High Court Karnataka High Court

Smitha B S vs The New India Assurance Co Ltd on 4 August, 2008

Karnataka High Court
Smitha B S vs The New India Assurance Co Ltd on 4 August, 2008
Author: V.Gopalagowda & Nagaraj


IN THE HIGH COURT OF’ KARNATAKA AT BANGALORE
Dated: 45* day of August 2008

Present
THE HQNEIJE Mr.JUS’fICE V.GC}I3’A{.A {EOEVETM3

And ” V ‘

HONBLE Mr.JUS’I’ICE ARAL: NAGAf§§Aa3§«’ _

M.F’.A 559.3544/2905 awe: }
Between: ‘ ” “V

B.S.SME’}’I~iA _ ‘
am %VZ.V.SURYA i~”RA§{ASI~i GU;?’i’H.ga

Rm No.76/1

151′ FLOOR, 12TH CROSS

BASAPPA. LAYOUT ” V
BEWGALORE 550 0:9 _ ;V..;;a._P?E::,LANT

(BYSRE. ;I?:I”j;h}1..i;9§§;§’RA’I§£13HfiR”fir
SR1 RP;1i{IND4R:&«§s.B}f myz
M’; g. sgggv A..R£s.B{G;g ASSOCIATES)

And:

. a1 ‘<i?HE";uiEw £N"D§&.___ASSU RANGE

é '~c0'~MPA;*4'Y LIMITED
» ~ .,ur~.t.;*1"{ B§§'EL_DiNG EWNEXE
3\:i:s;~:.z::3:sr"I::,:2AB

-A =BANG$~&i,ORE 560 00:

5? rrs geaawaega

a}:A§eMAL1N&AM
n : 3/ Q’ SRENEVASAN
._ No.12 ‘PRABHU NILAYA’
” *8′ 012933 ‘VIDYAPEETA {ZIRCLEZ
THYAGARAJANAGAR
BANGALORE 5&0 028 RE1Si”3Oi’~¥BENTS

(BY SR! GNARAYANA RAG-AIBV FGR R1
SR1 B.V.BA§:}RfNA’TH–ADV FOR R2)

~0O0~

‘*

O§}S€I”V€€i iii the impugnesi jutigntnem ihai sirzcr: zine
ciaiznant waa sigifi a smdani smdgging in ii 336:3? PUG,

was 1191: fiaming agzyihilzg and tiaerfifare SE36 is “‘i<1;c:i

ezztétim :0 35:2}; c0n1pensat§0r: iifédfif this h€a_2r.§.._ "

appmach crf the Trifiunai is quite erm1":e<;j1__: s§'.' '}Z'ftA_§écai§;;!";i'–«T

the {§13§1'.¥i'&l1'§Z was :15}: samairzg ax2j;;7=;f'fr:i1'15gfl as £:j:1'1:':'1r-Q T

the flfififtiéiéiif, E33? E'f°:8S{§{3 of 1126 said 'p§::f"::t1az1eT:1€:. ::;§§¥sébiii€)i»*

313$ 133$ 33$? baa": ablev {'0: Si'if mat 811$} hag ta
sufffir the iricorgigenzlmzfgié " her
Capacity :0 a CO11Sid{iI'8.b}.€:

extent. capacity has :6 be
estfiriatéifi and she has to be

acisquately’ <;:;§1::1pé1:s ia*ted.: i1:{1<:1c:er this head. Tlwugéu it

. cazirizat bé1."31'€di¢£€C§..__j8,S' 'iii what asavacatian she nwgy" Cake

'-in f's;:f:iH%;.,3ai;§'e_, having regarfi :0 E313 aimve fams, we

faéi htfiatv Vc=f justice weulci be 315% with if me

_ W1;fe<11:<:'{i»;f;:i«:_i1"1 Irgar earning sapacity is &StiiI13S§".€(i at '$316

'~fa{¢VTé§'.§£S.20/~ pm' {Ea}: or I<3s*6€}{}/3 p.§:1f: whi<:h COI.'£"1fiS to

.._' }'%sV;T?2',2i}G/~ per annum. Sifiiifi Ehfi {::}wma1'1t was aged

, : 3;3£}O1§i 17 years as an the data of accident, "she prayer

muitipiier to be adopted for estimating 1316 total

(m-m%('""vx,,..