High Court Karnataka High Court

Veerabhadrappa Mallappa Hadapad vs Mehabood H Mirji on 17 February, 2009

Karnataka High Court
Veerabhadrappa Mallappa Hadapad vs Mehabood H Mirji on 17 February, 2009
Author: N.K.Patil And Nagaraj


M;F,A.No.24§9f2G02

:3 ms iiIGH COBRT or KAR.llATA!”F»§w” ‘\ A’
cmcurr Emma AT ngmwm» ‘jg, f,f 4. V
DATED mxs THE 1773 DAY .v
Pmwm ; , ‘
THE HOWBLE MR. éfiéfacm
THE Kownm
Mxscmnmnméigs $,§3ga;A§;§9;§459g2oo2 gm
Between: ‘V A 3 ‘V V V
V
Aged 25 yeam. A A _’
Occ:Ba1’bex'{}5Iair Cutfing

Resident of Umatar, _
Taluk ” ”

..1v«.Pi$”‘W«:.B¢133?’m- u . . APPELLANT

‘ajiattikutagl, Adv)

.1. 3;»2et;a:1§o%-qa H.Mi::ji,

Agé.:vMajor, O<;~c:Businesa,
'A o 984, Fort: Road,
Bgélgaum.

United India Insurance £30., Ltd.,

Marathi Galli, Belgaum,
Rapid. by its Divisional Manager. RESPOHDEKTS

(By 8ri.H.I-Lfiuppelur, Adv for
3ri.B.C.Sct:huam,a Rm, Adv for R2,

C_s{“‘\,v-‘-«\,z”””

M,F.A.No.2459l2C*02

3

gmferred any appeal and therefore, the

recorded by the Claims Tribunal in the §;é;:ve:*

remained totally unchallenged.

-1) as a result of the s=:;Tc§i::1cn t’,., iJ:1e«.

sustained kills 91” bi’.

right femur resxutingam :.3i’3;1’s’f1:21A1.ysi<':«s'i' disafiility to the
extent of 40%

ii) the claimant miss .vby:..AV§1’sfession and was
a3. 9:13,. of the accident.

4. a. sum of Rs.10,0()0/- under the

hsad ‘loss of Var_1Vienities Vs.1_1ti’.g’éi1joyme11t of his IE5′. In View of the

_~.fac!: §:Iai£tj;sa:f1t___?J§{&S aged 35 years as on the date of the

AV’:-;cL*i;g:ieut rgtason of 40% disability in Inspect of his right

hA{§ .33sasV’ts”_’su£1%IfifV..consixiemb1e loss of amenities and enjoyment

V pf may not be icss than 25 to 30 years, we hereby

4_ané’tk:1er sum of Rs.10,()00/- under this head ‘loss of

and enjoyment of life’ in addition to Rs.10,000/~

VT by the Claims Tribunal.

<'-$w""""""

Pvi.F.A.No.2459I2002

copy 0f this judgment. The awaxti shall be

The appeal stands disposed 0f in the a_bovc_ ” ” Q ‘

8%: