High Court Karnataka High Court

S Veeresh @ Veeresha S/O Sanna … vs S Nasir S/O Abdul Sattar on 29 October, 2010

Karnataka High Court
S Veeresh @ Veeresha S/O Sanna … vs S Nasir S/O Abdul Sattar on 29 October, 2010
Author: S.N.Satyanarayana

Court would reassess the compensation payable

as under:

So far as compensation payable uynderythle ‘headjnenftal

agony, pain and suffering,’ the
Rs.l2,000/– and the same another
Rs.l3,000/-. So far’ :’e};penses attendant
charges which are awarded::V.at–.V and Rs.2,500/–
amounting by another
sum of Ix income during laid up
period, which’ /– is re–assessed taking the

income at 3 and awarding loss of income

_for fiveimonths thereby’ enhancing the compensation awarded

tlie “head by Rs.9,000/-. Considering the fact that

suffered fracture to right pubic bone, the

‘comp.ensat;ionf awarded towards disability at Rs.l0,000/– is

‘ .onA lower side. It is also seen that there is no separate

__’~cori;1pensation awarded under the heading loss of amenities

loss of future earning is also not calculated, taking into

“*1