High Court Karnataka High Court

The New India Assurance Co Ltd vs Sri A Anthony James on 7 August, 2009

Karnataka High Court
The New India Assurance Co Ltd vs Sri A Anthony James on 7 August, 2009
Author: N.Ananda


«-wvwnmzz um

‘”””””‘ WWVWWVW A’fif?”WV”9¢V~¥?”M’%&W*¢Bfi””&:!!i3″&Ei’$r”€ea &9i’mWu?wfi””E5 WWJWWE WJW” WWQWEWWEMNM Wfiwffl mwwmu KIK” %~’&§9§.§’*J!.$*”EE.m$Wii”%..9″% WEN”??? MWMWE ‘kg-Ni”” fikfififiiwfiiilfiflflfi Wfififlffi mflflwflfi.

RI THE HIGH CQJRT OF’ FJARHATAKA AT 8AHGAL«C*%

mama ms ‘rm ‘arm mv SF AUGUST

BEFGRE

THE H€Z)K’BLE Iv11?.JUS’_II{:E4H.Af¥A€I3.fiL””: 4 k

M.F.g.HO,?§g2 -.,..f{.I”‘

an…—–..–.—____

nmsxemax. 0F’?’ICE-‘xgff : ”

THE NEW mmA%%AssiIRAra;i EF¢Q my

may (.’:C}MP’L.EX, lTc:H=«~’ N.A’I$Q’1iI.§}.__ f3C)LLEGE ,

BA$AVfi»I’5’i’$GU3}I;””‘~”: %

BAN(}.AIA’§I.%E-560iC?€34.”‘~

BY cc;§srITU’;;%£r: .A’I”‘FG§ZNEY.

..,Apz>EL1..Am*

(BY 212: ,.é:>vc>cM*s)

mmmm was

A Jaws

A3313 ABQUT 46 YEARS,
s;c;%ks1a1.amHoHY

” V%1%i.A*:5T’:;%z3.11 1, 3RD mm RQAI),

:s¢:*:3R<:3ss, AYYAFPA Bnmx,
.–.."VE'+.'EKHAG&R POST,

~ BA1~z<3ALc:RE-5:50 047.

Mi 3 AMBASSAXR TCFURS AHD TRAVELS
LRS GARDEH, M.V.J. EKGINEERWG
COLLEGE RGAD, WHITEFELD RQAD,

BAZ¢G&I.JC}RE»5@ C366. '
RESPUEDEHTS

{BY SR1 R.CHA.NI3RASI*$KAR FOR IAWYERS HET,
mmcam FOR my

§
x
a
E
2
%
§
Eéa
Q
E?

3

$5
$5
3
i’:?

E
%
§
3

u wswr-m n zmvawtfe

» »._._w;wma aw aewmmmmamiwm Waww mwwmfi WE” mmmmwmm mam ¥.;€MMW’ E}

u. 2 V…

was was man ms 1323(1) 0? &mr%am-
AGAEIST THE JUD(‘xI\EH’F A103 AWAE33. “-D.A’IE}D
25/7,105 mssan IE MXIC 110.7095/04

OF 14TH AEDL.JUIZ)GE, Lmmamz, Magic; ccfi.Iz?roF
SMALL CAUSE S, MEIROPOLTTAN AREfx;—- BAHG2EI.»0RE
(scan-mg, AWARDBIG A; COM?EEsAIi*IQH~ < :3?
12s.1,3a,9m;~ WI'I."I-1 IH'£'ERES;'1' !_%:'?..*FI~I!3_ z~2&'rE L
PA. mam THE mm or PE'I"r'i'I{Z)N m.L~ <32?'

DEPOSIT.

ms ma comma Hz:¥’AF: :§G mag
T1-{E comm’ DELWER_Efi’T£§E~- 1§r.:LmwmG:;

thfm appeal for
cor1hm1ding that the
medical expmcs were
by his esnzployer, aught nut

to ;I’:3.*,a’a §O fi¢fl of Ra.50,000i- mmlmr

x mm: am-5 C.R.Rav5sfmnImr, Imam

appaafltg fan: the appsliant and

I V V’ ” Rfikxflraaiyekar, &;-1% Carurmel appm:r’x:1g’ for
rmporxcienmselamm

3,,Asp-ermwicalevixienca, clabxmanthad sufim-ed
fakwm fiijurlm. W. “- 5″‘ “””‘ CL”‘v.

“°'”‘”””” ‘”””””””‘” “”””‘””‘””””**”A’?.W., Mwwwfimmm “WWW MMMM WV WMWWMIWWW WWW Mwmm Ma” m&mmwsmm.M WWW mwwm WW %&9&%N.%l!%W%% mwm mwwm

1) Lawcatad wanna am’ the: fight eysbrow %2×1 cm.

2} Fractum tzf supmiar and in:5m’k)r pzshéc

Bilatmally.

3} Fracture of left fcacmur supra wndylw V’

Gozflyle.

4′ The Triimnal kg L

Rs.1,3a,ooo/- umier fo}Iow&§_”hcads:”

1) Pain_ax:dagor13r i _”*~~{.
2} Medml apemm ‘

43 Lm [V ‘:–“”‘v-1R’$.20,000-00

3; was erammairmakj %%%ky12a.4o,eoo-ioo

* , V’¢ ng .%1;_sa,oe3-ea

5. The that he had Wm a
331m mpmaa out of
to him by his

%1e::é’c:1 Bank. In my mmmma

“V *s”.1′.V.»:::__ ‘fi..*ihunai should lmve awarded
L’ {rewards medias} wzmmw actuafiy

is warm to wmgemafinn at £35,500/~

3) Conxreyamqas ; 8.000~00

rnwwmnr WM” E”M°%’e.fi’W’6:?’*&|H”0.fl£”C §’!”‘W*ba°W%””i %ar”wi”MiW»& f’?«»?’§3:”‘” ¥W%W§3WMEM%W% EWEWW %u%u5’%.”W.§ WW” K’-.afi’*’§.%E”€l:i%§a¢'<"?a}E'ha?Ws WEWW '@au'$u$We}PJ'£% WV flflfifiiwflfiflflfl $'"fl$H-$5? 'EMQMHWWSE MW" mmmmmamwweg 3i'"££il't:J1':'€"'$ WWWKE

umsiex that: head 'maclieal cxpmmm". The '1':-ibunal baa

mt. made any provision for future mfiiml

'I'neref<:sre mmgemamn awarded

1) Pain and sufimzm

2) Medical ezxpexw
3} Cenveyanrzm and ._ RQ.

4) Lewis azf inmme    k
period      ag.2<:a,wo;-

6)Fm:{n~_e £za.20,0~oo;.

mmsmg-

uauaaan-anun-an-nun-

avppaal £3 axztcepted in part. The

ia wdified. Cempensation of
._ awardw by the ‘lhbursai is raduwd to

Iés):,§3,5t39;- witih. mama: at sea from the date or

* E3} the date af mlm timx. ‘The mrtam are
to bear their’ costs. ‘rm amunt éezpcasited by

insurance cozmpany shalt be 1:ra:rm£m’r*ed in tha

NIACT, ESCCH-12) at B%re. Since, thaa claimant is

m V””””‘ “(N =

Bank,
Sd/A5-__

wcrlfizg as Ccmyum Qpm-eater at ICICI
ixxvaswaant is dispezmed.

…§§§.§ 253$ gééwgyafifi $3 m..$§.§..§ mhkiwa §§§m§?m§5§ LE3 wfifiaéss §§z:§. §£§.§.§§¢.§§ §§§§€..§ §.§§.s f§,.§§§§§s§?§.. .§:__§_.%§,.,..s.§.,…a