High Court Karnataka High Court

Chi Chirag S/O Sri Dilip vs Smt Dilshad W/O D Ghouse on 13 January, 2010

Karnataka High Court
Chi Chirag S/O Sri Dilip vs Smt Dilshad W/O D Ghouse on 13 January, 2010
Author: N.Ananda


:i\)”hm”9|!#& ‘”0::«)1Wafl’%£’%Wu

. wt W-mwmwmmm mwn kfigfigag-#6.! M?” fiflfiflfliflflfl Wmafi mwmm Q?’ 9&4%KN£%”¥3;€¥fii.\&, HIGH COURT 0? KARNRTAKA HEGH 503.5%?’ 5? mmswmm W3?! f

.. 1 ..

IN THE HIGH COURT OF KAREATAKA AT BAN

mmn ms TI-E 13%: my 0:: JAI<H.I'AR'§_{- émté ;


BEFORE   

rpm HQKELE MR...lIISflCE    VA

 3

CI'1i,Chi:*a.g,
3/G. Sri Dilip, V

Agedahout 11 ye.§a1’~s_, H * _ ‘

Father and ‘
Sri Dilip, Rial: Ht:-3,0, Sidhig ..
C}1&W&1,v”E£3Zi’iYiiiiE$u’:€:j§§ ”

Aha at Cit; I*¥«:>.”‘?’§.4,A
Opposita to Hospital,
RM’? gmgfia ~ ..

* 092.T * …Apmz…mN’r
Qhaada, Adv.)

sznzmahaa, W10. Dflrlmusa,

* : LR! at 130.38, I Mam Read,
I3{€ro$s,K& —

. i I ,

H. r g u re,”-{5$S%’

i % %%fk2. Tim United India Imurama Co. Ltd,

Re-spa-wmmé by £13 Mag,

Hcnfiéif 1, 2*” Flxrzor,

119: Crew. fiamhwarm

Bmabre – 560 G931 ….%SPC)§DE3T3

[By Sri Qifihazfia Rfidy Afixr. E32″ E32)

=>:wr’: mwwmm wt” mmmwmwmmm msewm fi.a%.£¥«-Wél wit” kkfifiml-MM!\M fliwfi LVUKE Ur RRKNMIRKA HIGH QJQJUKI U?’ %ARN&?&K& MMSM CQURT Q? Kfi%QMfl~fAKA HEQH C

.. 3 ..

This WA am ufa 173(1) of MVAGE

judment and award mm 28/0312006 ~ 3
189.2325] €32′ an the file of the VI! Add}.
Mater Aotzident Claims ‘I’ribuna1-«S fiiourt”-..;:fv f$me11– .

Causw, Mctropolitan Area, Baxigagltzm (SQCH-~33, 2

albwing the claim pefition fer c0’xn;n;:;*:séahtic11VVV.vamd

melting exahancement af ~ ‘

Tm MFA mmzm en’f§f~…V_hnat*i. me

Ccurt delivered the fcflowingr ‘

Zwrzed Gamma} 502’
siaimafl at Raddy, bamafi Ceumel

.,

rmrds and. mfienm af PW-2
alaimant had sufiwad fiaettxre: af
;-ze was mm in z{.c.smz»a.2 hospital
lzmapitai. ma elamaant is 3 my ma IE was

VT amut ‘? yaam at the fim sf amfienta Qn

V u A. subeaqumt mn at’ claigg, FW-«Q hm epineci

that ciaimnt aufiem fmm 18% diwhiiity sf @12t haw
Ymb aid 8% tiifiability af Wfmie bwéy. Tim ma

f’:

£¥'<'< <:t':_;-E» 2. -mi ''~ \ W <2 ,

mum-uva at

_ . 1 ' ~ 3 '1%'e:fore,
% &ma&a infirm' the head was 9f amntm? is enhancfi

.m.¢«w w..1ve¢tea.fs my ammnawmamnm mww mwwm um mmmmmm MEG?-§ COURT OF %%RNATfiKfi9a H?GH COURT 0? Kmwmmcn H5634 C

.. 3 ..

awarded eamamsation czf Rs.’?1,Qm[- under feiifififiitgvv

haads:

1) Pain and sufirirxg

2) Mam expemlimre

3; Loss oramanmsa %Rg.i0,éc_§o}%*
6}I1widea:1na1cl’1arg¢%a égooog.

7) Lose: of futzure %j»T..’:2§;.25,0oo/-

4. C311 pamim and on
reference in
heads stated supra, I
am at’ tlge awamai undar am

‘V is imdaquahe. The fiibuzml has
{awards ‘boss of earnw’
r:f’i.h€ei of chit, when he was undm

cf Rs§i€),0=mf-

V V r:.£¢_._§§’a§25,0$G{- and a sum 92′ Rs.5,%flfi,i- iw awariiefi
‘inns cf mrww af the parmm’ af chimazzt.

‘ffius, 0 t is eentitlad to tetai mmpem jdon af

E$§§l§ !w§ L.

WWIW wwwém WW’ fiflfiiwfiiflwfifi W%WW Vo.ge%W?sa”?’W WW KMKWMEMWM WEWN MWUKE UP’ flfiflflfllfihfl MIR?” K.-‘JUN? MM’ Efiflwfliflflfl HEW” twwmm km” flfiflmfliflfifl HEWN ‘ml!

5., In the rwult, I pan the foflawing arciar:

Thqmmalfi mmmwmdin.mHh7fiw §fi§@®£; ,
award is maxi ad. Cempcnaa_t_ie>n__’ -= °’ 2
awarded by the uibumz Fm

with interwt at 6% pa. fi*on:ir.>:1__’ ‘film

wmzafnmflmmhn.Tm:pnmmfifafldififi$mm$&ahdl

be in the rafio awlved is-award. Perm’

mfl¢mxmdu1&§rfim&¢$%{fi ”

i M{f’fi”fj AAAA AVA JUDGE