High Court Karnataka High Court

Smt Sumitramma vs Mohammad Shafiulla on 1 June, 2009

Karnataka High Court
Smt Sumitramma vs Mohammad Shafiulla on 1 June, 2009
Author: K.Sreedhar Rao

IN THE HEGH saw? 0? E{z’aRE\EA’I”F;KA, gANGA¢:,.%:é’§§§§’__’ ”

923330 THIS THE :8′? my 012* gum, -2MQ'{;s<:§. V %%

BEFORE _ _ V V V
'm'13 HLWBLE MR. JuS1*:g::_§: := ”
M.F.A, N9. 10g*s*-fig? 2503′
BE'”f’WEE”iN:~ ”

Sm’: S{§?v’iIT’RAMfVIA, ._ .

w/& (3. GUNDU RAG, ‘
AGES A806’? 58–¥E;-M23, ,
ace: HOUSEE?3LI?’WG_R’K,1;_V ‘
RIAT 117, 4’;’FH t¢IAivN~:’g§zoAD_, ” ‘
WCOME ‘FAX.,LAYf1;}UT’,’ 1:.S?}_x=’}B;;’ ‘
VIJA¥ANA£. _

A ‘ – APPELLANT
(BY SR} :32.’ S.-gAm{3v.rg:*ir3.2a_i9i:11§;:~z, ASVOCATE}

ANDm__
‘ * 3. v.’__:’~;i€;3AMMAB”S:~:Av1ULLA,
~ , _ S; JAL:,A§2YmYA,
‘ ‘MAJ{1tR’,’-.Rj–3&T 17TH WARD,
SLMAI <:':R{3~3s, HEWPET,
; "–GOWR.'ijBIBfiNUR,
KOL:%R' i_3£S'§'RICT.

DEVISEGNAL MANAGER,
A NEW £P~iDIA ASSURANCE can L'”I’E.,
“i:_*:iv:s1m~: OFFECE No.1,
” ‘OPP. VANEVILAS HQSPZTAL,

§iR,MARKEK
BANGALORE.

C41?”

:91»?

PoL1TA:§”””‘–AR..§;;=a;.._”‘A.
BANGALGRE {S€3C3}~§.5}, PARTLY ALLOWEN-(3 %*..¥;{E;,A€::;:aI§»§
¥’E’I’i’I’I{)N FOR C{)MP}E§NS?s.’I’!C>§\¥ _”=sEi13:IA<;<N<:;- " "

ENHANCEMENT OF C{}MPENS;¥£'IO§=£.""' *-

This appeal is coining on for £1446.'

made the following:

J :3 8 G ‘

The Appellant – right
rib ané concussive injunes £11 3
meta? vehicle accitifigjt. A b’ b V

2.’§’he in Mailige

Hospitai: far: occmmnce cf the accident,
:xeg}igenc<§'.:;fE}: 1e –nf'£3f;é"'§ fi"eI1ding vehicie and coverage

of insurance ai%:~..11c§t' tfisyutc.

" V. V" 5I«'Ii?:3u1'ié§{im««V}:zas awardezi camps-:z1saf£:i0n af

§;1 ,{}:1is appealfi it is the contentisn 3f the

V. {ha meéical bilis are pméuccé for

but the Tribunai i:1a$ awarded silly 833609,!-=

«_ " iéIa:31&;='s 12:16-ciical gxpsnsets. Thfi entire maéical expenses are

rfiimbursed although the medical Eaifls are proéuced for

1' " ' Rs. 13,900/~.

%

EM

4. On Qverafl considaration, £ finé that wha2i:§=e1*

compensation gzantezd by tha Tribuzzai toxx-*a1fi&§..__§:e i1§é:f::*:;V}.”

éamages is sound and pmper, However, towarfié m3<i'§.<§a} '

expanses, time Tribunal should havef-Jéii1c3*5zed~'_:en_1;§i§é'V:vgfzsééiéfai V

expenses instead sf restxicting if:

View sf the matter, £116 is " éx2§<':ii'§i:;'i1al
compensafion of Rs.:':S€}OQ_i ~ in aj{}1.d.iiiQ:i" :0 the: "Ccz:;1p§5:1Sation
awarded by the Tri*bu11a1."– ihefib _c=:2mp€:1:sat.io:1,

the i.I1€£:r€$t; payabia is 69%; fr;1;;:;z,_i:b.fc:%v_c1"a%;v.é"ef petition 233;

the date:'"<:§f' "'"§'.h6 ez35i:'.i.:'<:" fiompfinsafion shaii be
§a}»'a'nl£: its flje 'p§:£i§{iG1::er'v§&<i,'%ii;§ui pmvision fer deposit ami

any amouniif it. is in dépiqeséit, shall 9130 be withémwyz mid

. '_}3ai£};V_~':»:§;:. a;)pe'i'ié1x:?t..V___f{'}1e appciai is gazfly allowed.

-V isiw

Sd/-

Judge