High Court Karnataka High Court

Prakash vs The Manager New India Assurance Co … on 7 July, 2009

Karnataka High Court
Prakash vs The Manager New India Assurance Co … on 7 July, 2009
Author: N.Ananda


M;.»éM GQURY OF Kkfiwfifffififl fifififi G? KARNATAKA ééiééfé-fiéfl’ W? mwnmm W694 C0113?!’ OF KARNATAKA HIGH COUKV OF ¥(ARNfi”§”A%& mm C

ER ?KE EIGH $fi§RT fl? KR§%AT%K% AT BANGALORE
BATES THIS $35 $5 gay 9? 33%? 2@a9*_
sagaxa ‘
Tag H@E’BLE fi§£§¥8?ZCg §.A§g§§& “‘R
M. RA. any §9a’sF’E2’as”$ izsm.

BET§EE%; V V T: T A
Prakashi 24 ?ears,
53% Chinaagiriyaggag
Swat Sunkaégitattg,
Kamakahiyaiya, _ ; _v~ V»._
Bangalmrafi “~ – rL§,; *_’_%;_ … AP?ELLA§?
(S? $ri fihandra snsxg; 5 3a%§2§% fiat, Rdv$.}

Afifir

E Th5’fiaga§er;.'{aAV 3

w “” “Ha§ZIadia–A5$mraa¢e fie Etfi.,

iv &¢;S2,w¥inay”$¢%§3ax, ¥.V.Ecaé,

-. §&3av&§a§uai;,”

‘ aaag2i¢xgw§é,’=”

V.2 véafigfiaéraiafig figjfif,
*.§g:§§:fs name as: kfiawn ta agpéiiaat
g«.k£& Giriyanagalyag ¥ Araiakunta ?e3t,
,§§iamangais %a:uk§
“% §ahga§$re fiiatricts … Rfififiéfifiafiffi

A {Ey_$$§_s ¥’xag§a fi§ik%an§, Riv” £3: R1:

.. a§fiis fifik filefi ufa 1?3§E§ vi ¥ fiat agaiast
the égdgment and awarfi fiatefi: 31.3.2335 §a$$a§ in

*xn’=§&: fig. 3§S§f2%§2 3% the fila fif tfiz XE ‘A§fii.
‘._aué§a, flaws: sf fimail fiauaegg fiember, §&€?,
fiatxagaiitian firéaf E$§§3l$£fi, {SCfi.fie’E2},

yartiy allmwing the Clfiim §etiti$n fa:
acmgefiaatien ana geeking enhangemaat Qf
ammpgnsatian.

?his appaaz flaming an Ear aémissiéa this
éay, tha Caart fielivsrgfi the f@ii@§ia§:~

QZEJMRI U?” !(fiRN£\’1″AKA Hififl Cfi

The mattazw is ligteé f&z– admissia§; i%:.i$

ta?-mm my far fslzsal éiagcsai with izhe V’

learned Cfliifiéfifii Ear garties.

2. This is a :C.3;3_’E.E’:’é3:’1″€.’;’-“S T.z:;9;;p:;§i;a§’§. .f:.:3: a

enhancement mf =;*:¢z:1§en3§t:£é*3.§§’;» A3′ ::*e:*”T-fi%:€::’;’:zsedic:al
evitience, c3..airaa:'{‘c;~~..A 333$ ” jéasgffiargci fellawing
iafiuriesr

1; carap::.;;n–d iifzfagttizra/9}A”‘;§;§§._’VE§aA’?;§é sasperiar rm}?

EfiiiiV §,Tif’é3;fi€3’£ ‘«-3?§sE?;i”‘ 3._£;f%: gmbic bane
2}~viI4¥4&fj€’2?%1§’ié::§é?w?1%’~§E–§fi’¥:.i:z*s3.cfxf laf: puma hang
3-} ‘-b’l2.:,:ei*.é:V§g~..} V~:r<.£i§f§;ié3.i§:2 aver left siéia {sf

aimtczrgzze z":?&;%;_43;:;:i;'t 31 :1;Vj.§.gry"'_;'m abdzsme 2*: .

f"3;.T§é t§ibaga§ fia3"hw§:§ed semgsflaatiun af

R3. ":3;-%:11a;3V,s'§i_-';V _

4. E ‘é1ava_”%s%saé’r§ $53.21 .fi§:.§::fira$§’:e§:a2:-, iaamm

W¢’?»::2e$..::%é’;’~:t.=1gEI’ xa§§aa.::E2.ng far the asiaimazzt 332:: 3:31

_.=1.e&z*::%$; Qmgnsei aygeazinég 25¢: the

_ :: aamgazzy.

.= WE” immmwammmaa mum &.«h3§xN;f€i U?’ RMKNRIMRR fllllfl vmuum WP lfiflfllfll-AERELM NEWM QUUKI UP EMKWMBfl&E¥<$~i. :

4 k ya…

um’; EJQEJR?’ Q? Kfififififflfifi WQH Q? KAKNATKW éifiéfiéfififi? 0? KARWATAKKA NEG?-C COURT BF KKRNATAKA HSGH COURT 0? mmamm WISH C1

in ‘me iearzmei Csgurzgal far we agarpailazit
wmzid 8i}b§’fs§..’Z.’. that apyafulant is a cmal3′.:§ “~.1::e was

ggaé sham: E8 yfiam at rm time 4’»$Tc:?.fi§€§.ni:.

Cicmaequent tr: accidemt, he has

permanent pkzyaiaai Qisaéafgiifiigr. f£%.,s~¢a~:-A§f~5..*.*.»’.._~”-.2 ‘3.-55%’: 95 AV

earai mg £*:a§a%;::§. tan

6. ‘me learnefi Cméiafiel fc§:~’~–E_Vé:$i.ara’1;ce Cczsagany

Wald fizmtify tzgg./,7L:::§’_;iVgzf;a§:fa 1.

‘E. ‘I’§:_r;-.2″ awmgsensation
*.:%::r=s:a,z:§ s;.. . 6:5 ::f*2″‘.3.#%.?..3VV£’%.”E;:!V£’§3 . “£’ha.z’;-,§er%, the
€la%fl%$:E§é:.v’::’hV$:§?v- “£V%?3:#§L?%i’R§;V?’3S»t;§§ tmzazfda less at”
f:~;:.;:;;;r§. A _’«::3;aimant was 3 caalia by
@’:ac’£A.’};;::g*4;;;*?.?.Qz:.;._ i§§§ b§1a..$’*:LV””Z§§,§ e:.:i§an::a, he was earning

?;.,*:~’,~-..2_,$€’i4€%,,:”V.,~V-A”§;$r ‘-r::§.§’:t?§. fieizsidarizzg ma azature sf

“~:§.§1j»–és;:”:L7$3, I $é 5ias3 gaermanem ghyaizrai zéigabgiiity
VéT.%;»*:%A.$¥=«%;;_4~’*.%:;:¥_fiaga Q? aamaigzg capasit? at 1S:§%3. His

“.__4éééaz::§33;§«{ :§.:2c{sz:m is taken as R3..f,§3G,f- gag. I

3fi5~s’;§i 18 muitiglier which is 3§2§r£>p§i£’:.a ta mm

_ “a«f;e af $§aizz:a:”:£;. “§”‘£*2:;5 aiaiiaarzt 1:3 fifititlfifi ts

Cfi§3;Z§$2’%$5;§§.i§?i $5 §.:ag=§$,2§§,fv- zgfiéar ‘aha Exam §.$3$

9:’ gfastzzrg eazrziigzgs am mtg}. fi’$EiE§€3″§3§§i$i§ $5

fi.Ss’.3»f§E§.-2BQ;rf_,r'”3 {>m..~cL\_

M?” MWNMMWM “M-mm mgwmim wr mmcwni-mm. 1-man vmawm WI’ nnxmaunmnnman uuum ur l£,m!{N&¥£¥’~*>;t>?*:..;='<'é'=~ mmw mgmxr Q? KAKNATAKA MEI'! C5

8% :3 View $f aha abcvef E gags the
failsging mrdex:

Aggsai is accégtafi in @352.

Scmgeaaatioa sf R$,?8,§38f~ awar§§§ v§y””$hé — .
tribunalT £3 aahagcafi ts :”§$;17§$,2BG§?, :V?héfl
enhancefi mmmpengatisn will c%£r§ ifite£3%t,&t[tfi§\

rate af §% §.3. frsm tfiéJ§$t%.bfi §§t:ti§fiwtiii”V

the daifi af rea;i$3t;aa;”.%h§ épgallfiat is

entitiaé ta Cfifitfi mi tfii$ a§§$§iQ ;

Sd/«
Iudge

Fifi? .1