High Court Karnataka High Court

R Gopal vs New India Assurance Co Ltd on 10 February, 2009

Karnataka High Court
R Gopal vs New India Assurance Co Ltd on 10 February, 2009
Author: B.V.Nagarathna


MP.-‘A.NO. SW31 .288?

the notional income to be Rs. 3(}(){)]– and by apjflgdng

multiplier 1? considering the age of the

years, a sum of Rs.97,92U[ — ought to have

the head of loss of future earning u€e:;>§;i.$ide:’it:ga’ViF;§: T

medical evidence on record a »fm_r’ti1e1;V’:~;.1i1’11 of 1i.):;0j(1{)’}f-‘His *’

awaxtied on the head of : “amenii;ie$ of
Rs.10.(}00/– is aW8I{i{3&’.’§:::”(}§1 ‘VaQ£1dAvVeufie1ing
and an additionai sum M cf £035 of
income during. total enhanced
compensaticiii interest at {fife p.a from

the da*i:e””(.»f ..::: :,; fixation. Out of the

enhanced of Rs.’75.U00[- shaii be ~

deposited _ a11y Bank for an penod’ at

«_ “the_______appeI}a11t shall be entitled to draw

itgifexest on the said deposit. The balance

be zeicascd to the appellant.

l*'<:31*'t,i§,¥i": aforesaid reasons, the appeal is allowed in

" above terms. V

Judge

V' KV¥l*