High Court Karnataka High Court

Smt A M Anjana vs The Oriental Insurance Co Ltd on 20 January, 2009

Karnataka High Court
Smt A M Anjana vs The Oriental Insurance Co Ltd on 20 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26" DAY OF JANUARY 2aQ9[1_

?RESENT

THE HON'BLE MR. JUSTICE §,sREEmmAfijRA§ ; _ 

AND

THE HON’BLE MR.JUs?Ica_s.NLsATyAnARg?3NA}

MFA so 2_93:é’?42 0 03′ L M)

BETWEEN

.-.-.–.-…—–y…

SMT A M ANJANA”g.’ _ :=’ .W
DfO.LATE MALLaiRA§A*aR3V, ; ,v
AGED 32 YEARS} R/AT.&G§14r_:
4TH MA:§mGA§QA§AgAR,”, **
BEHINp’BI§Ny§MIL;s’ ‘ ‘
BANGALQREa?8;*,a =%’

*. .’ . =9» . APPELLANT

(By Sri SUNEL S; RAG; Aav., FOR SR1 T SESHAGERI
RAQ,5ADy.,) ” ‘

vAfifi,

1 I THE Qé;é§TAL IfiSfiRANCE CO LT9
*NG,94; MYSGRE ROAD:

CFFZTQ POLICE PARADE GROURDS

“‘n,_ BANGALORE.

. 2 *~4SyED AFZAL

NO.25, ALBERT VICTGRIA ROAD,
KALASIPALYAM,
BANGALORE”2.

3

injury 1X1 cm over the frontal area, cut ififigry

Ex: cm belcw right eya, inteznai would 19 E %flcn;

twe in number aver the zight side j5£V.fa§t;f:’

contusion tenderness over the bridge at h@$é.g3dL

left middle fingegr. For the’-:n5_’_::1-‘}:me§~+s’~.s’u:g’ta:§é_ea’;i:j

the Tribunal has awarded §;obal~ncmpén$ét§an50f

Rs.16,GGG/–.

On reassessment 6f féct$;3§§n3Vi§%nce, the
petitioner gs Qentitindittn”:3St2S;5bO/- towards
disfiQufem§nt. §n§ t§§€15,flOfif?_ttnwards medical
expenses” *fihf$};,t£fi§tp§ttttoner is entitled to
c9mpen§ation tR§;%O,fififife ‘as against R3.16,QOO/-
awarded «any» ‘thétn fftfifinal. On tha enhanceé

compgnsationgqinterést payable is at 6% per annum

afr¢n”tfié:déte cf fiétition till payment.

‘twfhenafipéal is allewed in part.

53/”

Judge

Sd/-2

% % A . Judd;