High Court Karnataka High Court

Chandrashekar @ Chandrakanth vs The Oriental Insurance Company … on 2 March, 2010

Karnataka High Court
Chandrashekar @ Chandrakanth vs The Oriental Insurance Company … on 2 March, 2010
Author: Huluvadi G.Ramesh
ET? 'F}iE3 PiE(}f% (f(){JI{17 C)?' Pi[&f{P€f¥TY%}{}\.
(3I¥{(3{JI'F P3EC?J(Il{ }\1f C}[§IJI3j\EQ(3}\

DATEZD THIS THE 2m DAY OF' :._\/[ARCH 20 19'  ~u

BEFORE

THE I~ION'B'I,E3 MR. JUS'I'ICE HULUVADI_C}--;»}§f'%.M§SH "

MISC EL-LAN 15:0 US F1 REST APPEAL "N0;%;%30{)2

BENNEEN:

(:1~aAN1j>RAs1 IEKAR  C}---E/\NIf)12.,A_§{AN"1fI
S/OJANG/\I\'éA'i'I1MAE.--_I2';GACiN._L ._ 
AGED msom' so YIZARS, QC-:_: 1T::»RI'vI}:R '  _
NOW ML. '- _  1  
R/O BASAVANAGAR COLONY. " 
Bi[)AR, ~v '    ;   '

D18"?  B1I3Af121~:s1%:N'1"1;1> BY ITS BR/\I\'.=CI----I MANx\c;1.:R._
=.'E'E=i;F. oR1;+:;\J"1'A:,V.;~NsURANcI+: COMPANY 1.:'m.,
1M~"i--aON'I' Q? MINI VIDHAN SOLEDI-EA.
A'I_"--Qv[Ji,!3;'\.1{?£xA_

"  is-;: .   MRS. 'C..:'_f:xN1)MKANTI-----1I

. ~.

.. W HARES!-{Ci---£ANDRA 13.1%
-- _1 1-3 US S"I"AI\'I'j)

)3?

I



ix)

{'3 I I'")z'\ I { .
. . . RIBS I )0  1'") EN TS

[BY SR1. I"{.V.I\§AI_)1'\GOUDA. AD\-"()CA'I'IC FOR R1. ()'v1.'-E--C.I£
TO R2 I)iSPENSI£I') \='\/ITII}  

MFA m,1«:0 U/S 1730) or svw. ACT PRAYING Tgcj'--€:'AL,_}7}3_0r'a

'11--112 RECORDS AND MOIJIFY "ml; .}LJI0)G:V11«:1\:'1' 0; AW'AI?;.E.)  I};/x'1?£{:;.> 4_
31.05.2008

IN MVC.NO.50/O6 PASSICI) BY ‘mI«;_1’=:§Iv:*}.,V.V’, ._(;!\/IL.’

JUDGE{SR.DN.) 8: EVI.A.C.T M II. BIDAR. >-

This Misceliz-1r100L.1s First A}:}p(=.{1.0i A’ (0t()i:11_ii-014% _’l”<_}1'_

admission 1"l'1.ir.~:; day. {.110 Court" cEr3h\r_@:'cé<:i

. tIf_1é i'<)1}<':'xXfi1V1§;{;_v~
J U D G T "

“1’h_is appeal by the g:.la11n1a11t v3a1vga13:}Ast: i:iiev.;j1.1cfg1ne:’1i &
Award timed 3i.O5.2008 Civii Judge

[Sr.Dn.} & MAC1′ 11; ’01’0;g1-.{f1»%M’v§:No.50 /2006.

2. On 02′.._1_41.f2.O05tw1’1i]%?:.’0’the c’Iaim2311’1t W38 p1’0c’tecc1i1’1g in

1;./ins’ aL.1tv0;:3j.ks1u1;:1.\v E3éa:*.1’v1j__;,_g_AN0.KA.39/I840, at thai rin’1e Pooja

‘l’i*a1y’ei$* ..b1.1-5-3V’~bc:;i’i*’i1}g N0.KA.IQ/AA~9 came from oppositc

Vdi1*0cti<)1i'*é1.11d 'fig-1S;"1e('I to the e;u.:to1'iksi1aw._ cine 10 which the

4V00~.._01a2'n121111. sLis;{._1e1ined i1'1jurics on his ieft au1k1e._ l'1c:ad. left"

'j._'_'":s.lj10Li1E_déf;~.C]'10sT'. wrist" 01.0.. The? claimam spam Rs.2.(JO._OO0/A

E5. He21r(1 the 1c=ra1"m':ci 11(ic1’11 .

6. A(t(‘?()1’di1’1g_§ to the 1cz:1’11c(i c()n11$e1 {hr £_.I’1c z_h.1])–}::(:E1a:’1i

a.1t1h1()1.1gI’1 as per the 111c(1i(‘.ai (:vide1’1c~.@ of tzhc «;’vI.'(g_. £1 1′(‘;’.v&’-;.S~ of,

fL1ture ear111’_1’1gs but the tribunal H:.a,&s.§”<3r1*ed"in 'taki1'1:g_.§;_ only 5%

as whole body disabiiity.

7. for the Ir1s11re1′
su})1ni£t.cc1 “:;_tK»’2,11′(i<i~(1 by ihe E"rib111'1a.1 _}'1_::i-3!
and p1'()p;c;1t4 ‘1:(:.?qLti1′(? any c-rnha1’1<re1ncm_ zmcl the
by thcV§""fA1;vib1.t11211 at. 5% does not rcq1_.1.1're any

8.”‘««Pi21Vvi1″1g .-j*cga1’d to the faciis and c,i_rCumsta1’1(:es of the

..1.l(1(+ (‘}a{i1’71z1111, wonici be ax-m1’c1c<;i 2m1’.hcr Rs.3O.OOO/–

” r)_V:=f:”‘?§1fic1~”a1.)c’>vc wI’1at” 1121.9 1:)c<;'.1'1 awa.1r:11 with.

43$?”/’

6% i1:)t’c1’c()1’npc1’1sa,t.ion ‘t”0wz11′(‘1s E0553 0!’ l”1..z11cti<"ma-11 <'1is21})i1iiy 21:_1"c:1–w_E'(=).§éE;._(')t"

fu!'u1'c? <-2a1r1'11'ngs.

A<?corciiugEy, a}')p(:a11 is al1()\.vci.-d iii; 132.1-r1t 1

I.l".1S1.1I'&1l1CC Company s1'121l1"'z1é€'p()sii 1:h(§'VVa1f";a<)i'2,1'}:t.'" witE.'".1i1'1V

three months.

E.z\'V      EUDQE