High Court Karnataka High Court

Sri H Narasimhaiah vs Mr Ayub on 11 December, 2008

Karnataka High Court
Sri H Narasimhaiah vs Mr Ayub on 11 December, 2008
Author: Anand Byrareddy
12»: THE HKEH comm' 0;? KAREATAKA M BANGALGRE
23237131) THIS THE :11 a" DAY 012 DECEMBER zzmj %

BEFORE:

THE H{}N'BLE MR. JUSTICE sX}~¥AND BvR;é;RE:}3jy T      

MISCELLANEGUS FIRST APPj§1_Ai:, }~1{§1,.4:.   vacate)

    ..... 

1., V ;a3{:;b, ” Magi:

‘ 35¢} %Na!:icé'[$ab
# 3*’!
H. Sideiaiah Ram}

‘ ” é ” ‘ ..B;g.:1g:ai-»:*s:.’e-568 Q2?

..VM;:’:s{: The New India Assurance

Qcmpany Limited

” V Tfiivisiansi 01??-ce-I

End Flam, No. 48, K- R. Read

5

_ II}it:I*t:Si ai 6% on abmsc {mm the: éaic: ufciairri petition.

The appcsllant had, afier undergoing
injuries and on the basis mi’ an
pmciiiiurrcr as ragardrs the atp;>e!}a11v;i”‘§
accuunl of {he injuritts had
Claims Tribunal for «I66 {he Motor

Vehicles Act, 1988.

3. Tim Tfihi2,na%’; V_hag. }jwé1_1fd€:i_§ fiiwc foliuwing amuunis: of
e0mpe:;saii’0i}. Qfidvf “i37*:é:t$t:”‘i1v;£zzis: H ‘ V V
;. Pain and s’u£r%e.~;;;.é – Rs.:~:2,oo0;..,

,, ‘V M66533}, “‘E7r;;11sp:3r£ and
‘ ‘ iincizigxztal exgéenses;

Rs. 3,,7C’7§–

:,f&3″13i11g during
= 2a;a+;:;;tpmiod — Rs.}1.,396:’-

a4″ Bgsggiiiay .. Rs.1(},0OG:’-

LOSS of tdrneniiias – Rs. I 5,600??-

‘»_

33?}: 103;.

It is this which is in chaficngtr in the above appxsai,

3

S§mi¥3,r3y, the wmpttmaation inwards loss anjmfiiiiéss-§i_1 V’
Rs.15,0G{3:’- is on tin: luwcr side and;’:–ii’iMéi(f¢£§A_iii3:’i21i’ R$.’l is
certainly jusiified. This amend resp(3n(3¢:;ni–.had nu?

claim. Tht: appellant, is iheréiisfé; ht:}d ‘»E.”4I”l:fii’i’t:3(i at iuial
addiiionai czompensméon Rs_7{},0{}0.s”~ with
iniemst ai 6% per annum frunffihe {ill payment.

 ....     ' h' 

fry VV  V