High Court Karnataka High Court

C V S Prasad S/O Madhusudan Rao vs The Oriental Ins Co Ltd on 25 August, 2009

Karnataka High Court
C V S Prasad S/O Madhusudan Rao vs The Oriental Ins Co Ltd on 25 August, 2009
Author: N.Ananda


am.

216′ THE EIIGK COGRT ma’ Kwawmm arr _

Dated this tha ‘£553 day gzgf

BE:<'~:?»:»"«~*.EI .k
THE H01'I'BLEé MR;

MFA fig: 3<3??A%.§£jA-:3€3~3?L ._ ' J,
BETWEEN: 'A 'V " ' %

CCV.Sg Prasad V
Agtsxi 49 years _ «A

S/0 Madhzxauééazi _ "

R] 0 Siixiiva:-;&”I€£egai~:a

Sh.i1’flglE13pa R983. ‘

_
B€3§81:VTfl1uk*’5§33. 39.1 — I ~«A1{l’I3€?3331″1i

V (By Raddy, Advocate)
Am; * ‘_ a

The Qfiéfihai Insfixmfifiéa C0. Ltd’,

in «. .. ….. ..

Mrgzflicigaai Rgs;;ta::E;»,
*.¥.{I_m.ci§1;§:111*a 4-«.f:3″3.’T_tS ” S30 1

U’il_fii:i_fi_ %£}i;ss>::*;.c;1;_ Resgjozidefit
‘ -. {By 812% Fa’: Raja Campaign, Agivocaie}

._ T -*r1:fi;~.:- MFA filed undzssr stjgficsn 1’23 (1; gr Mv Act againai

flze jtuigment and award dated 8~1~:’26<3?' pa-sseci in MVC
[.No.Vi-3.4.3} 2084 on the flit: t:f"C1ivil Judge: {Sr.Dn.) 8a Addiigionai

Kundapura, partly aflowtizxg the clagim petificsm for
v.C'_t}_i?ip€i1Sc'€zt§x3I1 zeuld sacking etmmiaremexit for xéomyensafinn.

This MFA tmmging cm for healing thifi day, flag C0111':

u «éeiiverird the fcsflc-wing ;

JIi§GEfiEfiT

This is a ::riaima11t's apfiegai Iijgtrf

eempensatinn,

2, i have hsard Cijtmsei far
claimant and R Counsel far

jns:1ra1::{:c:: txympang

3, 5:; evidence. of 9&2-

Dr,Vivek.; “¢:ie”;:ifi§:j;;1:*;t« h:f&::ii §’1:fl’:?::rs::i«’i._°ii1i¢:i§fia::E2:zg injufies ; —
{I} ” .Vi’ar3’i’:i13′.€ birnttz
(:1 FX Dééigzgafién :33′ ciavieular bone at the acmminiai

‘ = _:’r:i’:i31t,

~_ hag awardctii campcnsafitgn :::rf I?:.s.?’€?,2f3fi ,1 —

.1231ézI9.”fe3i¥s:»i;z2*:i1:g.h::,a(is ; =-

g;;; Pain and gufieximg Rs, 15m0;~

(H) fviedicai sxpenses Rs, 25,590/«

(Ii/I} §’0c»d, extra nrgutishment and
anti medical attendazxts Ra. 1,196,! —

i,{}€;(}/~

Rs,

(IV) iZi’~::::nv¢:*.}*an¢:u5

Thus, ciaimant wcznid be entitled :0 total hf

Rs.97,2QG,f~.

?, In file mmiit, I 133133 the f§}11C§’\3’€fiI?’¢:Vg§ ‘*.” V

A A
The appeal is (I11: award
is modifiedfi E:/{.~’m.¥HBr11Séi’:£i0V%’¥’ ‘ ;; ‘..V’.awa1*ded by the
tribunal is t¢;:n:_’ filtemat at 6% p,&
from the dgfitis V fi;i’3é:«’V_:i’a: t:;:’.* ;3f Italisafien. The
payment; thei: ratieé evolved in the
dirrzficted to hem? their ¢::*:::»st§.’:
Sd/~
JUDGE