High Court Karnataka High Court

Sri Saleem vs P R Shree Rangappa on 1 February, 2010

Karnataka High Court
Sri Saleem vs P R Shree Rangappa on 1 February, 2010
Author: L.Narayana Swamy


… 0

EH THE 3153 song? or KARRATAKA Am gAmQ§x5R3f *

naman THIS THE 1″-DAY eF~E3BRfi$§§}2§idf_’
Ez§oRE At x”ux
THE HON’BLE MR.J$$%z¢E2i;fiAR$$%fi§fswéMY
M.F.A”mQ,?25s,§§j2oa?($v§;w .E

Bawwsgg;

1 SR: SALEM’ W” -R_ ag_ – ,
sfo JALEE%}5AB i ~ ‘~_wp»m,
Assn. WARS L
R!A$3SQ?QINA’3AT?I;~BI§NI HAGAR, SIRA
C/Q_FfiZLU§L KBAN, TINKAR EAINTER
agaxmfizfiéwicmgn season, Fifi! COLOR?
TyMURV. W _ :__._
B ‘« . A?PELLANT

{Ry Sri E*gUsH§AQ-Aémza FQRVAPPELLAET)

‘_’gfl y R séggg RANGA?§&

,AsEm?A3¢sT 55 YEARS
_ S/Q.RaneA9EA
“axszbixe AT
Bfifilfifi TQWE ca.9PERA2IvE BARK

A.,u$ERA TN

7f2*~r§g aRIExTAL INSURAECE ca 25$

J¢€.R§AB;?fiMKUR
REPRESEKTE9 BY I?3 %ENAQER

RES§’Oi~’fE}EE%I’Z’S

(Ev sag: s V 32333 m¢T¢ne*’ >

wars MFA FILED U/S 173(1) o%””g§;jA£¢,
AGAINST was JUDGMENT ANb_ {j.AmARD’a
nAmEn:15.12.2eo5 pAssEn Ix MVC Nd§36§f19§§ on .”

THE FILE 0? 1ST AQDITIONAL sgssxafi Juéeg {EAST
TRACK cnuawwi, a MAmT,5TmUMKmR; ‘?AR$Ly

ALLOWING TKE CLAIM pEr1TI&§”FcR ficafiamsawzox,

AND SEKIHG ENHARcEMEflw%soR G¢M9EEaA@:9§,r

THIS AP?EAL COMING Ca Efik §3fi;ssioN THEE
§AX, THE COURT BELIVEEED ?EE FOLLOWING:

gggg§§g,ffi}-

This gL:’;.:.é of
aompens;%§§fi:” a§$£§§§«fl:fig’=’are flQ$364i1999
at.;§5 §é§§§§§£:éfi¢§_§§M$he fi.A.C.T. wumkux,
wherérgzcjs; ‘–t3§e’ has awazdefi Rs . 2%.. , G5 , 060;’ g

Aga:%__:’;s%; appeal is filed for

‘ aixfiazxcmzmnt af'””&?5o1zpensaticna

1 agsellant subznittfi that he.

sii’$ta§i.i1e{‘§; fxactuze of fazzmzt an 31.1238 ané he

~A=»zs:.a:s in-flpatient far rztcre than 45 days and he

‘”.a;ls c guffezrad griavaus izzjurias in additian to

‘fither mizmz: injuxiag. E121: the §~£..$s..C.*3f. baa

awarded anly Rs.2é,fi3%f— whiah is an lawar

‘\%

side. He also submtted in View

sustained by virtue ofithe %;aQ

reasanable award is pa.ése%.-* §._ ‘ f¢r-

treatment. He seeks t§T:E…_;1.’:ic–:_ tO };’2£jz'{$an$atic2n ‘h..=:Ls’r1;>tf;’;céiJ;’L1;’;i–z;ted the 3,055

sf inccnre duzéing $32:-5.r “V}_:>e–.2:j;r;g:_>«:’£*. ‘_t:>£”irézseatmant and

attanfianigzgr é E133 ;4-i;2.s£:z’ u “:16: been awarded
and inu csf amenities
Rs.263,GQGXZQ-‘is._V”;:;;w3′:;:%§fied’safhich is 3,133 an lawer
side. “§§e’:;.r.:e;’* 1*ié: far erfizancement of

the gsaifd

‘_i’£”z$ learned ccsunsel fox Insurance

that the award passed by

thé–..__§£.;?a;€;§’;’~*’.i’. is jtmt and proper, which does

ha: reczyzizlzra any enhancemerztzg

:12 View at? the arguzrants max by the

_:a_;..§pellant; I have gone thraugh the efiudgmerzt

~ anci award passed. at para”? ¢f the award. The

Tribuna}; has awaraw Rs=24,8S§;’~—- far all the