High Court Karnataka High Court

A P Ravish vs The Oriental Insurance Co Ltd on 27 November, 2008

Karnataka High Court
A P Ravish vs The Oriental Insurance Co Ltd on 27 November, 2008
Author: Subhash B.Adi
-3.

IN THE HIGH COURT OF KARNATAKA AT BANGALORE-

DATED T2-us THE 27%! my 09' NOVEMBER  .

BEFORE

THE HON'BLE MR.JUS'I'ICE SU.B}~I.A_SH  bé  4'

8E"I'WEEN:

A. P. Ravish S/0. A. M. Puttaswamy Sh_et':y, _»
Aged about 35 years, V    "  1' 
Police Constabie, Dudda P01ica«-Si.at'a'.:n, 2;] 1
Residing at Adluxnanc Road,  A   
NcarBasaveshvaIaCho1_11t1y,  .  V

Hassan City. ,  % ' ij;.'VAPPELLANT

(By Sri.Girish 3. Baxaf %     '
AND:  %%%%    T' "

1.

The O1ici:gtai1nsu1;~2iic_cM€.oL*T1,tt*$,_ ‘
Pmdattur,’ Kadap ‘ Dish AP.’-. ” ‘”
Rcprcscntedby’ _ ‘ _ ” ,
The Oriental Iiiagzxanee “Ltd”

_ Hassaqa.

H. Bnrfzswamy S/0.

‘ ‘Ha1:uma1i’theg6*5§’&e;

J’;’P_.f~¥’2_1ga1*,’ .E3fi_I1upete Post,
Saka}:eShpg1r’TaZi1k,

$0 ..

_ Hasaan Dist,-. .. RESPGNDENTS

” {i§é3éA%%.r.§;¥i; A. N. hm Swamy, Adv. for R1

c . ‘R2’—-S¢rvVed]

VT This Miac. First Appeal is filed under Section 173(1) of
‘.jv.M.’if.Act against the judgmcnt and award dt. 24.11.2007 passed
{$0.350} 533305 on the filfi Bf Member, Additional MACH’,
Hassau, partly alknving the ciaim petition for compensation and

séeking enhancement of rmmpensafion.

flscsmannous mam’ APPEAL :4. :4. *A.:%.fi

-3.

4. Lcarxmd Counsel for the appellant submits
towards loss caf amenities and other _
compensation has not been awarded. He fairly b
insofar as future: loss -sf income is conceI1§;1stV5xg1:’hsV iv {

work as Police Constable, drawing same fijofs V

arise in this case.

5. Leasrned Cou11ss1″«-.30: : “I’:5s~:t§’aa1cc Company
submitted that, compensationvjias fbcvsgné. awarded in

proportionate to the VV

6. ~1;%;ég§z§ months is evident
from want ~. Claimant has
suflhred two fiastustesv, thmc months, pain and
agoggg and that, he should be compensated

sufihring. Instead of Rs.25.000/~, it is

~. Insofar as loss sf amenities is
fiss been awarded. Rs.15,000/– is awasnieci
‘ loss 51″ ésiacnifics; towazods incidental charges, which will
form of mztdical bills. another Rs.15,000]– is
Rs.3G,O0(}/~ is retained tmvaxtis medical expenditure.
the plaixnant is entitled for Rs1,22,761/~ as against

sRs;.83,0m/- awarded by the Tzibunal with interest at 5% yer

-4-

annum on the enhanced compensation fmm the date of
till payment. A’ . K V

Accordingly, the appeal is allowed ta A’ ‘

KNMl-