This Miscellaneous First Appeal is filed under of MV Act against the judgnent and award _ passed in MVC 190.2285/2003 on the like of " Add.MAC'i', Samzdatti at Ramdurg, awarding a .cou__ip¢naat£on of Rs.2,9'2,000/-- with future interest at th@'*rat¢'of'_48%4 p.a§, tixg: petition till rcaiisation. ' . This miscellaneous first appeal on f'_r.:z9 , day, the Court ciclivcred the followi'ng_:° _ JuDGMEN?1j' This appeal is directed agaazm % '% r?thc..,Tju§:3.gnxc4'__ at and award dated 29.03.2006 by} the Saundatti at Ramdurg in we ' A 2. In thc . on 28.04.2003, the 1" respondent
‘I’f’3QL’-‘.,’7′”31t”.é.s-.Iv|T?’f€3r”n’gl1.’v t ‘ t.
. – pf 3xHIcm’o@ver right upper eyelid.
–»’.”,on1;_:1~s:i<;x_1 'of_2:c2 cm over right eibovw joint.
over left forearm.
.A_b£*as-‘m;ijof 5×4 cm over right side of chest.
Conti1$5aon of 8×6 cm over upper back.
VTCLWV bf 5×3 ems over fight thigh.
.’ ‘Abiasion of 5×2 cm over right knee joint.
CLW of 3×2 cm over right keg.
” H 10. Abrasion of 2×2 am over right dorsum of foot.
1 1. Abrasion of 3×2 cm over 1% g.
an 9 s» w .-
3. The Tribunal awarded the compensation of Rs.2,92;§eQ/–.
its break-up is as follows: ‘ I’ ‘V
1) Loss of futme earnings Rs.1,92,()(f()-[.f’ 1
2) Painand suflcfing with Iegatd ‘ * A _ A’
to fracture of right upper limb “-«R~3_._ T *3’0,T00_G,”_-V & ~ A T
3) Loss ofamenities
4) Pain and suficrings for 10 _ ‘ I
simple injuries _ r2;-.«._ 20,0o.9;.~’
5) Medical expenses ‘ V V” ~ 10,000}-
6) Txavefiing expenses 1 ‘1’ /-
4. Sri for the appellant”
Insurance has erred by taking
the disability Iielation to the whole body, when
the ~ ti}: respondent has assessed the
to the limb. According to him,
E effignb disability is taken. as the whole body
instant case, woukl come to 8 — 9%. He also
~ jsizbtnits 1ib{atV__%hc fmtun: in the wrist is virtualy taken as the
the right hand itself. He takes exception to the
H awaxdmg’ of Rs.50,000/ – towards pain’ am su1fermg’ .
5. Sri Mannodar filrther brings to my notice that the 11
S medical biils are indicative of the mwical expenses of Rs.5,848]~
incurred by the 1″ respondent. However, the Tribunal chose to
fi.B!t
awardablc towards £933 of future earnings are to be “as
follows: M
5,000 x 12 x 16 x 10/100 == « %
11. Now the modified award
1) Loss offuture eamiggs Rag.
2)Paj11 and sufihring "Rs; 3) Mauoax cxpcnfies L'; «,iG.®0/~ attendant Rs. 4,000/- 5) Rs. 15,000]- " % Rs.I,60,000/--
I2. interest at 8 per cent. Them
s;ifV:V’I:o circumstanccs for giving intcxest at
shall carry interest at 6% per annum
L’-zfmzzca tlit*:.__:riatc. jflitinsfitution. of claim pcfition till the date of
The omce is directed to thaw up the modified award in
of this judmcnt.
14. Appcalis allowed impart. No ordcras toe-oats.
fiBH.
15. The appellant is directed to comply with me’
awmd within four weeks from today. The amount ‘V
appellant-Insurance Company at the timge of
is onierod to be transferred to the
K1113