* ~.{BYV-'éRI;_Ei.R.LATfi'U"R; ' 'ADV. ,.)
IN THE HIGH COURT OF KARNATAKA ,
CIRCUYI' BENCH AT DHARWAD 1 f
DATED THIS THE 21% DAY OF' DECEMBER,
BEFORE
HON' BLE MR. JUSTICE 1{;sfi§:EDfiA1é RAD"
HON’ BLE MR. JUSTICE’~B§’S§€EENIVASE: GQWDA
MFA m”.’j<392'%'_ (My)
BETWEEN
HANAMANT VE?JKA'PPA._HI,jC3HAREDDY
AGE: 3'2.YE_ARS, 6Z)VCC:~A"C.'rRi{',ULTURE,
R] 0. KAMANAKA-:'I*'£ .c»Ni;~– YADAWAD,
TQ: GQKAK;-DIST:'V~.B§£LG:AUM.
1} ' 2§AMAPPA MIRJI
"AG-E: "MAJOR, occ: DRIVER,
R"/QMUSAGUPPI, TQ: GOKAK,
* < _(ma1vER AND OWNER OF TEMPO
= _I~IO.KA-23/A–1823)
L THE DWISEONAL MANAGER,
NATIONAL INSURANCE CO.L'I'D.,
RAMADEO GALLI, EELGAUM,
{INSURER OF LUXURY TEMPO
NCLKA-23/A– 1823, VALID
4/
' . . . APPELLANT.
petitioner sustained fracture of upper ené of
joint and injury to the left foot. The tota} ~
disability to be assessed around 10°,/;s_:….T11e petitioiiefiiisv ” ”
agricuiturist. RQRS are produceéié giroire
holding. In the absence of i:1coii1e’=§)_roof;” the ‘(he
petitioner to be assessedat pee ‘xmntfi The
income loss proportionateR'{o_l be 1323.300 /-
per month. Or: rea;§precigitio:i_”ef evifcier:ee”;t1ie petitioner is
entitled fo§§&’paiidoand agony, Rs.45,{)OO/–
for medieai ” medical bills of
R:-s.32,00{_}/~, 1’0,{:)V€V¥_(}i/*–gi’ loss of amexaities and loss of
;_jdieeomfort;»_oi3 aeeo£§i’:i’—-ef’ disabilities. }?s.12,{)(}0/– for loss
of up period. RS300] – X 12 months X
i m’u$::’ipfie?’¥’§-.V.f”1,8{)0/~ as against Rs.1,,12,00{}/-
‘e.ii§e3f;c}:ed by the Tribunal. The petitioner is entitled to
ifiterest at 6% pa. on the enhanced compensation from
V’ the date of petition til} payment.
3. Appeal ailowed accordingly.