High Court Karnataka High Court

Karthik Y V vs The Oriental Insurance Co Ltd on 4 April, 2008

Karnataka High Court
Karthik Y V vs The Oriental Insurance Co Ltd on 4 April, 2008
Author: Mohan Shantanagoudar
IN' THE I-EEG-I CUURT E33 I(334.RNA'I'AKA AT BPMGRLDRE

nnmxn THIS rag §" DAY OF AERIL zaaa

BE E6313

'1':-m HDN'31.K 1:43.. JUSTICE MG}-{AN sxnmmaaégimgzfi  

x.r..A.1~w.59'm or 2Q::":'{':~=m  
mmzxm: J  'T 1

mnzrsmc 1: v
are vmax-mrnsm BABE,

mm Aacm: 21 mags,   

M0 N0. sans, 3'Rn'j;m:m,,.  "

uovm: am: now,  

B3I.2~IGa¥¥.LOPt.E'5!§92{.'~-_  j  ._'~..f--.._.'.'2~z;9z:ELL::».z~r:rs

{By gzis ' :  5" _SH.§3£'f.'17.'AR~-Adv. 1

PLND :

1.

mm tI3I!Z£m*ETAL’V..LI1’ISUE€;BaIviIIE1,.C’€3 Irma
25: ms mmemx; *
savanna:-1 (J;a’EI<:E: Dario. VIII
ma'; 22 'avg;-_ mm
B.k$I€F.*3':1~IVAz?rUI§<I,_<
nm<;m.o1=m-44._ * .V V

':2 RAHESH _.

man }I23;;1″C’:»2R.g
_ j;33+faV.,H0 . $1, 151* cmss,

BUST,
;:35;6.&23aL0aE-73. .. . msxnobmmms

T ~{:13y”s:.-3. : 1:: 3:. VASANTH -~.Am2′. FOR R1?!

MFA ZS 39:11.33 ms ream 02′ W ACT
PsGAI1″ii’$T TI-m Jummrl’ mm mafia BATED 10/101%
Eassnn IN HVC ND.6§06{£}5 an TI-IE FILE 05 I2:

§;ciéj:’Ipa£i$a*«;1tian of 115.1, 38,609!-

RIDI…-3’EIIIE’r’£i,. I€EM.E»ER.,. IE2-\éJ’I”””3′, CQHEI SF SMALZL
CRUSES, KETRI3POIaIT39LN AKER, BANG§3L1C’R.E {SCCH-7},

$R1′.I.:Tf Ps£IaInGWIN*I’:.’r THZE CLAIH PETITIQN FUEL…
€3′.’.3Ii!I’EN?:flI’Ii3H mm SEEKING} -ENE~IA”£fiEE»mN’E’

CK3I*IPEN’SA’I’IQN .

3-‘b-15′ Bmpeal coming sum for adrm.’aai¢:i:_ \th;i~S

day, the czourt delivered the fa1>JA5Va:wing~:~-«»,…
at: I? can EN A

This appeal is
praying for anhanrzfigiént “~v._’L’v§;:¥A:i::zsx,;.~ez*s.aa.fi3;c:-:1
m-zandeed by the tJ:ihuna:.2.w .’ V’ V

2. Due Ezvccuzzeoi aim
baa auffezm
fracturaV:”-gf right leg. The

claimant sv§:4i&.§”V::i.V1;11:»Aé«I:-?_£’».’i’a”§::*1: for 9 days in

B&1g’aiflre. Hes undarzaaent: auxgezy

put. The claimant ham tn

o;1§9′ i_m£>m surgery rm: remmral at the

The Txibunai. in all haa awazdefi.

under varitma

V ‘ ..}::’x:IL-.£a<:'V.':;a .

3. The claimant has pr:-.>duc.-ad medical

billet mach m.7a,s::.e.r-. The tzibunal has-:«

I”/’

n-. nu-.5…-u. nu’-nu; n..u|rn_.rn|_n|I\IL.r\.l nan Iilllnlhfln Iltlhlll I..l\I\..lII..lLI\II…l\I nos annals:-g nuns:

… .u.n_-.4. a

awandad only that much at amaum: tawards

modical axpanaaa. He might lmva spent same

mare wiuunt miles. This caurt caxmczt 1:539 aivg2:§:§i”..
at the fact that the claimant is not
ta maintain tha madical bills
during than cmncssa :33′: traa.t:aan”;:;-if.

awarded 14.3.90. 0E)9.f- tawaxdg zw£:3.jV.’c’:a1. §r:;:¢’¥.*;.;Vs=:,’:1;.:éee sT; ”

ma R.-.s.1E3,0C3fi;’- mwams at”‘3v.9x’&e.rV%:_:§vr:1e2a;x’£:
other incidental eweiéfifina %’ V’

4… The trikrgnal Azyaawaxding
Rs..15,flOG.~”-‘ expran:-ma

and therisvfom –z:eta3’.ned.

5. _ to the natura mf

:_v”i’2′:j_11.:;*:v3.’§fix as5’V”‘*.:§–.*~.<-an claimant has undexzgmna

o§:.4:_§1:aiii";a1i'–v.,_ 'a4:i1:§§ has ta» undergo one mare

Eutuzta, the claimant svmnid he
gkgrdefi '~ £}£lJE3:'- tcnwarcla injury, _ gain and
and Rs.25,G£IHi3,r'- tawaxzda 1933 at
amenitiaa: caf life. Because of the
_'4§'§:.:~1j'1.1ries sustained, the claimant must have

u taken raat ft:-2: absent 3-4 menthra and

\"

consequently might: have last cue eamadxamizz

yams. Thin czcrurt awarczis Rs.iC1,,DCHD;’– toward-3

10:53 <3-f sadzxcaticmal eazear fr;-;:: Qliifi .y€-e£:';*–. f_ ".

'R1115. in all the claimant is

tvaRa.}..8§.OOfi3e"- ia awarded.
Hence, the fallarwing ~deIr:;er V5Ls,_"'xaa;c1ae:e';f'V¥~'.Vé:» _

This order su1':a,*::',f_c:utra3"'
by the tribunal 1:e1c~v;tfi§V%
is an:-mzried -: i;fi_'j_v~_Vii¥.é;";l,85,E3003"
mupeea one thousand mnlyi
which "aa;v»'°%1:'r.:i mafia by 'the
t1'.'ib'l1I}G.3.. HithV firm the data at

patitzitm. ti'1'i% th e;'V._<ia=:_f{e~.–"»LVof realiaatiazan. 59% wf

amau§it"v—-shall he fiepaaitad. in any

ef tha claimant' 3 chemise ffi-I

,_a. V three years. The claimant-
ia at liberty tar: withdraw the
interest from tima ta time. The
mzount: shall be disbursed to the

. ,. ,_ <§'1aimaz;t-agepellant .

V'

….n nl|.1nl|ll_l\l Iain l\I:htl\OIu nun-Ann I..l'\II.l'II.llIIlI.f\I rm !'\II\f'\"\ II£\II

Aaaaxdingly; Award shall be dxawn.

Apyaal is allowed in pant.

mega . ‘ V V ‘