High Court Karnataka High Court

The Oriental Insurance Co Ltd vs Sri Basavaraj Mallikarjun … on 6 January, 2010

Karnataka High Court
The Oriental Insurance Co Ltd vs Sri Basavaraj Mallikarjun … on 6 January, 2010
Author: V.Jagannathan
 "(RfI"A.ND-"2 SD;~},

IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD _ .

DATED THIS THE 6th DAY OF JANUARY, 2OMII$':'  .,

BEFORE _  I I"  I' '
THE HON BLE MR. JUSTICE V. JAGANNAu'I'IrIAI*I:' _

MISCELLANEOUS FIRST APPE.-MING .5&8f,)&3 /_2OOS'I_1Im - 

BETWEEN:

THE ORIENTAL INSURANCE CO. LTD_
DAVID HOSUE, BOX NO.234, MARGOA, *
GOA, REPRESENTED BY REGIONAL _OEEI_CE.,
No.44/45, LEO SHOPPINGCQMPLEX *  ' "
RESIDENCY ROAD, BANGALORE 560 I325,"  _
BY ITS DULY CONSTITUTED'ATrI*ORNEY.:' . " .. ' --.

'- _ f ' s  .,._.~.~AI3PELLANT
(BY SRI. A.G.JADHAv AND SRIIC R. R}'x.VISSHANKA1"%*.', ADV.)

AND:

1. SRI. 3ASAVARAJ:_MALLIKA,R;HII'I AD DANAGI,
AGEI'4(IYEAFI.S, OGC': PRIVATE SERVICE,
R/CI MEE_RAIJI_IR.GAI,LI',« .SAH_AP.Uf<,
BELGAUM.'    *

2. SR1. SOIVI.AN.ATHP.GAIJA~NAIy1A NAIK,
AGE MAJOR, OCC5--_BU'SINEiSS,
R; H_.NO. I701, KERWADA, USAGAON, GOA.
 '  . ...RESPONDENTS

‘– A ‘ ‘—-.I’THIS–”.’AP’P3:VAL IS FILED UNDER SECTION 173(1) OF MV ACT,

AGA’INST._’THE«~IIUDGMENT AND AWARD DATED 18/ 1/2008 PASSED IN

MVC NO.I’58-4/2004 ON THE FILE OF THE COURT OF THE PRESIDING
OEEICER,”FAST TRACK COURT-III, BELGAUM AND ETC.

THIS APPEAL COMING ON FOR HEARING THIS DAY, THE

” “COURT DELIVERED THE FOLLOWING:

Lo.)

suffering. In respect of grievous injuries and under the head

of medical expenses, more than Rs.15,000/~ be

awarded. Consequently, the amount toWard;sii’pé’ii’n

suffering is reduced by Rs.45,OHQO/– and

expenses head is concerned, the ;sar%1ei’ei.is-.. reducod”rA:iby

Rs.71,000/–. As a result,-..except.V_theVheadsviwhich

permissible in respect of a under
Section 163-/K of the of cornpensation
awarded also are hither Words, the
compensation “w’i-Elwjhe entitled to will be
under the i V

Pain.arid”‘suffering”—- i ‘ 5,000/-
2 ;« Medical_ex.penisepsi’ ” 2 15 ,OO0/ —

3. l;o¢_ss of ftiture “income 1,08,000[–

TOTAL 1,28,000[–

ii award amount is accordingly modified and the

in part thus. The excess amount be

refunded. t’c'”the appellant insurance company.

Sd/-3
JUDGE

kmv