..— –uv.- 1.11-arwllul Val I\r’l-I\l1.l”‘|ll”‘ll’\I”\ l”‘If\3r¥ HKJUKI U!’
IN THE HIGH crcmr as !<AR§4ATAKA_,
amen mm 9:; ME as m GAY Q? _EanL§§:*'%,;}.."
THE H€J§é'BLE MR. JUSUCE §::,:Lw«&.§z3iiLT:a'i;§'z;ti;':~.§5E;¢5;r»§_.A
r-am am 2€e22a%ueé%2ma I
asmeen A "
1 P ASHGK sxo m4::raa.;2z X
Aeamawm” zavsaaa-23–»* »
FUAT Nam, 3R§~{Z§,£3$5E§–_
!<.ALl£1.A.'SA_Lé_'~'s'Q;;§T,§ $§r€I#£aR¥E=*%5f;
BAPéG§aE,OP;=E-53. .,.APPEi.LA:4'r
(By Sri: 'vfilfii-f5%§?;3?§5E§éafifEfi<-5.§e:A'.f3E*€'F§f§';Fj&;E§?, Qemr}
vu…-om..–o-…
1 ; ugqrrsmaiaza. is;-Isgizamcs cs um
~ 5?; 115
MIESIQN man
* ” % . H egmagsas-2?
5§§Nf§’J1¥£S& REQGY
..sr:._> LATE HA:4uMA:€mA ans)
K5353 HAJQR
ma m.32:r, 1:51″ mass
= mm fifllfiffifiifiwfigfififfirafifi
3fiLhiGfiaLQRE-8.5 RES?{}!’!i DENTS
x (By 5:-2; P E my PM El)
W23 €’=4FA. FELED aw wsm fit’ raw Am MMMEF
THE.}£.5flGf~*iE¥”£T M53 Awagg [2fi;TEI3i: agmaxa massm In
WC 1943. 31?a;2m4 me THE FILE GF ms VII Aam.
mama, scrum QF sruma cnusmg MEMBER, mm-1:1,
Mfiaemmmm AREA, amrrutxmae, {sccmsG.3),
\.,L_/«-
CWUKQ U?” ikflfiflfififlllkfl NEWS”! knwwiii kl?” fihmmwimmwwk flush mwualli ur numsamanmmm amwm xwwwml wt wmmwmamamm nnwn w…w-um: Ma” mmnmnannn nmnn wvuna
FARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMEN’T-
COMPENSATION. V
Th’: Appeal coming on for has ring this day,
delivcrsd the following:
Juoesnemtjfl
‘rm appeal by the chlnfiéilfif. ls l!I2’a15_’*”3.’l::”tl’VlAl§.TVaVil5r§Vlrd
passed by an 7*’ Mdltlunal aud§u,l%sf’mg:: ¢iuTséVVV’Judgu,
mmw ma – m, aafigasaral in ljna~l.i§;leo.317o;2oo4
med e~x2~2oos.§4«%l%ll l –
2. ____ 6.15 pm. nuns”.
Hosakutzahaslélhtmgaanfisnunleari III sum, wmn the
claimant llwfisl . a motor cycle bearing
Pin. the Ian: sida at’ am read, at that tim-a
h:§lhrllj:’g«.._vNo.iGfi.D5.Z/8303 came in a rash and
ni’§agilig_u;e¥1t:VlEi\§V:jrznsE¢;é:vr*:’i:nd dashed against the motor cycle, due
. to wl”1’ich,v-..’l:heA ilelmant fell down and sustained injurm.
The claimant filed a claim petition seeking
ycolmpansatian of Rs.4,00,000/- for the injuries sustained.
4. The mattnr was canuwaed by the Insurance
Company by filing written stabelnarst.
\A/W/
fiififi cwwr 0? MARNAFAKA E-EGH %LfiQT Q?” E<ARNfi:.1"Ai{A HWSH CQURF
.3
5.. Based on the puddings, the Tribunal having
rained three issue, after enquim held that uccide::3t’.._§_éa§
due to the negligence of tha dinner of the car _
and awarded a sum cf Rs.1,28,.ma.f-. E-ei:f:.t,_.:..:’;.:A4¢j::%tVvs1Aa§T.(f.;Is__f:adV’ d
with an same the claimant is mLis”¢:;u;: ;,.am»:. ‘
6. Heard the far. 19;h’ve; Au*§sv,’:e:c3ve
pardos.
Ir’. Thu chimadt-.’AV_ compound
oamminutaed fmafizdsfe 1!:-3″‘ right leg
with ccmpktd ‘cl zjddargona animation
of right kg __tion. It ‘3 sum: that an
amdssnt of spent towards medical
Vexpendfgs’ but fins awarded a meager amount.
, “:4:'”3T!j§VAV.’:fl’ribflnai has awarded a sum of
.Rs.35}E10′.’~}F dam pain suffurima, as.15,ooo;- towards
_ xfadnitiurs, Rs.25.GOOl- towards rnudicu! axpcnsus.
towards wrwcwnoa and nourishment purpcss.
VT ‘:’_’:Rs.”‘1:8,0m}- towards fess of earnings during the peridd af
freahwaent, Rs.25,000l– cowards permanent disability and
CQURE Of KARNATAKA HIGH fiflflfl’. KARNAYAKA H56!-I COURT OF KARNATAKA
Rs.5,00fif- inwards future. madgi estpensw.
X’?
MUUKE UP Nfiflwflflflfifi Wfikifl mwwapg $331′ KAKNAEAKK Hififl EUUKI U? ammwmmkm HIWH EJWUKE MB” flfiflmflmfifififi R”EE€.:”l”‘fi KJUUKI QM” KAKNfi§¥’fl§£& fifléfi lQUUKE”:
haday.
9. Having regard to the naturu of the injffirias
suffered, aim; the claimant has undargcme
has spent Rs.60.000l- towards medical ygpfizfsasg
ciaimant; could he awardad anot§1c;é.;fAAbV§§:;’h*:.:v at
tawanis nvadical expenses,
mama! expenses and Rs.3?,OOaf$.mw§rfi§_
earning capacity duo I’:h_n diéfifiii§fi§%L “?hys,A”fifth iéiuimunt
would be entitled I%_§§;r’i_j’§;wunsation of
Rs.57,0m,l- ovarififid th’8AT’b;§’:$fl’i§§§f¥3;§V&ti0!3 that has
bun award-Q’ ~ii’Ibar$1′: at 6% pm.
from we daeerkésar _p€éf§i£:#j an :lap’£$§it;”:
1:). appeal is allowed in part.
5&1! deposit the said amaunt within
Sd/an
Iudge
fii