3: Tim HIGH comm or KAMATAKA AT
Lwmn Tms ‘I’I~m 14%! my <3? DEcmm;a~a,'2am{%% _
um I-iOl\l"BLIE nm…zUs'rIcE
M.F.A. No.s491_;2osfe % %
am' GAYATHEI Wit) Mmvma * V
mm: «rams – AV
RlADO)nl&.%fi.1§i_2:RA¥;_
–.EG3LL
(BY saw ~{3AVisIAG.@j;R.fiJ,..§LDV.}
—up-uvmn.
:;_~ 1:_§’ 3
8
»4_l3′.~Y”Rfi j
* JET. nammwmm, aammzm HGLBI,
B,A§§%ALORE«562 123
2 * finaumvanmpva 310 czmmmappa
3? ms
x ‘T gr mmaasaxnm, aaammm mzaxm,
” ANEKAL TALUK
RE-562 125
3 ma: ommar. msvmms co LTD
IHDIAX KUTUAL BUILQIRG
1%? FLOOR, 339.221, CUBHOH HAIR ROAD
N R QQUARE, BANGALORE-569®f2
2
REP BY 1T5 BRAHCH HAHAGER
(EYSRI: o amumaze mom mg 123,
my. Pmmaaat, mv.m12 R1 Am
R2-mmm nmlvmsm wrrm
mmmgm
ma mm: 1173 173(1) cam’ Am-inm.’ 7
comma JUDGMENT mm AWARE ~nA’1*En:31;u3;.;.i’f:£}s
PASSED 111 Law: 140.4934; 200? 012′ ma or’ mE%zs*r $
AI>I>L.J:ImE Am) nmmxta “3.§AC’I”,*-
:1), PARTLY ALLOWIHG cma-ak%%9″s’rr:1ox ma
cmwsxaanon AND 8EEImiG= Emmwcmsm or
ccmsnmnom. *2 1″
'rare APPEAL THI3 my. mm comer far enhmwemmt of by the Tribunal.
appeal ss admitted and wfllu me
Eye learned. eounaal eppeax-mg for the
up for final dispersal.
” = For the sake ofmnwnicrace, 113$ parties are
no as they are referred ta in the claim petition
V’ irefore the Trmunnl.
4. The bricffmts ofthe cages:
3
On 15.10.2006, whxm the claimant
mm returning to Elommasandra near ,,_
a. Tam sumo vehicle bearing
3355 came in a rash %
dashed against them. at
sustained injuries. ;1.Hcncg,..::6{i:e”‘fi1§d. A petition
befcre MACT, of
Rs.3,5o,o0Q,i{, Thé her a
comensseiiéfgza intezwt at 6% p.a.
5. .. ‘ fiiapute firing
occmrreme and liability at’ the
of £>fiE$éi:’»VV1§.iif.:J’-=hic1.4::, the anly point that
in the appeal is:
H ” wmmsation awardad
% hy tIii’e..’I’zj.i}:5ur1a1 is just and reasonable er
for enhancemnnt?’
Aitezr hearing tha: learnacd ccsunaci
fer the partiw and perusing tha judment
a£1dawardc>ftheTrmun,al,Iamoft11,eviewtha1the
4
comnenamion awarded by the ‘I’rfi:1m.a1 is not
rcasenablc, it is on than lower side
required to be enhanaad.
7′. The claimant has
a 5th ribs right side. % the
claimant are E-x.P~
19, mp-39,
X–rays by eral evidence
at’ tl1§__ were mmined as
Pws-35}
‘wig. PW-4, the dector who
mama :’: t.. 13.w steam that mm is
mzfifixent 01:’ 25.44396 In ma right lwmi
.’1;I1«:2sr;ez;§ _’a.:*::=sAi:”‘1’ight upper limb and 10.09205 to the
AA 8;: Considering the nature of injuries,
_ awarded by the ‘I’ribuna1 towards mm
‘”énéaufi’edng’iaa21thelm9°crs%d¢andithd%vedt9
5
be enhanced by another m.5,wc3/-
_ Rs.25,000[ -» under £113 head.
9. The cmmam has ‘;ii*ddu4 a§.ad ” 1
for Rs.13,iGG/-. she
pericad at 14 days i.e., &cm:%_22.1u;o5«k%tc;%96511.95 in
am Heapim, the mmm of
ingurm and_<1m-a.tian Ru.1a,1ooI-
awarded 'medical and
incidt;::§ a€1*w.. flower am and it is
deseived by anether ms.1,mo/- and I
award this head.
%% . claims ts be a. housewife. Her
at m.3,0mf-p.m. The nature 91′
81% A at that she must have been under rest
for 9. period of 3 months and therefcre
af m.9,am1- is azsvarclad towards ‘low at’
‘ ‘inccmc during laid up period’,
§
§
E
3
6
11. PW-4, the doctor wha treatcd
has stated that then: is permanent
% 25.-+43% to the right hemi
limb and 10.69296 to the %
thax the same would mi hart?’
future earning, she, czrxngiivexxsatian
under tlw head -mg. N ,
doctor and an
amaunt eai’ aha has to
u§;%m§.15,m0/– awarded by
the of amenitiw’ is an thc lower
sid¢–a:rAxnr:1 ‘i’t to be enhanced by another
m.ao,ooo;. under this
Thus, the clraumz is enmxed far the
” IT cempe::1sa?:iam-
F a.) Pain and sufieflng -» Ra.25,t30€3
13) Medical as incidental expenses – Rs.i2G,000
c} Loss of inwme during
laid up period — $9,000
d) Leas af amcnitics ~–~ Rs.3t},000
-.u..<m—–..—.-..»¢um.—us.—–
wrap – m.s4-,o9o
uuuuu Itnwudnlw-nu-nccndtdt
13. Aamrdingly, the appeal B
me juamam and award pamd by the;
modified to the extent stateé
claimwt is exmtled fir at ::,»:;{f ‘
ns.s4.oooI- as against m§a.1%m}»~ Vavvazy z1m f%
Tribunal with irxtergat
compenmion of V .. ;}en;ndeci 01’ to
of claim pctitian till 1221::
date
14- Thaw company is directed to
and co n amount together
véiizh i;”1te::Eé§t within two» months from tha data of
‘ ” ” ‘T 1 4.” ‘ — raer;§ ei;§t”‘§$f a copy at’ this judment.
15. Out ofthc enhnfi mmcnsamion, 59% of
that: amount with p tc interest is ordered to
beinmwdinmeddepcsitinmenama efclaimmin