OF THE) ADDL, CIVIL JUDGE
, (SR_.DN) AND ADDL. MACT, SHIMOGA, PARTLY ALLOWING
I THE) CLAIM PETITION FOR COMPEZNSATION AND SEEKING
2 » V EIIIIANCEMENT OF COMPENSATION.
Z}M."1«*.A. No. 13678 or 2006:»
BETWEE3N:--
SR1 BASAVARAJA,
S / O. CHANNABASAPPA.
AGED 2} YEARS.
RESPOND ENTS
'4.)
R/O. SANDA VILLAGE.
SHIKARIPURA TALUK.
SHIMOGA DISTRICT.
{BY SR1 S.V. PRAKASH, ADVOCA'I'f:}}b
ANDZ"
1.
!\.J
SRI B. JEEVAN,
S/OBALAKRISHNA.
AGE: MAJOR,
R/0. SI.DDHART=HA NII.AI'A,,j--
JAPPU.MANGALO}1E.*_ .
(OWNER OF THE LQ'RR';<f BEARIVNG. " --.
REGNNOAKA19/,1_.1:O5].'..
B. PRAivEi;i:.N ,I»:UMA:R'." 1'
.
AGE’: AII$'{IALI’c5*R;S ” AV %
TR/O;MAM£\({AL,E”HOUE3–E.,
K.OD_IKAL, MANGALQRE.
(DRIVER OF’TI%~IE ‘LQRRY BEARING
_ REGN NIvQ,.I§A1’9_/1«..:”–05).
LINETED AINDIA INSURANCE co..
MANGALORE.
_ ‘RE3P_[‘B Y’—I’I’S MANAGER.
I-I. 7éIjIj5IANNAI3ASAI3I>A,
S’/OJVIADIVALAPPA.
” ,. AGE: MAJOR,
‘S/O. KUMBARA STREET.
SIRALAKOPPA, SHIKARIPURA TQ.
.’ SHIMOGA DISTRICT.
OVVNER OF TEMPO NOKA 15/11-02.
SHIVARAJ.
S / O. HOLIYAPPA.
AGE: MAJOR.
%/
R/OKUMBARA STREET,
SIRALAKOPPA, SHIKARIPURA TQ,
SHIMOGA DISTRICT. _ =
DRIVER OF TEMPO NO.KA 15/ l._I–O2′.
6. M/S. UNITED INDIA INSURNACEOc’O.,’I;rD.., I ~
SAGAR, SIIIMOOA DISTRICT,’q — ‘ ‘
REP BY ITS BRANCH MANAGER’; I _ V -‘ I
” ~. _ RESPOND ENTS
[BY SRI B.S. RAVIKIRAN, ADf\zO_cAI”I«:_V FOR R-1]_
[BY SRI PB. RAJU &. P;~S_. JA:OADIS.II, “ADVS., FOR R3 3: R6}
THIS MFA IS FILED ‘U/IS _’si73{.1jVQ%’_i’\«TV ACT AGAINST
THE IIUDOMENTVANDIAwAjI2D* DATI3,D;., 325.2005 PASSED IN
MVC NO. 5.73/9’_>3 ON TESE ._O_I?f’ THE ADDL. CIVIL
JUDGE [S.R3-..,DE’§f_]VO’ A;-DDL; MACVT, SHIMOGA, PARTLY
ALLOWING ‘1’E£E'”‘CLAIM-.IAI?EC[A”£TI’ON FOR COMPENSATION
AND SEEKING ‘::NIIIIN’cVE;M~I3NfI’ OFF COMPENSATION.
Ne. a’2_U06:- I
BETW:P1WI;_3_§: ‘ ..
SMT. MOBINABIN A ._
VV4/£0′; I§ASHI£ED’SAB,
A._G’E: 47 YEARS; ‘ ———- ~ *
” «R/O S”AjNDA_._vII.IIAOI5,
‘ .»S1mIIKAR1PVURA–TALUK,
I . SIIIIVIOOA D’IvS’-IRICT.
. __ . APPELLA NT
{BY SR1 PRAKASH, ADVOCATE}
..:L\Nb”;.-._. O’
SR1 B. JEEVAN, S/OBALAKRISHNA,
AGE: MAJOR.
R/O. SEDDHARTHA NILAYA,
JAPPU, MANGALORE.
(OWNER OF THE LORRY BEARING
REGN NO.KA19/11-05).
3
3 .
Ex.)
B. PRAVEEN KUMAR.
S/O.\/ASU.
AGE: MAJOR.
R/O.MAI\/{MALE HOUSE,
KODIKAL, MANGALORE.
(DRIVER OF THE LORRY BEARING
REGN NOKA19/11-05}.
UNITED INDIA INSURANCE I ~ ‘I
MANGALORE3. _ A
REP. BY ITS I\/IAl\IAGE’I?,_
H. CI-EANNABASAPPA.
S/o.MADIvAI4AIi’IAA,
AGE: MAJOR, _
S/0. KUMBARA STRIa:I:.’I:”
SIRALAKOPPA, S.I’III{ARCIP{.I’RAII’Sf’Q”: *
SHIMOGA;DISTf%:ICT. _
OWN Ia;Ii:_ oI2j’I*I’SIIr1’P0 ‘No. I§ACjfI5/I’I’:’02.
S/Q. IIDLIYAIDPA. ‘
AGE:”l\/IAJOF-3, ‘ ‘
‘ ‘I1,/.o.I<U-I.«.1I_I3ARA STREET.
" SII<IA,;4AIIIA..SHIKARIPURA TQ.
SIIIMOC-A DISTRICT.
” M/SVLj’jII:NITED INDIA INSURNACE Co..
SAC-AR. SHIMOGA DISTRICT,
2 ,.R’I::_1=> BY ITS BRANCH MANAGER.
AAIIBIASIII I3.S. RAVIKIRAN, ADVOCATE FOR
‘ -,T{BY=SRI IAB. RAJU (‘SI P.S. JAGADISH, ADVS., FOR R3 & R6}
THIS MFA IS FILED U/S 173(1) OF
” _ OF TEMPO No.I{A 15/ 1 I-02.
LTD. .
RESPOND ENTS
R1)
MV ACT AGAINST
‘LATHE JUDGMENT AND AWARD DATED: 3.5.2005 PASSED IN
MVC NO. 29/97 ON THE FILE OF THE ADDL. CIVIL JUDGE
[SRDN] AND ADDL. MACT. SHIMOGA, PARTLY ALLOWING
Q§/
5%’ _.
6
THE CLAIM PETITION FOR COMPENSATION ANO…SEEI:ING
ENHANCEMENT OE COMPENSATION. V
M.F.A. No. 13677 OF 2006:–
I:’>_..T:3.’F__\_7\_LEE_T§LI;
SMT. BHOODEVI.
W/O. SURESH,
AGE: 24 YEARS.
R/O SANDA VILLAGE.
SHIKARIPURA TALUKA.
SHIMOGA DISTRICT; «.
‘ ‘I _ APPELLANT
(BY SRI S.V. PRAKASII, AB.VOcATE”;-, ; ..
AND»
1.
‘vs/O.1BALA,E_RISBNA.,.I____ — ‘
AGE; MAJOR,
R/ O. SIDD.HARTPI}%_NILAYA.
JAPPU, MANGA,LOI”<E.
‘ “(QWNER.,OFV1’IIIZ LORRY BEARING
” REGVN NO.’I<A.I.9/I I-05).
._ 'PRAVEEN KUMAB.
I S[OV.vASU,
AGEIi’j_M_i1\JOR.
P;/’O,IVIAI\/[MALE HOUSE,
,. KODIKAL, MANGALORE.
IBRIVER OF THE LORRY BEARING
” REGN NO.KA19/11~05).
I UNITED INDIA INSURANCE CO..
MAN GALORE.
REP. BY ITS MANAGER.
%/
4. H. CHANNABASAPPA.
S/QMADIVALAPPA.
AGE: MAJOR.
S/O. KUMBARA STREET, ;
SIRALAKOPPA, SHIKARIPURA TQ,’ -I’ 1. ‘
S1–11MOGA DISTRICT. ” _ ~
OWNER OF TEMPO NORA 15/A11+02. , ” ”
5. SHIVARAJ.
S/O. HOLIYAPPA.
AGE:1\/IAJOR. A S
R/OKUMBARA S’-.FRI’§E.”[‘, g SA
SIRALAKOPPA. SHH<:AR1PURA.~fr
SHlMOGA'–DISTRi'CT. _ _ j
DRIVER 'OFTEMPQ NO.RA'~1.5.,/.1 1–j02.
6. MAi”R.SLIRr$;AcE CO., LTD..
SAOAR.”-S£::1MOOAVO1STR1c*1?.
VREP-Ry:,1TS”:R’RAR.O’R MANAG ER.
. .’ RESPONDENTS
[BY SR1 B._.S. RAv1R1RAN–,. ADVOCATE FOR R1]
[BY SR1 RAJU & JAGADISH. ADVS. FOR R3 & R6}
V . rfflls MFA’ 1S 1511.313 U /S 173(1) OF MV ACT AGAINST
‘ « THE ;ruOG.MENf’AN’O AWARD DATED: 3.5.2005 PASSED IN
L’ 224/98 ON T}-IF; FILE OF THE ADDL. CIVIL
‘~.J1.1.063″_¢{.SR;..1jN) AND ADDL. MACT, SHIMOGA. PARTLY
_ A1..LOjN1N.G THE CLAIM PETITION FOR COMPENSATION
AND .Sj2:EK1NG ENHANCEMENT OF COMPENSATION.
A’ <..V'M,.u14*.A. No. 13682 OF 2006:–
.7BERNEENe
SR1 JATIRULLA @ JABIULLA.
S/O. M.H. ANIFF SAB.
AGE 20 YEARS.
AK
R/OSANDA VILLAGE,
SHIKARIPURA TQ.
SHIMOGA DISTRICT.
[BY SR1 s_v. PRAKASH, ADVOCAIE] 1 I’
AND:–
1 .
Ex)
SR1 B. JEEVAN,
S/O.BALA.KRISH__NA, _
AGEMAJOR, ,
R/0. sIDDHARTPm’1\IILAY:iA; ” jv I
JAPPUMANGALORET _
(OWNER OF THBLGRRY ‘BEA121£’_~:(;” ”
REGN N0:._K;i;x–19,-<_1 19.52}.
B. I
S/_Q.’v”<ASU1;.;.,V '
AGE: R1\/IfAJOF:,'"
ZVR/Q..MAR::\.4ALB’HbusI::.I
KQDIKAL, .MANCALQR.E.
(DRIVER OF LQRRY BEARING
_ RBGR. N’O.VIf{A19–._/I’I105]_
U_I$1I”1f_BD iN’mA…B\:sURANcB co..
MANGALORE.
I ” _ REP ITS MANAGER.
H; é’}j~;A:qNABAsARpA.
S.’/O-MADIVALAPPA.
I AGE: MAJOR,
F-.,/O. KUIVIBARA STREET.
I SIRALAKORPA, SHIKARIPURA T9,
= SHIMOGA DISTRICT.
OWNER OI? TEMPO NO.KA 15/1I~O2.
SHIVARAJ .
S / O. HOLIYAPPA.
AGE: MAJOR,
§}/
_ ” ~ > .
‘)
R/O.KUMBARA STREET.
SIRALAKOPPA. SHIKARIPURA TQ,
SHIMOGA DISTRICT. * S-
DRIVER OF TEMPO NO.KA I5/I l–02,…__ = ”
6. M/S. UNITED INDIA INSURNACE
SAGARSHIMOGA DIS’1’RiCT:_ ‘ W. ~ ”
REP BY ITS BRANCH MANAGER.*– _ 1 =
‘ ” I VREISIDQIVIDVENTS
[BY SR1 B.S. RAVIKIRAN, ADVOCATE FOR RI} ‘ :
[BY SR1 PB. RAJU & RS. IJAGADvISH.I_. ADVS.-,.IFfOR: R3 & R6)
TI-IIS MFA IS FILED. .U’/Si-,1:73’1′–1_j” DE MV ACT AGAINST
THE JUDGMENT AND AWARD’DATED;–.:;3._5_’,2005 PASSED IN
MVC NO. 25/9? ON TII”I;:-EILE”QF’TI~I.EI,ADDL. CIVIL JUDGE
[SR.DN] AND ADIIL. SIIIIvI._e.G_A,i PARTLY ALLOWING
TI-IE CLAIM ‘l?E’.5fI’§E”_..T;_OI\I:i’?C)-R CQMPENSATION AND SEEKING
ENHAI\ICI=i:M “OFT. COVl\}1.P’1*31\I€~;A”I7IO1\I.
M.F.A. No. A 1Vf3″t71’8.I,v’»4V’1?_”;:2_iV(“)€!6:–‘
..
SR1 AKEARKI-IAN., A _
S/§).c:IAJAMPAI2’ALI KHAN.
AQI3: 2: YEARS,” …..
” R/”0.JA;IjG:AIs;A.I–IALLI VILLAG
‘ :SHIKARi’P_URA~–TQ.
A .SH1MOGA_ DISTRICT.
. __ . APPELLANT
[BY SR1 PRAKASH, ADVOCATE)
” SRI B. JEEVAN, S/OBALAKRISHNA.
AGE: MAJOR,
R/O. SIDDHARTI-IA NILAYA.
JAPPU. MANGALORE.
(OWNER OF THE LORRY BEARING
REIGN NOKA19/l1~O5).
I4
B. RRAVEEN KUMAR.
S/O.\/ASU.
AGE: MAJOR.
R/OMAMMALE HOUSE, ._
KODIKAL, MANGALDRE.
{DRIVER OF THE LORRY BEARING’
REGN NOKA19/11»O5}._
3. UNITED INDIA INSURAN’C.ECO., ‘
MANGALORE.
REP. BY ITS MAI’_\IA(_3ER. _ ‘ ,
A. B.cRAI\INABASAppA, I
S/o.MAD;VALARRA; –
AGE:MAJQR, , 2: ”
S/O..E{{IMi§§ARA STREET; 1}. S
SIRALAI{D.BRA. ,SH.1f’I{AP._II§fU’RATQ,
SRIM»QGA1′.;§)ISTRIC*I. ~ ._ 3
V’Ov\7I\IEVI};:, oI?”%;’-EIvII>_O- IS/I 1~02.
5. S.HIv1ARAJ.~~.”‘-«.
S /O. H.0LIYAPfPA,”‘-. ‘
AGE:-«.MA-.IOR. ‘ *
g ‘ “R,/O.KiJ~E\/IBARASTREET,
‘ .;S_IVRAI.AKO’PRA. «SHIKARIPURA TQ,
SHIMQGA DISTRICT.
_ ‘DRIVER OF TEMPO NO.KA 15/11-02.
” M/S.;’;U]3II’I’ED INDIA INSURNACE CO.. LTD.
C SE1 B.S. RAVIKIRAN, ADVOCATE FOR R1]
SAGAR. SHIMOGA DISTRICT.
,. REP BY ITS BRANCI-I MANAGER.
‘ ” RESPONDENTS
–..V”{-BYAESRI RB. RAJU 81 RS. JAGADISH, ADVS, FOR R3 3: R6)
THIS MFA ES FILED U/S 173(1) OF MV ACT AGAINST
I THE JUDGMENT AND AWARD DATED: 3.5.2005 PASSED IN
MVC NO. 21/97 ON THE FILE OF THE ADDL. CIVIL JUDGE
{SRDN} AND ADDL. MACT. SI-IIIVIOGA, PART LY ALLOVVING
THE cL.A1M PETITEON FOR COMPENSATION Ali\i.:54’1s:si”¥i’fr{:’N..c;
ENHANCEMENT OF COMPENSATION. N.
These appeals are coming ontfor o::i’e1-s–
Court made the following:
JUDQMEE§d
All the appeals arise acveident and
common judgment. students on
excursion, thelorry The two
inmates of injured.
2. negligence of the
driver: of and coverage of insurance are
not in dispute.’ b T
‘ ~ 3. uui:-1aal’l’ ‘tl”1e.’V’appeals “there is delay oi’ 509 days. The
coittedoziedfldodn the condition that the claimant would
notVbegiventitlledto interest on the enhanced compensation for
flied period ” delay.
M.F.;a,No.13s72/2006:
V 4. This appeal arises out of MVC No.33/97. One
‘Laxmana, aged about 12 years sustained fracture of shaft of
right ‘femur. The petitioner is operated implants are put. The
total body disability is assessed at 10%. Tiae notional income
%/
MVC NO. 13678/2006:
7. This appeal arises gm i\1_s.’57a/’iuséie.
The petitioner is aged about i34’years at tin1e’=.4ot*.tt–heL
accident. The petitioner has bones
of right isg. The totaii” b,sdy_.w*d’i’ss1i§ijiii;§f*-assessed 10%. The
notionai income is to’be– 13.111. The
income loss, utvouid be Rs.180/-
p.m.
It)t1 the facts and evidence
RS.4:0__.0Q0/id’iS~..to'<b'evi._jVa'o.{a1'ded towards pain and agony.
Rs.iO.A'0QO'/_- ists towards loss oi' amenities and
future discoinfoift Rs.15,000/~ is to be awarded
inedical ' incidental expenses.
"afI'i1e petitioner at the time of the accident did not
"i_ia\ke– eittpioyabie age. The compensation is assessed
daindiost: 5'~:6_ years in advance on the basis oi' the notionai
inconie: Hence to neutralise the accelerated benefit. one
AA inuitipiier is to be deducted and 17 ne1u.it.ipiier shouid be
V v.ado;pted. Hence, the total ioss of future eamings on account
50/
14
of disability would be Rs.18(‘)/– [income] X 12 {months} X1′?
(multiplier) = Rs.36720/–. In all, the petitioner to
a total compensation of Rs.i,Oi,’720/g’;–.
Rs.35,000/~ awarded by the tr_ib.1.in_ai. V”dé’nVhaneVed”.y’
compensation the interest payabie
of the petition tiii payment «d.eiay. VA ‘
MVC N0.13675/2006: it I V
10. This appVe’aii’ai’Ais«es No.i2,53A/1997. One
Basha, studentand accident. The
mother is ti’1e_–so’ie Ci_a”im_ant’. The notional income of the
deceased to ‘be”assye.s’se4d£’at Rs.i800/– p.in. The deceased
not hayeihe dprovper empioyable age, one multiplier is to
Hencei 15 muitipiier wiii apply taking the age of
: p.eti.tiVon:e=ii.:”[rnothe1’}. 125.900/W to be deducted towards
pei”so;1~ai_vie’X1§enses. Rs.900/~ wouid enure to the ‘oeneiit of
A the zdefjendants. The total Ioss of dependency would be
‘Rs:f300/~[income}Xi2(rr1onths)X i5{1nuitip1ier]=Rs.162000/–.
__§The petitioner is entitled to Rs.25,000/– towards toss oi”
expectancy and Rs.i0,000/– towards funeral expenses. in
ail, the petitioner is eititied to a total compensatioii of
[C
Rs.1.97.000/~ as against Rs.1.56.000/~ the
tribunal. On the enhanced compensation__f”fh’e[_’–i..nte.1fesp
payable is 6% p.a. from the date of the pe.ti–ti.0.:n~,til’l~:pa.y’1:1e’r1«t.
except for the period of delay.
M.F.A.NO. 13672/2006:
1}. This appeal ariseVsl*..e’12=.a pl’ iNVb.2’234/ 98. One
Boodevi aged about ye:_irs_a”s_t1.ide;it and” a minor girl
sustained fracture of right’.”femu.–izV”inVl’e_i4.i~or pubic ramus
fracture lelLgn”:e;l.i21l i’nall_e6){1s'”l’1jae:{uiie_,_fclavicle l”1’aCiu1’e left.
l’i*ac.ti.ii*e ._of” ljo”il”~i-._vl5onevs:”0.{f riglghta forearm. The peutioner is
0pe1’a1.eCl..Limplants’.l’az’e'”‘–.ep{1i,. The total body disability is
ass;es”sec:1 at 2’O5/d.V The notional income of the p€i.lU()I’}(31′ is to
‘A be at Rs.1800/– p.111. The irieoine loss
‘V disability would be R3360/– pm,
On reassessment of the facts and evidence
xRs.40’.vGOO/- is to be awarded ‘towards pain and agony.
‘ V’R.<;..l.O,0OO/– is 10 be awarded 'é'0w£1i'ds loss 0l"aIi'1ei1ities and
__;luture dis<:oml'01'1' if any. Rs.l5,000/- is to be awardecl
towards nieclieal a 1d inciderital expenses.
If:
13. The petitioner at the time of the ac:cid4ent~.ydid_ not
have the empioyablc age. The compensation”.”i5–«d.V’g-sisesyséd
almost 5-6 years in advance on the bas-iso.if”~the..:riotionai.b
income. Hence to neutralise the accelerated “beiiefit,w.;one
muitipiier is to be deducteedmandti?”:i1ulti;;iiief:_shoi;1ld
adopted. Hence, the totai lossVd4i’oll:d”f11tu1’el’eaiiningsllpn account
of disability would 12A[mAonths) X 17
[multiplier] 3 Rs.7344Q_/’fl; tliepetit-i.onei* is entitled to
a total C;()I41’i[‘}_C%,:.1″1SE£fi’OI15 “of A’.Rs.:’i~,.38f,l44O/- as against
On the enhanced
con1p:Ve.nsation: payable is 6% pa. from the date
of the petition except for the period of delay.
1s6s2_l2.tio6:
appeal arises out of MVC No.25/97. The
* pei;itioneif sustained fracture of right femur, fracture of
lo4\}ye.rVl”iV/Sllof ieft radius and other injuries. The petitioner is
xopyerated implants are put. The total body disability is
‘reassessed at 10%. The notional income of the petitioner is to
H be assessed at Rs.i800/~ pm. The income loss
piopoi-tionate to disability would be Rs. l 80/- 13.111.
The petitioner was inpatient, for about 30
hospital. The vision of the petitioner is fThle.b
tribunal has gramled global eon1_pen_satie=n”of:Rs:25v;_OQ0/§_”.
which appears to be irladequate.’-._ Tlile=1oe1.ioocionef is .§.’g::a_h7!oed
compensation of Rs.30.000/ 1′,OV\laI’ClS pa[E::1;l’A{.a:1.dVVV agolxiyzil’
Rs.15.000/– towards medical “amid,mc1d’ea:;li eh?a1*ges and
Rs.10.000/- towards of’}_1m;_enl.iti:_=;’sv.o l’u’tu1″e discomfort
if any. In all, the_…p.e1.iI.ionoeré Veolgitlled to a total
oompensatiofl l A.. £1S””‘2{gai11st, Rs.25.000/–
a\lva1″dletlllbyeA1I§..e t1’ui1:bl{111al»….«O11 Ihewtmhanced cc)n1])ens’c1t.ion the
inLeresl’t.pa:yable ‘!’s:l’69l/o”..pl§’2;.’ from the date of the petition till
pezyment e.iieepi for E:ha;= period of delay.
A.eco.1’di11glly “a’l’l’Vt,he appeals are disposed of in the
V’ V tefnas md:::::«a;e’d . ab ove.
Sd/~
JUDGE
31* Chisel.