High Court Karnataka High Court

Asha Bansal vs The Divisional Manager The New … on 11 December, 2008

Karnataka High Court
Asha Bansal vs The Divisional Manager The New … on 11 December, 2008
Author: Subhash B.Adi
xzq THE mm; cows: cm KARNATAKA, BAN€xALQ§.:E?'._V'

mmn tn-115 '.I'I*m 11"" pm or 1;2a<:s»::am2v_.;k_:'2*e%-sjgf 

BE FORE

Tm HQWBLE HR. zmswics  5-§bi'« ~A.' M

MFA Na. 2219/2:ac8.»uvg_g_ A

BEIVEEK:

3.

Asian Bamm.  ;
W/0.3332 BARREL 5 Max, '
ASE!) ABOHT 23 mags,  ._  %  L
amvmmr-mam: _ ' 
PPLLEM  m;%Y?:).V;'*R.i'£;:¢A€»AR;' A
amsmmr: .c/Cm .' 
rmmmmmn mf1'm;=_ B":"J'I~{K3,. 3.2.2..  HAEAN .

 ., mmmam

{By amt :  H c.

1.

.

Awocmns;    _

AN!) :

 

   KAHXQEP.

 'mag:  Vassuamcm

c0..L«*r,:>,,%%:1:;r3_. COFFEE mrim BUILDING,

Az~m.1:t1*é. zaémz

w.”.A”‘S }”Q.7I’.C.’E13sLI,
_ AS12113 4.; YEARS,

.. . . R%PONEN’I'(S)

“(By sun: : 3-mam: smzvmmna, Anvocam ma

R1}

“S in-If-“HI-I UXIWIVMHHY an man-3 5.2333,: wstulvgnawxl ,.:n ntnrvs Luann uuwluuuuu An tuna-1 Ijtsiu uuusunmum .’.’.V.-.’.,.-.~.;

Ilflfiili I.l’§.iI.J5I..:D.ia.za..er&..i Ian i’\IlhnIi:.!I\ unau-

‘mm rm: FILEI} U/S 1′?3(1} or rax%’%*:if’;a¢*r%

Aemnszr mm Jtm<s;mr1' AND AWARD_;'"""D;§T_ED:;
25.9.2037 mass» IN we NI}. zoafizza-:15 %:r.:.<:a1«iz,_r%:<3.:~
_ a' u ..n je_fii_V fir' A 1-

This is &’r{-’39a’a1 seating
anhancamentv **** agaizmt: the
judgment the HACT, Haasan,

in ma: No. 17Vé5 mEkk2%;>é3%5’cmeai 25.09.2007.

“;2;._”x§: a.12.eg§a that the claimant has

suf:E V§zfVé::2_ ;i;:afifi.;f’iéis.,–:in ex road accident that took

5:1 03′.’1€)7{$§OD4 which was an acaaunt of

an-.$g1ignnt driving ofl the Toyata

No. CI-I.03.C:.O280, it happanad,

was travelling in the aaiezi vehicle to

1:6 Kercaxra from Bangalore.

EL.

/ Q—-“‘ r

.”1 unuu Huwuunrutzu An. aunnm u.-use ;_un_…_…u._… ….. ………….. ……-

income during laid-up passions: and 3.aas –.___af

future income .

53 Stat. I-Iarini 5h:i.va.na:3,d_a~,–~. :jlr§’é{£aed”
counsel apyaaxing far the ::Zj..I15}£1Ji’zé1′: ,: .’

the findings of thu ‘I’rihun&$dlv_””and

that there is no avicien:’;e7’w…_x§$f_VV or
the anther of the’ 3; w§;en the
injury will mt {assume earning
by the age’ are to the
zciha of end. that wauld

zmt hafva in future life also.

6) VVi1;:iiA._virs.:_”-fiiapute that the czlaimant

t:,a.g~’5:g1’V1:3f_.§3f:aV51:e::V.’.l» ” :x’f1:q;;:;_:?:v’uras at ribs of both sides cf
“t:;1Vie for that aha has taken
is widens:-a tram the eavidenca

V -V of and Ex.P5 {Discharge Summary) .
“‘4′”2 .i:C’x::3nic5Qé¥ing the nurubez: of fractures and period
‘ifzceatmant, I am of the opinion that the

T ‘”docnpa11ua.tion maxded by the Tribunal requizw

rcaaonahla enhancement an the follewing heads.

I”\ Iiflfilll 9d’\i$€¥\~f&N’I-(\l..lt\ a\u-can-5 Innis: I..:I’\.l\..§¢|..Jn.Itla|.d’o.: an unsung… alanaaa

cheat and them is rm assessment: of disahi.1,i.ty

to the whale body. In such V’
though the claimant may not be
lows cf future incomree, aha!” is. A_
some araaunt :31? c<3'"P'i°I1sa;;5~__t$;;§;_V_A.

diacnmfort. Thexcator-3,' 'Z-'?;s*"~…%;'25..?§0{§/~. i:$VV""a§;§&eiz:§1ed 'V

towards diacomfiozri: ;

10} In all to
¢°’@9″~5′”ti°£’4 15: intexnast
at 6% paf ggcitien 2:111 the
data _#€’-‘JVcV_:f§V:i.nst: Rs.1,22,£30€I/–

awardaéi _ the: “‘:i::i2:’i2.:i3.«l”.

aug;¢:di’i1g=l3a,___’ . the appeal is partly

Sd/-.

Iudgé

-‘1 In-E43333 uszwrwmuwu J1’: lxifilflfl fiiana mmitaluaasumma um. :|ts.Iarn4wanL gunman u……mm.- ……-a.. …. ……. ………… …._ .-