EANQALGRE 45e3Qe4::.
IN THE HIGH COURT OF' KARNATAKA, BANGALORE
DATED THIS THE 19TH my OF' JANUARY, 20(§<ji'%%%:%~k(:%
PRESENT
THE HoN'BLE MR. JUSTICE K§'SREEL§Hfiai§V"VRg{jv-'(L kk
AN? X A
THE HONBLE MR.
BETWEEN: %A %%
SRLLOKESI-I
S/0 SRvE;VEERAP??a”~ A >
AGED ABQLVF’
N0.513,*_w’rH MAENV
M.(,’;. LAYGUT * % ‘
VlJAYANAGAR” V %
… APPELLANT
gm} ‘SR1″4:.:V:SR’§.§AT’;NTH. R & SAEKIRANR, ADVS}
THE NEW INEZJIA ASSURANCE C30.L’§’}§).,
AA .. 2 — B, UNITY BUILDING, ANNEX
N * . j1M:ss1oN ROAB
BANGALORE –~- 360 02?.
2&M. SRLSHNAKUMAR
8/0 9.3. SAMANATHAIAH
No.24, mL.1c:.E STATION RGAI)
BASA\:’ANA(}UDi
BANGALORE –569 004.
3. SRLSURAI RAJ RAVIKUMAR
S/O L. LAZOR
No.73, KADIRAPPA ROAD
am (moss, DQDIGUNTA
COXTOWN
BANGALORE -550 005.
{BY SR1 : M .NARAYANAPPA,Ai§*;: 1rQR=gA1A
SR1 : L.NARASIMH_ACHAR___&; ‘
SR: : C.N.SRIVATS__A~, A1::>vs F92 R2)
THIS MFA” .__FILi§:D”‘IVJ,1S._’.1′:’3′{3}’ VOF Mv ACT
AGAINST i–II)TJ{‘iM’ENT.”*~-.__…§°!ND AWARD
DATED:12.3;’O3__FASSED.,,,¥ii MTVG ANCAQOO4/98 ON THE
FILE OF THE-ii__}{I AD§)L;.’fJU–QGE3 8; MEMBER, MACT,
BANGALErJsAT1oN.
.’T€’–HIS 4:\2:12iAA<:"EL:vEREi:> THE FOLLOWING:«
3UDGMENT
.’ . : £63″ Vifespondent No.8 is dispensed with
.. , Tixé a§pe}.1ani.:/petitiener was a pameizger in
and vehicle met with an accident due ta rash
negligent dgrivéng of the Ikivexz Petitsianer sustained
f:’aC’¥;'{1I’€ of thumb and index finger sf lfift hajnd. The
Beater has Stated that {ha permanent. disabiiity at ‘?’E3%
to the iiimb ané the whaie befiy disability 3.: 4Q’3f’e. The
f
medical opinion is totafly exaggerated. The A4
finger and iimited }IIiOV€:fi1€I1’E dws not ”
employment and future earni11g§”s’.’AA”1″i”1t:~: }§€:ii_ti61″1-‘<:,_rV'i3T.»aV7
phot.0g'apher working for Uciaya»A:'*i§_.'§f–(..V_
xnnnue 0fiQfiuy'and an::narg§mn%d§ggfinfi¢s'gfiflefix1
by the petitioner -::_Q3:I1pAéfisatioz1 of
I§€s.76,000/ – awarded by ? interest at
8% is totally 0:1' x '
A(:-::s:;»3'cii'12%g1j,%';1 ;g;pp<§é1l__is {ii-szxiisfised.
Sd/-
IEH3Gfl§
Sd/-
JTJIXEEZ