I
IN THE HIGH COURT OF' KARNATAKA AT BANGAL¢§§E_
DATED TI-HS THE 20TH DAY OF % f% : _
BEFORE
TE-IE HOWBLE MR. JUs'£:C£:.né,231§.A1éi'IjA- :' f; A ; T 7
M.F.A.NC_).25Q_-_QF QC-::s8!Mvf;% %
BETWEEN:
1.sRIBTKR1;sH1§A'PE-AV '
3/0 THIMMARA¥A--9a§, ._ _
AGED 51 YRS, s:_a<'::c:rs:1";.» _
Rfi3sANcA¥rAxEgL_»'
PRIYANKA NmA_R .
SE EGE,NAHA_LL1'j,' . ., '= '
K R PURAM,_
BANGALORE " ._ APPELLANT
{By S: SURESHAAm;A1*%5R,':A:3v0cATE)
KARNER
":3/*0' JOSEPH KARNER
F?/O'NO.E~'?L1'j_4,'18TH MN, 39'¥"H CROSS
4'§'§~'i« .,BL{}CI§_. «JAYANAGAR
BANG.ALO_RE
., 2. mm :5Iv1sIoNAL MANAGER
= _'FH»E ummm INSURANCE (:0 mt;
_ I-50.1014, MITHRA TOWER
KA QT!-¥I IRIRA MAGAR
-~v-BANGALORE RESPONDENTS
(By Sri. L SREEKANTA RAG FOR’ R2:
N{‘)’I’IC¥<'. 'PO F31 1'}¥SPF2NS¥€,I'} WVFH}
MFA FILED U/S 173(1) OF' MV ACT,
.11 IFEGRMEBH' mm AWARD mrmm 2:r.£)?/.200'? PASERDA M
30.2523/2095 ore THE FILE cm 7TH ADEaI'I'IQNAL 3.01305 as K
MANIBER, MACT, BANGALORE, SCCH-3, FAME.'-.T'ALmwV:NG '
THE CLAIM pmmore FOR comssusxrzosq A1'-ED"«SE,EK1'NG'.
ENIIANCEMENTOF{10MPENSA'I'lON:, ' 'V
This appeal, r:omingim._fnr ft;-:_.éi"inVg,= tiie
Court, delivered the foflowingg
"F % %
This is a claiméafi-ifs of
compensation; ' t *
2. W36 on the ismres of
negiigence immrance mmpany have not
been 0.ai’ic:dM _inf.0. V(;tI’e:~§tfi0n either by the insurer or
V. ‘_ ‘Ifhef9<éfnIf¢_,___they need not he reconsidered.
3,} 'Ef:5§$m_he,ard Smtstmitha, learned counsel for
€:!a'i':hafit'.V- a__nfi Sri.Sreekam'a Ran, leamed cmmsel for
_ ins11'u7a€1g:e company.
4. As per the medical records and of
– Ur.S.Rajanm, claimant had sziffemd compound
fmcturegof iaflt tibia and fibula. ‘He was m=~.at:=:d in
V
Bowring hospital. Fractures were tvchxced by open
“M 5/’~””d:’~ x
any provision for “fiatnre mediral exgzernditt-ii1§”.,.
Therefore, I modify the award as follows; M ‘
1) Pain and sufferings j;
2) Loss of amenities
3) Loss of earnings during 18,000
4) Futlrre loss of iv ” ‘ : Rs.86,00f)
5) Medical ex[xmses,:iébi:t’§£§,r§mgic:, V A.
nourishment &g1;ransportafic11Aé:.:psn§?cs : Rs. 5,000
5) m:n:m§’me:%iiicéiii’ex;5§ei?;;i§fi–:ig : Rs. I0 000
ii ff”-»::” Rs. i,89,()f){)
T}f’1.f2VVC]aii1I§!I}t_’ie§ entitled to total compensation of
‘ i?’s.’.i,si9;0§i<3]'…_
'' . H resllit, I pass the following:
Tiie appeal is accepiied in part. The impugned
Aiawéivd is modified, mmpensafinn of f?:’s.l,5S,00(‘)/–
H awavded Hy the fribllnal is etnhancrxi to Rs. l,89,{‘Jf){}j-
with interest at 6% per anmrm from the date of petition
til} the date of realisation. The imp: ‘
regards 6Ht and invesnn-c~:m;»-is V’
The parties are directed to ui)e.:§r_fih<=:iI*'r:;is:1'.s… "
" ~ZSur3.9é9.