High Court Karnataka High Court

Rajendraprasad vs Jayaram on 26 November, 2008

Karnataka High Court
Rajendraprasad vs Jayaram on 26 November, 2008
Author: Huluvadi G.Ramesh


Q)

tewards pain and sufiering. There is mid in be an implant tziczne by conductigg

operation and the ciaknant wnuid be entitled to un:ier.«ji'”uftji:锑–VVA

medical expenses. Compensatian tawards lass Sf amenities néf ‘ .

suitably awarded and the claimant could Em awaxgiggl u

head. So far as disabiiity is c-rzncemed, ‘according: tn: 511% ..é;V]aijfi’l.él’1’§’i’$”Cfiiifiifizfl, :3 A

competent doctor has been examined. .Ce=.1;nsel VA

subrnitted that the duster was has treated, figrwewr,
having regard to the nature of the fiéeuié be
entitled for compensation {gr 1053 of Eéue to disahiiity
in a sum of ‘-j3~4T%’.;z?i?R:V.i’3«0′ the whale body.
Claimant wouid aléééfl towards fixture
medical cxpe:1::;és”§i};e; ‘wliiich meant he wili mt has

entitled to any iéaiefefgt, ‘ _ V .

Thus, in aimhe ¢;aii;;;§i.swa§1;1’be entities} to Rs.4o,oae;- aver and

above what .3133 been asx%ar:V1:éVé wit:§i. 6% intemst fium $116 date of petition til}

R¢<;E'LE!{gu'K§i)§§»,._ The insurer shag; deposit the mom: within three

Tudgs

moniltfi f£v:)m fi::d§'§y A{Sc.(:a*dir;g1'y, petition is aliowed in part.

Sd/.3