BETWEEN _ 1 - EN THE HIGH ccuaw oz KARNATAKA AT EAfiGALoR$" DATED THIS THE 3n"'DAr or r%fi$2008 a""A' BEFORE '" 2 u THE HON'ELE Mrs.J§§TIcE E y*fi5a§RATHNA " M F A No.8514£20§6?gggif¥VV" R TEJASWENI ;,*~= ,y, »V'_«_ _ szo K RAMA€HANDRA R3303 a"* 1 AGED 1§ YEARS '" .~_». «_wwr R/A MQ.775; L cRQss_*, _-- #3 MA:N;--L N c§LQNY","= YEsHwANrH?uRA,V" '* *4* BANGALOREj22_ ' . APPELLANT ,§(§y.sri"sRiéAD V SHASTRI, ADV.,) -._..~ M4g?D-§:C),CH§3B GENERAL iysskamcejcs. LTD., UNIT 3011302, EMBASSY CLASSEC 3" FLOOR, NO.11, VITTAL MALLYR ROAD 'BANGALORE--1 5;» '"»5Y'1Ts MANASER ~, g S ANANTHAIAH _ "=xH_R/AT No.19, lefliymiw ROAD 4" BLOCK, NANDINI LAYOUT BANGALORE--96 RESPONDENTS
{By Sri O MAHESH, ADV., FOR R1
NOTECE TO R2 DISPNESEE WITH)
_ 2 _
MFA FILES U/S 173(1) 0? Mv§Acr~A£A:§sT’TAgW«%A
JUDGMENT AND AWARD DATED 28/1/O6 PASSED in MNC:’
NO.6?9/O5 an THE FILE 0? 14*”-AnnL.Jvn$E,:MEn3gA,;
MACT~lO, COURT OF SMALL CABSES, METRQPOLITAN
AREA, BANGALGRE csccA–10}, PARTLY ALLOWING- THE
cLA:M PETITION FOR cnMptNsA$ICA* AND “SEEKING
ENHANCEMENT OF coMAENsA$;CN..’ ” »’u
THIS APPEAL COMING 0N*EnA”fiNAt”AgAA:Ns THIS
BAY, THE COURT nEt1vgAan*TAtQF0L§QW1As;av
Being Haagréayfiéfl by tfihe ijnaament and Award
passedl bytitnee Tribnnal;n:tne Claimant has filed
this appeal ‘fera enhantement of compensation in
re9?9©tl€0f?:injurieawwaaffered by her in a Road
Tr3ffid=ACQident¥that occurred on 17.12.2006 on
.tu_ account Vefi raanf and negligent driving of motor
7T_cycie béArigg'”No.AA 02 EP 1990 by the second
_ireapondentlN The Claimant is a Student, who was
tr4aged2«l8i yearn at the time of accident and
isnffered. injuries to the mandible bane of the
i”nfabe and was an inpatient for about six days and
‘shad undergone surgery. PW 2–Dr Kiran who was
%
tvx lfigeriened by Judgment and Award of the Tribunal,
, 3 –
examined by the Claimant, who has efiined ttat°th§<;7
Claimant has suffered 12%_ diéati1ity*tt§_fltfi§t
entire body on account oft age injeriesE at the
face and abrasions of fipper tiflbew uppe} lip and
Knee and considering tee gfiieenea ea fecord, the
Tribunal awardeeL–a:£snn3 cf' ?st?3;OOO/- with
interest at tté gate at $% §;at%xfrom the date of
the Clagm aetgtiét tag; the date of deposit in
the foliéwingvnahnerrefiva"
Pain énasuftetitggbt Rs.30,GOG/-
vmeaical Etpeaaeal Rs.20,000/-
.’a£onfieyanCe and
“eNouriehmentn Rs. 3,000/-
‘etbss_¢fIA&enities Rs.2G,GOO/-
Total Rs.73,000/-
…._–~-»..___…..–__–…….–.
. the Claimant has preferred this appeal.
,1
-5-
5. Accordingly, this a§peai ;é §§lo@§§=@nVn
part and the compensation on tfi§gheé3Vof-fi@fii€fii”‘
expenses is awarded to an exte¥fi ¢E_Rsg29;223f~
insiead of Rs.20,000/- éé”;wafd¢§ E§ f$é Tribunal
and enhanced comfien§atidfi ~§fV”R${§;2i%?;: shall
carrying intergsg Q; @flm;«:é§§ %§f ifitéfe5t at 6%
p.a., The Ju$gméfifitafi§ A@gfét§f %h% Tribunal in
all aspects is_fihdistfirbed}%_ .’
Sd/-