IN THE HIGH COURT OF KARMTAKA AT-E3z*.1§'§}f$Li§R--E _: " DATED THIS THE 15% rm Y BEFQRE . % THE HONBLE MR. N.AmimA M.F.A.Nofl%*i<3ss;%Q§* BETWEEN: 1.
SRISSRINIVATSA REED’? ”
s/ogm-s.NI:Y;a1,§r re.§_«:p%D”r.. – »
AGED fii¥%0!,§'”P_36 Y’«!+’.AF?Sj,x .3
N018, IS’? ms’: 3wANF1iI?Ui’e.,
BANGALQRE-5613 ‘G522 ~ » ”
{By Sn. PAVAEIA’ H, ADVOCATE]
APPELLANT
1. GOVINDAVRAJVA
– Ms/0 .KRISHNA ‘ M
Mms, RAF? FAME, IS’? mess,
1:1ANmLoRE
2.” ~. “‘T:.I:¢ffE5’.zuDiA INSURANCE co my
TARAPURETOWERS, 7TH FLOOR.
NO.326, A§:1NAS.ALAI
” J ‘.c11r:NN;,.:w6<9o 002
REE. BY ms DIVISEONAL MANAGER RESPONDEHPS
(r:iy's:i.f'3 NARAYANA MURTHY ma R2:
Mmmn: we :21 HISPRNSED wrmg
MFA FILED UIS 173(1) OF' MV ACT, As'T§A{I§l8'?
JUDGEMENT AND AWARD DATED 05.04.2008 P.-5-.SSi3D"i~N " u
NO.2?94/2006 ON THE FILE OF 7Ti_l~ADD1'FE'ONAL"'JZJDGE,85-.
MEMBER, MAC'?-3, BANGALORE, SC-CH-3, 'PARTLY'ALLGWIN,§3 .'
THE CLAIM PFf'f'Yl'¥ON FOR COMPFf!§S.A'f"i€.'sN lANA!")_.SF§F£»K':'~NG-.
ENIIANCEMENT OF COMPENSATIO .
This appeal, coming 'the
Court, delivered the following;____'-.__ '
This is a .claiman}}§% of
2. on the issue-,5 of
negligefgce company have not
been called intxi” either by the insurer or
lflfillfififll Lthfgy need not be reconsidered.
I_Vll1§«1v¢;A:V’f::~,aIri Sri.B.G.Kumar, laamed counsel for
élfillliamyana Mnrthy, learned counsel for
— ins11r’énc€:. fxifnpany.
K A’ 4; A5′ per the wound cxerfificzatn claimant had
K I follnwing injuries:
Vii) lfibrasinn over right cheek and ear.
(ii) Abrasion over nose.
(iii) Abrasion 8; haemotoma over forehead
(iv) Lacerafed injury above Ilp[K;’I”‘}§<p' A' V V
(V) Abrasion and Haemrwgqma
(vi) Abrasion on the left. A. 1 V ‘V 2
(vii) Abrasion on r’iglj£i.I.f.rnee..jr>’i;!’Vtg;:4
(viii) rrmcture of emsmoiai
44 ”
5. of medical officer to
prove ‘ £;onsequent. disability,
ttib11n§j”._Afi;;4§; of R’s.7’2,000/-
under the fdi’}.oW’ing-.Hé;3dfi§LV
-‘”.{;’_) P:éi};a.Iid sy1ffef9Vifi”g””‘V A :R’s.25,000
§”sf §a~.*§i’exjifties 85 enjoyment of life : Rs.25,000
(iii) ‘Lf >s.=; of during laid up period 2 Rs. 9,000
{iv} Meti’izf,;§§¥ Expenses : Rs. 8,000
nmarishmesat &t1’ans;mr=?§3iion
: Rs. 5000
Total Rs.7Q,0{}O
ORBER
The appeai is ameptnd
award is modified, of
awarded by the trihnnai is:”‘é:;1TI*::az’1<:e:c'i'
with interest at 6% dafgzyf;
til! the date of rr=.alisatir';:j1:fv'-' '
The
Judcié
Cm!-