High Court Karnataka High Court

Sri Satish Kumar vs The Oriental Insurance Co Ltd on 1 October, 2010

Karnataka High Court
Sri Satish Kumar vs The Oriental Insurance Co Ltd on 1 October, 2010
Author: N.K.Patil And H.S.Kempanna
1
IN THE HIGH CQIRT Q1? KARNATAKA AT BAHGALCDRE

mmnrmsfim 15? my 012* ozrmsamzezu 

EESEHT

Tim 1-IQHBLE me. JUSTICE N.K.PAfI_'§f.-..::.   H

ARE)

Tm HGHELE MR.Jus’r1c_ E I§;S.:i=:;;5MP§€;§il~I;é. = %

1\«fi8C.(Z3NH.;~1§O. £5424; 2:219

g.FA.NO.§§;_z: @¥f7 rm Q

sazsarzsft’ A’ * W
s/cmgnasnaamaa-1:,
AGED A3013? 2t5YEi3% ‘

%%v1~I:::>.3.’a,+;’Lzor::’ swag, « %%%%% 14 .
” Wmm R.o.5, szemvaaa MAEEIQR
* 30.354; 1, mm 3 mm,

III BLOCK, JAYAN&GARA

A

Z

BAKGALQRE~—56$ 011.

PGLICY Hfi;20Q4»6′?’45Q
VALE} FRGEE 2 1.1 1.2003 T0

23. I 3.236%

2. SRI.V}§JAYfi;

310 mm mzmsfi

MAJOR

NGM189, «rm mm ROAD L

am CROS8,C T ”

BANGALORE -~ 560 018. H

[ts:::m1′:r2r:;1]’ ‘

[BYSRI.JA(EAI)ESH.P.

SRI.K.K.VASAR’I’H-~AI)V. 1=~::s;%:3E;§%;*–L%%<:oUR? op SMALL causss,
smmm, §lAC§'i'».?,"Ez!ETR<1{POLITAN mm, BAKGALQRE,

"{mc£:';-'.%'§, THE' cum Pmmcw ma
":*,c;aaa;;r'z<'-**sI*{rzs.=:5.*i'!:£::~1s':"*'V snxzxme E1'%'HAfl'CE§aII3N'£' cm

V V

'1$é:s;cV.:§i:vL:.mo.36424/ 2:310 13 mm mmm

'=15: 012 THE CGBE 01? crvm 939333323
' ma EARLY HEARING.

‘rms APPEAL & nmcxcmg came 91¢ ma
‘maama ‘% DAY, I~I.K.PATIL J., BELIVEREI} THE
‘”F”GLL()WmG:–

94

i#_,F’#____,_¢..

J;

Zr

1
T’1&appm1bythee}a’a11t1antisdit’-actetlagairzsttlw

impugned judgmmt and award dated 7.2.2097,

in MVC xwsezszzoos, or: the fik of the 11x

Judge, Court of Small Canaan Eémy .4

Aocidenm clam Tribunal-7, Bé,;g:;1§;€n’ ‘{fiéqé

‘TribunaI’] fin’ mulmnxzemnt VA

groumi that thae —

awardzazi kl favmir of

2. the me are that tm

a gut: glam °be ‘W:$rln:g’ as a Sales Executive,

“” on the date {if acacfient and

‘- V’*a::v§u§xi.A§f”Ra.6,0mf~ pm. incluémg’ travefljng

afiuwfimw-__’¢f§”$;S8f» pm’ day. mg 911 3e.=3.2m, at

‘ W H ‘aV§a11Vt__§.O’G :p.m,, wfile tm apmliant was prmedmg’ an
bearilg fl’::.KA. 02 ED 68?’? akmg with one

fpilfioa ram), near Sax’. Raxga Kalyana Mantappa
3 Hum ncrth ta sc:ut11,%1y by ohervirg trafic: rubs, at

WM

that time, all af a sucidan, a Hero Hcmda bearing

No.KPa :3: w 1:52 driven by its (aim in a

negkent mamm mm with high speed

north d£reWards medkzal expemm, eenveyarwe,
%c1 and amdam charm.

//L%

S

3. Ga acmum at’ 12116 mjuxies 2

aaflz’ 111:, t}ma§peEa:r1tfi% tfw clam’ pemm’ ‘ :1 j_

Tribuna} mi

rmyafimm. The mid up

oemiématian mam the Tribwl ‘..:7»cr1 %7%;?ksm7;’k %j
an fila mad ” aral aw

mart, awmflkig; with Emma: at
5% pa. %%%% ‘mg ‘ Egg. Being dissatisfied
ma” the mv autan awarded by rm

appeal befare thfia Caurt,
mmpemafion.

” heard heaszfi wuzmal for amlhnt

After meful pmuaal tzrftha Emuwaé

‘ az1dawarda®afaa’eva111afi::noftiwnngna’ ‘ 1

%.._~—-*”‘””‘

regards available an file, What cmmgfi is that,

mrmnsatian awaxtied by the Tribunal

arm agony’, medical mpetw, incidental

cf imma dnfing Laid up p££t”i0£i, infers!

loss of amenitiw and future ijiis

6, However’, the
‘futurs mcdm1′ arty-W , m1u:m’
mnd% tigna 5. sum cf
Rs.15,0GiG[-‘–§¢~a$aV m mjL m%k gjfimplanta, in additipn in
what fun ‘Tribunal,

V13 tawards ‘less cf marnag’ cs

aspect «of the matter has mt been

not oemaidemd my appmciated by the

_ :’xm’ ‘IA. I-iaxnng” rqard tn the natum of mjm ‘ ‘

VT by him, at such an yeung age, we award an

AM

1
sum cf R3.20,0G0[- towards ‘loss sf marriage

pxwpacia’ ho meet the ends sfjuatitzze.

3. mm light efthe fmzm and

the came, as amtad aboxns, the appeal file-é ‘
is albwc-xi in part. The impugned J
dated 12.2007, pama in Ho;3§13;2o§a,%%an

533 af the IX Additional of
Mamba’, Motor Accidaatg Baxigalore
is hereby madifiegi, – in

a¢3diti£)I1 f:) me tj as§ard<-zci by rm Tribunal,

with' on tfw erzhmuceti sum,

" §E1é;t.*:v_0f V.;':¥§'5i:'1t::Tc2.1:v1::'}l the date. of walimtkan.

Company is directad ts éepoait the

'59:: of Rs.35,fi®/"a With' intwast

— t__:2:m’mn 36% pm’ annum, within two weeks mm the
44 frecaaxfipt of copy j12dyum1t and award.

HMWMWJMM

On such deposit by the Imuram Ctompatxy. the

mike: sum slrmfi be rehased in favnur of the

immrsdiatcly.

0% to draw award,

In View of fltw disposal ‘afieali $311′,

Miscflvi. 16424] 2010 nnf;Vsn*¥’§f*vei7-»fg§r
and the saw is d1’Bfi:r§:ad hecanzte
infra’ Jctuotm. ‘V