A’ ANb»
“‘x,_9.o; app. TO 9TH caoss,
r_ 52 } SMT.NAGARTHNA W/O R RAMACHANRAIAH
IN THE HIGH COURT OF KARNATAKA AT Bamsgzfiag
BATEB THIS THE 21″‘:mx 0? JANUARY 2fi§§ 71″:
PRESENT _ ‘ %
THE HON’BLE MR. JUsTIcg figSREEcHAgJRAo; , ?
THE HON’BLE MR.JUSTICfiVé}N:SA@fAfl$§A§$Né
ME’;\fl 2«I0
BETWEEN
CHANDRASHEKAig’._ . __
s/0 MUNICHANNAIAH v .”
2% YRS, * ‘-~
R/AT NG;55;«l%TH”§AIfi;f’
II STAGE, was? CF CHORE ROAD;
BANGALORE 36′ A 1 ‘~ A
. %PPELLANT
(By Sri T sEsgAG:Ri RAG, ADV., )
1 ‘1 THE_dR:£NTAL INSURANCE co LTD
“BRAgcH”o?€IcE, NO.l42, 1: FLOOR,
Hasun ROAD,WILSON GARDEN,
‘BANGALORE 27
MAJOR,
R/AT N0.2224, KURUBARA BEEDI
NELAMAEGALA, BANGALORE RURAL §IST.,
0%
The petitioner, aged about 18 years was
an agricultural labourer. The income of the
petitioner is assessed at Rs.i,800/~ p.m} the
income loss proportionate to the disaoilitywi*
wosld be Rs.2?O/~’p.m. _~mH
On reassessment of faetsg and -evidehee;7
iicpaoé/M
5 m
the petitioner is entitled lto’.B
towards gain and ,sufteringg*_. ‘flRs,lS;OOO/–
towards loss of htafieeitieaaioand future
discomfort if anyfi 53 sagging of oisabiiity.
Medical biiigf age jprcqpeéa _ior– Rs.35,0o0/~.
Rs.50,0CO[%*ri5WfiQranted”etoeards medical and
incidental s%gén§e§f:liRg.1o,o00/~ is granted
towards xigss lofi_inoome during the laid up
.._pe;iae,r _Rs§5s,3ge/~{Rs.27o (income) x 12
vh1{honth3).3a”1B (multiplier) is granted towards
iass< off~ future income on account of
'idisahilit§l In all, the petitioner is entitled
hlfto 'compensation of Rs.l,?3,320/- as against
–CRs.i;6Q,O00/~ awarded by the Tribunal. Ge
the enhanced compensatien, interest payable_:s
at 6% p.a. firom the date of pet:Lz:icr:’:’- ‘£%j:_i’1
payment.
The appeai is allowed fin pa§t:;{ *
“‘ . £§fif%¥_Vf
% Fudge
TL.