High Court Karnataka High Court

The Divisional Manager National … vs Arunkumar Sangappa Havanagi on 20 January, 2009

Karnataka High Court
The Divisional Manager National … vs Arunkumar Sangappa Havanagi on 20 January, 2009
Author: B.S.Patil
MFA 11565/200'?
1

IN THE HiGH CUURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
1*-" £5"

DATED THIS THEADAY OF JANUARY  '  ;;~f if r.- A' 

BEFORE

THE HOBPBLE MR.JUsTI¢E 3LS 5PA1fIL.A.'  " ' %
§l..l?.A..fio.1156_".§j__2007' 39,;  ' f ' '

BETWEEN :

The Divisional Manager,  V
National Insurance_'Co_. Ltr1;';"""   . 
   
P.B.Road,"  " ' ..   .

Thifiugh its%.R€§i9fia3:Qfi5m"' ._  "

Shubaztam Cdmpihx, II: F'1o«:)i:,. "

No.144,  "  

Bangalore; 560 001     

By its Administrafive ciffi;,~m~';'--~-- ' ..APPELi..AN'E'

V (By 819;.' Mtgghfi  f¥::r M] s.Lex Plexus, Advs.)

1.'--  Sfan-gappa Havanagi,
1&g¢i'VVMajor;[ ~ 
F'ath_e1"g'11£;1iac not known to
, 5FP€3i311?i:
 R/9 Basfi om,

' , xsiam-1.

   'h i:m Ikrwausab Choudhaly,

Ajgc: Major,

' '"Fathcr's name now known to

Appfiilant,
R] 0 Islampur Nagar,
Hubii. .. RESPONDENTS

MFA 11565/2007

restriction 01′ movement of left elbow with mild __of

supination and pmnation apart from res1Iiction__=:§f’ _

movements. He assessed the physical

elberw at 25% and in the ma wrist 1§é;q. ‘*.%;f1:i;’s,:

permanent physical impaixmentevwas a1t~3S..°2b. 1 335;. {E13 *’

cmss~cxam.inai:ion he has he waé’ fibt elector
who tmated the the eeeident but
asserted that the claimafif for followup

treattnent.

04. The a finding regarding
the x’e1at;fVonsl’1’iTfi7′;c)Vf and employee: and also with
regard to the claimant at Rs.3,00(}/~ per

month, has .’ti;re*vez’r.sic:I1 of the doctor and quantified

tal~:1n “§ t.11e loss of cammg’ capacity at 35%.

1&3. ‘ 1: was found to be 38 years at the time

‘ Vv of aecgfieng re’ levant factor namely 189.56 is applied and

comgsefisafion is determined at I~’.s.I,19,4″22/~. The same

to be paid with interest at 12% with efibct fmm

ie. the date of accident. Aggievw by this, the

‘4 ” ‘present appeal is filed.

%

MFA 11565/200?

23.03.2007 and not fiom 01.01.2005 as ltwlci by

Court.

()8. In the result and for the fo1ego:’;t1§,”i*]::i$_ u
in part. The compensation to which
reduced and fixed at sjl 2°26 ‘V ‘ L’
per ammm fivom the dam %A(2:§§ci3%.v2no:?). The
mspgndcnt–c}aimants shaii’ the amount

in terms of the ordgg. ” amount shall

be nefimded

sdl-‘L,

KK