High Court Karnataka High Court

Rekhanath Rai vs Shivakumar Rai & Another on 13 January, 2009

Karnataka High Court
Rekhanath Rai vs Shivakumar Rai & Another on 13 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


WI-

EN THE HIGH COURT 0? KARNATAKA A? BAx§gL§Rfig »

BAKED THIS THE 13″ DAY OF JANUARY :oQ9 “”

pREsaNr~

THE HON’BLE MR.JUsTIcE”x.ééEEBfiA§’RAQ * VT

Axré –. _
THE HON’BLE MR,JUsT:CEfs,N,sA$YAwA3Ay&NA

M$A’m§-?395fQf<20§4(}*E)

BETWEEN .v ~~-'='

1 REKHANATHfRAxv; "W
S/o5LoKEsH"RA1=;af<
29 YBARsi_ '. 4}.

KEDIMGIMOGR3 HQUSE ”

?KOBI%2*€ILEAGE.’. .

BELLARE,”S8LLIAaThLUK
* ” ‘,’af»’*.”«* . A?PELLRNT

{By Sri @’§’sHARArH”éow2A, s.H.AMAREsH, ADVS)

% % 2

_ i AS$iVAfi§H§R RA:

33 ¥EARs
SfUrSANJEEVA SHETTY
.Rfic OTOLI R0333
._ MSRULYA VILLAGE AND POST
‘v, SULLIA TALUK

2 THE DIVISIGNAE MANAGER
THE SNITEB INDIR INSURANCE CO LTD
RAM BBAVAN COMQLEX
MANGALGRE

3 RITESH NAIK

-3-

againet the moped. The petitioner susteined

fracture of right clavicle, fracture of~m§n§ible«

and fracture of 3 teeth and loss of_2 teetn;fl Theul%

petitioner is aged about :é2 lyears Vworking” an

securityn guard at the vtime’,ofu acci$e§t;~ E’Thég

income of the petitionerk to ‘be’,ésoeeéed at’

Rs.2,300/– per month: the injury ceused and the
disability, if any; uoee not eifeot the avocation
and income of the Qetitionefigni Z ‘

g,m rug –i;§§s§¢§§me§fii re: the facts and
evidence,-fl the * petitioner is entitled to
comyeneaticwi or tRéi4§}§Co;– for pain and agony,

Rs.l5;Q08/?=_for loos of amenities and future

i”diScoflfort, if fink, on account of the disability,

2¥.é3uag§igs£}médica1 bills produced for R5.33,618/-

the petitioner is granted Rs.4O,O0O/W for medical

‘»,and inoidental expenses and Rs.10,00Q/– for loss

” not “income during laid–up §eriod. in all, the

éetitioner is entitled to Rs.1,00,000f– a3

against §s.71,6G$/* awarded by the Tribunal. The

enhanced compensaticn shall be paid by fi§%f “3§

insurer of the car.

Nd/-