IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED 'I'I~iIS THE 141% BAY OF AUGUST 2Q="§:i8%j'L:*F%A: ~
PRESENT
THE HON'f:3LE MR. JUSTSCE K. <.3RE;E1$HAR
THE HONBLE MR. JUSTICE 13.%%s':eEEa;NAs~E GQ'§mA
M.F.A.NO.1'2;"§8~/'2Q(i'%7iv
BETWEEN: 4 V %
Vcnl(atcsh":'~3/oTAVaba"i3;::a,"'--.» "
Age: 33 years, _Ocxf:; Agictfltmt, _'
R/0 Iviagnigzxf "
Mandaiamflfq; " "
District : Appellants
iSR1,%% CHAMDRASHEKAR P. PATEL, ADV.)
1. The;-Divisinnai-Maxmgm',
The New I1;iiia;'Ass11x'aI3.cc Oo.Ltd.,
Opp;.. B1;s':3tax1d, Double Road,
Main Branch,
'T Bx'a.nch"a1: P.B.No.366,
" '~._Gun}-«Road, Opp. RDCC Bank Ltd,
' Raichur.
2; siiivkumar S/0 Rajshckar Patil,
Major, R/0 H.160. 12-1~129/4,
% " HR. 4 Layout,
5%.
Jail Road, Raichur. RESP0NDA1?3l$¢"i'S'j44A:"'VA.'«
(BY SR1 Riv. NADA GOWDA, ADV. FOR %Rg--*1.3Q
THIS MFA IS FEED U/S. 1*:f3%("1) '0F"._M;'d§_" ;am'1'1'ION.
This M.F.A. coming' day,
SREEDHAR RAG, Ji'd{31iV€$I6§1'Lf1€_4fOIiQWiI1fi"V
The the road was hit
by a Tradt9r§ Sustained oommirmtcd
frmturc Q1' petitioner is aperatcd and
nr;§s':o:fms disability at 20%, which
and the total body disability
10%. The petitioner has produced
-- show the land holdings. In the absence
of income pmof, the itmomc of the petitioner is
V. assessed at Rs.3,00{)/-- per fixonfll. The income
.1535 proportionate of the disabiiity would be
R3300/--- p.m. The Tribunal dismisseci _
petition for the following rmeons :
a) The complaint is lodged berm?e«_tig¢%'%T
Police three months after __ ~ 1
b) There was no damage to o n«. of
the accident; ._ _'
c) The petitioner had taken a Private
Hospital and net in Haspitax.
2. The are untenable.
The Police filed the charge
sheet guilty. The Insurer -
respondent 'eontra material evidence to
‘diepm£%e’ we accident made out by the
% Therefore, the dismissal of the
: . J . , V Pctitiatxzfis ”
A’ 031, tgensider-ation cf the evidenw on record, the
_ is entitled to a compensation of Rs.40,000/~
and agcny, Rs.10,000/– for medical and
incidental expenses, Rs. 10,000/~ for loss of emenifies,
Rs.10,000/- towards loss of income during treatmex1t._b
period. The petitioner is entitled for future
Rs.57,6G0]- (Rs.300/- (income) x 12 (m1ms;%j x ‘ 1 6″ L
(multiplier) towards loss of future
disability. The petitioner an :’e1z1tifle§i”._ *
compensation of Rs.1,27,600/-
from the date of petitian V
4. Accord1’ngly, ‘ are
allowed :’ ”
sal-
Iudqe
sd/4
Iudg3