High Court Karnataka High Court

Vinayak S/O Hanumant Achari vs Mr Jony S/O Xaivery Dies on 19 November, 2008

Karnataka High Court
Vinayak S/O Hanumant Achari vs Mr Jony S/O Xaivery Dies on 19 November, 2008
Author: K.Sreedhar Rao& Gowda


IN THE HIGH COURT OF KARNATAKA

DI-IARWAD. * 1
DATED THIS THE 19m mar
THE’ HONBLE RAO
THE HONBLE BaS§?I§§ENIVASE eowm
%%%%

BETWEEN

I.

% JBHAVIKERI, TQ.A.:fi<oLA

mMA15msI-mA & Bi-IA?' ASSOCIATESS. ADV.)

.MR% Jomr s/0 XAIVERY DIES

u ' V % , AGED. 35 YEARS

vH~¢AYAI«.: 3/ PIANUMAEW' ACHARI
GURU GAP-'AGE,._ BODY BUILDERS AND
CAY{?EN'i'ER'S, 'AGED 'ABOUT 35 YEARS
R] o.KA1~IBEER« TEMPLE

OWNER OF PASSENGER
TEMPO NO.KA-30/' 2975
R] QAMADALLI, KARWAR

3

proportionate to disability is Rs.750/- ( 3OO0x1%_50 ).

3. On re-appreciation of the evidence, the

for Rs.40,000/– towards pain and agony,” gloss’ AV

of amenmes and discomfort, Rs.2o,ooo,u
incidental expenses, Rs.10,000/-
laid up period and Rs.1,44,00Q/~ ‘I§2{:ii:11Itiplier) x
16(months) ) towards loss of to disability. In
an the petitioner is of Rs.2,44,000/-
as against On the entmnoed
compensation, interest at 6% pa from
the date of 1:1: m§ payment

4. sn. to me Vakaiath Within four
weel< §fit=I}1 ' _____ .. «
Tudge

Séffi
fudgg