Karnataka High Court
National Insurance Co Ltd vs Rangarao on 19 March, 2008
.1.
IN THE HIGH cousrr or nanmaum yr
t-..:.?'a-.:~ This me" '@114 u'5A'i 6.5' ~
THE HON'BLE MkJu'5TicE
BETWEEN:
Nationallnamfanoea (3o;'i.!;d., - '
Station .!<'<os1i#..i-0ppé._Tontada:3;aV
Gadag----5u82 . .
Regional Mzxzqager -- ~ _
NaflcnaI'jInsu1%a;1cé~(ka. Ltd. ' '
Resionéi vs;3fl";oe« .
1 M £33: A.,N. 1s;=1:;h'n-;_~.'a.:--:w-.A:_1-;
Qubhamm V". "
. r " . AP. E-!.;L...N.'1'
up-..--J ' o
' 'V."'..aira.Venkob Ran
. " jgmw age.' 3'? years
" 'rlat-. #19. 1 Floor. ll Block
Bhadra 'Jazafima
Police Quarters
Ken-arraanfiiia
Bangalore-34
'2. Y.8udhoer
.. 1.. t)__L_-__ .n_._ r\__
a;.u.nuy1uvuIIul'a N 0
major,
Munimbad Dam
Koppal Diet. .. RE__$PUND£*3_l\_i'[$_ _
(By Sri K11'. Gurudeva Praaad. Adv.. for an
Thin MFA filed under Sisatiom; 17am-in.v. iiiia"
judgment and award daisedg '23_-19-QOL5 " MVC
No.6546/2005 on the file' of the XVI Add}. J't1idfi6,VM€:Ii1b6r,.MACT.
Metropolitan Area, ' .__(S{'~(f.3!*Eg-1iE_!.. "'a-.-.4;-..'.'di '-,-, a
compensation of Rs. l1,00,i3Q0";'- with eoatiand ii§1terc:at@ 6% p.a.
fnom the date of pgtition tiil..d_gte._ (:1! _.rr:4a.1issaLti«;~;iai. "
This MFA oi:iIiziiig--'0nu:'fa5r Eiiiaai' this day the court
delivered the following ' .. '
""" " film' '. iijévthc Insurance Company praying
fer awarded by the 'fribtmal
_ t has untamed' folk1wm- ' g injuries in the
i incurred on 16.3.2oo5:-
i) Laoeratcd wound over left 91:.-,n1itI.-;J.:.! .I.reg.i-.*.-n;
ii) Premature of both bones of right leg;
fig) Fr9.c!.:.I..rc ef h..a:.'.:-. hen.-is af i.afi*. lag;
iv) Supmoondylar fracture of left femur.
fx/5
iliaru-nine Inid uh not-irnl u-:1-pink
.3.
Dunn' g the course of treatment, 'of the
claiman' t were amputated above the ""
not in dispute. The claimanfwae
The Tribunal by aaaeaamg' ' i
been amended Rs. its
The ..1_avaa'.a'"g'e:c;!iVe_:la_f.ifiV§"3:1i the time of
accident. He wee He was driver by
of his legit. he cannot
drive to depend on other
to, mined. The Tribunal has
ed "Ra.so.ooo1~ mwaxda injuiy. pam'
ii
and um... t,.I;.. age. -1
an-en-I In
CIl\"" '3
W I.
ii
sr
Sr
:3
5 VI'Jl.$-I'll
t has produced medical bills worth
-. The Tribunal has only awarded Rs.50.000I-
* s wiiich in fact on the lower side.
lI\I_
nne evirieiiee of P'v"v'-4. the empioyer of the ciaimant
wouid disclose that the ciaimant used to get Ra.6,500l- as
/'*5
-14:
his monthly aalaryt . However. the Tribunal A' the
monthly income of the claimant at Rs.5.(2ij(:)]-3.:
in of the year 2005. Monflllyrizico' .
the sand' period cannot be tgn J
compensation under ._of etalning due to
ciimbility 9.- :2s,?;rYo,:;¢;x;;;:-_; ; ":-..f :9 me %e-.. a
I\_ ran'-Ina-nan u
I ' t
-
_ .
/HI
……- .;..a |.:::.. \i:: 1* *3″ …_…n…._ a… L…) -1-
o.uw.-n.IVtnuIL:’_I§’u.1qu_,{g{:'{“;v]- uuu I in ncau I.
mama’ __ toward’ ‘a conveyance.
The Ra.50.0(JOI- towards loss of
to and Rs.l0.000[– towards
The claimant was entitled to
e 2g.75;oao;. hfiurttftltnsle medical expensen and themtome name
A is by the ‘l’n’bunal. As the claimant has to
3 1 Jaipur limbs throughout of his for both the
under d1flemen”” t head’ ‘a, cannot be said’ ‘ to be on the hi
‘ _ . __
61’
side.
-5:
Accordingly. this appeai fails in
dismissal. The amount deposited be
transmitted to the Tribunal