% 3} v5r§:i<A'r_RA43
V mzcnua 0:51:
2) me MANAGER
IN “me HIGH COURT as xAum.A’mcA €IRCflfi:”3_~£’4§5i:IfI£i J %% Y
AT GUi.BARGAg ¢ %
DATED 11415 THE 3157 DAY or 2:e;:1%#:’>1af%5sz’:2a3éa§ax%,% X
PRES§fi? ‘au r
ms aoume M;uu$11 i:%Em(u§4Aa%
“ms Houmjs umusragcg JjAy#An(%«kmum
Em N. %%%%
<3u1.m VsA VAR!§Pi?A..–~
Acseo 52¥EARs% J A
Rf9_AMAR'ESHwARA=_CA?9t
MAW: max
aAr::H:;R.%% %%%%% …APPELLAN'I'
% _ %L§3&*k MAHESH R upm, ADV.)
V .310 Rfiafl MURTHY
~ VMAJGR, R/O VEH-KATESHWARA
{RICE mu.
KAVITAL (PO), MANVI TALUK
ORIENTAL INSURAHCE CO. LTO.,
RAICHUR RESPGNDENTS
1;/W
the purpesevveft convenience, parties are referred
A’i:’n__ eethey ere referred 1:0 in the original proceedings.
:x”””Amareshwa_;’a aiong with her husband. The 1″
2
(BY SR1 R V NADAGOUBA, ADV. FOR R-2;
R’-1 IS SERVED)
M.i’-IA. IS FILED U/S 173(1) or M.V.ACT’.4.AGAI}Si$Ti. r
we JUDVGMENT mo AWARD amen 17.1o.zee.3?9Aesen _i . r
IN MVC.169fi32 one THE FILE C}?-“””‘PRL.CIV1L_’i’-v.’i§ii3GE
(sR.mvu.) & PRESIDING omcee, Amm,» ‘Rfii!CHUtR,w»:.,.
PARTLY ALLOWING THE CLAIM; ‘–._PETITH)N~. «.FQ_R._”~.
COMPENSATION AND SEEKIRCS Eriaewceiraerar QF i
COMPENSATION. i
This appeai corminc for .’_i§ea’ri’ri:g_ day,
3., deiivered the foflowing ‘ % 4 s _
This isiu c§_”ai1r.iri.=.’i:r*itfsjfjeepeaiit’23net only seeking
enhancemehtv ,_’t.ii1tV’vaiso chaiienging the
order of the liability on the insurance
companyto paty~vttie»aVmciint”:iuf compensation awarded.
3. -.i-§:!’airr§a;j1.Ai:«aarded lorry bearing NCLKA-36/3663 at
;,’j”éufferi’h§’ vrhichis too””‘rheagre. Therefore, we are of the
Tribenei’Ahas.ev’iearded Rs.S,’,(3DO/- towards medical expenses
abssefice of any material on record and we do not
i «A.pi;epAo§é”A”Ate interfere with it. The claimant was in-patient for
it days and thereafter aiso she was under treatment.
Eiaxring regard to the nature of injuries sustained and her
it age, it has taken considerabie time to attend to her normai
11
about 50 years, she sustained fracture of vertebro_,;’_:””3’ii’§iiiyrrrrAMT
certificate), has given a graphic it
inconvenience which she has bee’rivwV.:.eufferihig-fdriithevtlawet 3
years. According to tovvthe whole
body. It has to be vertebra is
fractured resulting”ii2.r:}ose:i–.of%cohtroéiiivoireriirassage of urine
and mobiiity Words, not oniy the
ciaimant has to bear with the
incorwehiehce for life. In the circumstances,
the Tribunal hes a:wardedv.orih/ Rs.5,000/– towards pain and
hiasfito be enhanced to Rs.25,000!~. The
V.