High Court Karnataka High Court

Branch Manager National … vs Sharanagouda on 7 March, 2008

Karnataka High Court
Branch Manager National … vs Sharanagouda on 7 March, 2008
Author: Mohan Shantanagoudar
.;.

ms was m.Jusfic5  

 

 .  .
Ballflaiore. fiivisionai 
Mission 

. ' Npw Rep.by itiin Regional 

 
,  144. iii}, Road

'V  -- om. "Appellant

 1.

Sharanagouda

S/o Mall Patil
Now agedabout 34 years
One : Advounrzyfihgflunlmn

.2.

Big Arh._-J. \.liLln.,-,9

Gnngavathl Taluk
_:,:_¢_.;,..r..;_| District.

{*3

Abdul

SIoKhqiuabKmaha

_A_¥¥nu’n-.C}t!::Dl’iE!’

0
_u—-, —-w —v–

R/o Hanumaaaaar

Kn-himi ‘l’nIn.k

–v—–av

Qln fl_nninnn_|_:_ 7 u
“I ” – “‘-77″?!’

D:-um-I Ilka] Hnnnntlrl-Tnhik” 5

Ivibiwl-| nu—-‘ –‘In-u–§—— ——–~—

173 (1; as Motor Vehiok_n
ds.-.te=-1 m

we uomgzoossy?’-?:’%th¢ filo arm ciyu J-udae (sauna as mgr.

cave ‘3″ ‘

interest @ am. vp;a;_.~ of petition til! depo-it

Sia «
‘g aakeszl about 34 years
&Ag-ioultunn
Rfanrhal Village

Taluk

A. ..ApvaiIa-It
V’ 8:5 -K Ruvindra. Adm.)

1.;

l. H Rdhd

.3.

sin Raninwn Ruunou

Ase Mater. Rio
Road. Ilka]. l-ltmmmd Taluk
Baaalknt Diutfaot.

2. ‘|’heBrunuhIlulIguI’ I
National Insurance 00., I.td..v,_ A.
Bangalorefiiviuiomloffioo
III ”

. _

4-3,:

Act as-in-t the judvnfifi 3!” ‘ ‘

1~:c.»,¢_s:;s;goos ¢n.1:!_m. fit: cat’ the Sim!-JI_I<_imc (Sr«Dn-J 8 M591':
g,ng".u,§_ pg.-t|5H; dknqggag for oolnpenuhon
and of

u it in an In I 1-

%}: the am inatmnec. the clfinant was admitted to

n_t-;ti.eJ.1r_IA_mmnu:naN1nsingHoIne.(3anflVIlhi- T56

Y,’ ,, ,

VJ’)

C4′-

¢mm’ t has named for

…e…j ‘ the «mummy. has

…a~ma so so Sfilfiofdhahiityflqf 1°”*

to l2%oi’dinabi1i13V ‘W
1-.5.-;._ Luigi f i””‘°”‘ ‘t

om.–

um.no.n253;2oo7 in mud

=1

§.Tl§¢’élai &nn§§twaaan6d8b0″t33W”‘°'””‘i”°f

A , LL-.. :’_._’;..:|:4.. .4 n.. 1…}…-.1 ni’ t___ha-. Conmnny. hm
,’.–“9″‘«’I|”! ‘” “”‘ “”‘-“””” “” ‘

~._ -H.. . fin .n_1____…i .._……..u.l..i.-nah:

3 mgjon while oittingon the hard ‘Tn: i”=”*|”‘_

“bu ofpah

holloweduppillcw. 0nclini:alcJsIminationitisfnImdthBt’

.5.

mobility ofooccyx bone’ is pmaem. The owtnficavh-_ ‘ ‘

issued’ by RW.l dnncloneu’ thrntthg ‘splat

pun’ in the hhluhlteal V

a had surface for to

.-a;-~..-.-.%..–.-e. 9;»;-,-a;¢e.t=»-,. named -ms of

_ per month «mm; the. relevant the of anciieni.
has aho rightly applied the multiplier of ‘I6′

% uh§vi:;g.eguuuoa.eageortheeu..a..s.’ ‘rnus.thecm.nam
A iV§§enfitladto’Ro.3,U7.2lXII-mllerthchcadofhlsofeuming

— «.!I_I_I_e an Quint Rs.6.l4.400 — awaited by the

mm “‘|’ihlI__naL had anemia: ninuvenentinnod

W3

.5.

compensation’ of Ra.6.l4.400]- Imder the oi”
future ‘moon: on the basin of the

whole body. which is % é

(1) it.

this Court pain and
…fi..,,,…. ….d mm ~ .:
has at income during laid up

anti’ in flan—u= akas. u.;’– as a-.-.-…….-“-‘

_ future expenuen.

lug median! hills worth

A , I3___H)_l£”l”t5tAIrl’I.li I..I__ –nu-i Innun anon! Intuie 3&0, ‘!’_I;_ig
l§fl!uG-.§.§J.’+\.lu” c In: lliuws auuuv-u Irlrvn-U —– …_—

1’. -1. A.I.__.A. AI..- ..I..£n.—-.-I :– ungui-
‘ -‘3!’

k to the moascaw % hm ‘ -iv *i””‘”3’ T

the course of Imntlnunt. ‘l’hc:’el’fiI=,..thc clailllt shall be

‘ awarded Rs.50.000]- tuunmia medical ea:pcnaeI._ Thus. in

rn/>

I

.7.

all. the cum»: 5. in as

Ra.5.2.’2.200l- fem
.%:i.e-I. 1.-,-,r nap… nun

& .%j%}i:i%*he%’ t to withd-1 the -women’

” _ pfi ‘ mgsoasunheanmmtamnhe

‘fin of the same. MI-‘:Mlio.I’244′;2i§il’i’.i’i by ‘we

fralwe. Company in -CIIOQC’ in put and

iv Hf-‘A.’i4o.11253}2t)o7 and by the clmIIwIt’ nhmda

depoIn1nd’ mom this Court shall “” .:”