in me me» counr or xnmn TAKA AT T %
DATED THIS THE em DAY OF JULY, 2959′ ;; _ 7 :, %
was HOIPBLE 5m..1Usr1csH§1r;rAm; x 5
Arab
was Hozmu; H.
M.F.A.No.4″4250-.C§F’2QQ4.:fMV)
aerween : __ _ V
1 B as REV-masi1§z:APPA .MAHB§ivNVA|§§{PPA
ma BELALGERE v:me1=.- «.
cnmqaeznz “¥P;3;.UK
zgavauemg l[J!…”-‘-‘.1’RK'{l” % M
V — …APPELi..ANT
(By an: B 39.9.Tu.., AWOGATEV
Mitzi 1′
~42’ mALsmAaw:.BmN:
” » . ~rr«as;%.:3i2svER or maaumz VAN
* 3A?~%Gi£EV5N!~A%mi.3LANCE
~. aEm::s3G~;2Ee:sTRAnoN NO. KA13TRT37
01702, “R}.”-; SYED PEER EXTENSION
?’~§jTT i£\iAL{.l. DAVANGERE TALUK
n2T PGOLCHANB mu
._ SIC POOLCHAND
owwea 0? MARUTHI VAN SANJEEVNI
” AMBULANCE, BEARING REGISTRATi{JN
NO.KA 13 TR Y3? $1 -32
Rik C
DAVANGERE-1
3 THE MANAGER
UBRTED INGIA ENSURANCE CO LTD
PRAVASI MANZRRA ROAD
.2…
DAVANGERE
{R-1 DELETED we omen 13.1.2064 *
MIS RAG AND RAG ASSOGEATES, mvocmes FOR ‘~
sm. AM. VENKATESH gov. FOR R3) _ r
was MFA as FILED uzs 173(A}_ opgv “Ar;”f .Ae~Ai:essx_”ta–§5,’
JUDGMENT mo AWARD DATED. 12.2003 mafia m we 29;9′:”.2Gb2.
ON THE FILE OF THE 8 ADDL. »£’.}l_V!L JUDGE (SR.D§~’i.)A 8: MAGT–‘!ii.
QAVANGERE, PARTLY ALLOWING VCLFJM ‘ VPETWQN FOR ‘
COMPENSATHJN AND SEEIGNG ENHAMDEMENT OF
This M.F.A. comigxg o1a”‘fo;r _:’H§§:&1-‘ring t’i1.ia~d:ay, ILK.
PATIL J, delivered the . V ”
.-.1 «me
The :59; the judwnent and
award%%*date:ij1″ d by the 2 Add’:hona’ 1
Civil (Sr;1:}i;i.?f).fift§ ‘MACT-III, Davanagere (in shaft
“Cia§rnsLATria£$ur§gi”).v’inAM.\?:C.Ne. 29912002, has presented
. graund that the compensation’
and he is entitied fer anhancament
” The claimant-appeiiant herein ciaims that/_ he is
_ ‘A;-a;f»’;-firicufiurist and daing milk vending bUSifl6%. it is the
“muse of the appellant that, on 1.9.2001 at about 12.30
pm. he aiang with w person was moving in a
/ WMWM
Maruthi van nailed as Sanjaevini Ambulance 1′
Reg.No. KA-13:TR:737:G1-02 from nav;aéi§gfe:g%ta[%’
Bangalore and when they wevrawv ‘ V
Bangaiore on NH4 near
Bharamasmar, me driver sa.i6’v_éhié_;i:e the
same in high speed. ._’Ijegaii’gV’eni’Vv:manner,
lost the baiancgand pole. Due to
the said infuriezs.
On by the appellant in
ma % claim petition csasming
mmpené-;a.~ti_an,’ matter had some up for
& the Claims Tribune! on 15* July
L’ Tribunal has passed the judgment and
campansation of Rs.2,08,374l– with
896 pa. from tha data of pefrtian till 1119 date Of
sum’ me said amount awarded by me
__C3iain’$ Tribunal is inadequate, appeilant felt necesslm ed
to present fixis appeai, seeking enhancement
3. We have heard teamed caunsel
appellant and {earned counsel appearin;g–;’; :
raspandent–!nsuranoe Company. ‘
4. Aftermreful perusal m%:he%juugmn1[gna %
passed by the exam Tribfinfiin we it”
emerges that, flue Claims an
error in taking ‘me at Rs. 701- per
day whiie calrsulfiing ‘ifivcoma and the
same is id be enhanced. The
he has milk vending
it fit to take the incorne
of gage “a*.-ppe’4!.IantV_V;ét”‘R.¢;1(i§’OI- per day. If the incmne of me
at Rs-100I- per day, the disability is
at proper Mumpsser of 16 is applied, the
V 1’-v..gt.1jr§ income comes to Rs.1,15.m- (R3100
& 12%;; 1%ex2n11oo= Rs.1,15,200!-) instaad at Rs.80,640I-
‘ aé; married by the Claims Tribunal- Hence, we award an
. j {3dditéonal sum Rs.34,560l- towards lm offixfure
income.
5. The Ciaims Tribunal has awarded
towards loss of amenities and the same
and it needs to be modified. Thg appetlahf ” »
grievous injuries and due to fiwésaééi _
continue his milk vending iéfiihabjle to”
work in the field, akirzg’ into
consideration, we are if a sum of
Rs.10,00Gi- as awarded
by the just and re:-mnabse.
‘ sum of .Rs.10,000I–
tcwardéflfiss bf
5, cm mane» has act awarded any amomt ef
canveyance, nourishing food,
incidentai charges. Having ragard t0 the
natuke we injuries sustained and the nature of treatment
.””””–.. ‘1naken.’byE’the amllant, we deem it fit to award a sum of
« towards the same. Accordingly, it is awawded.
7. Having regard to the facts and ck of the
%% case as stated abave, the instant appeal meet by mpaiant
stands disposed of hoiding that, the ciaimamappeilant is
emitted for an additional compensation of a s1jm of
Rs.49,560l– (Rs.34,560l- towards loss of futf.~::~’éf
Rs.10,000l- towards loss of amenities of life, ,
towards conveyance nourishing
incidentai charges) with interefiat frejm :_§.’h ef4′ ‘cf _
petition iii! the date ofreaiisatiorf A j
The first mporxdexfig éirected to
deposit the enhmced of Rs.49,56QI.
with int«er’est. iheaasfe of pettzian til! the date of
reaiisafionwflhifi em tam today.
Imri§”ea{;ate:y %%anar%«%%éhe deposit by the Insurance
– the Ciéti:*rs««’E”‘ribunai is directed to reiease the said
the appeliant.
.7 award, acccrdirwy.
Sd/1
Judge
Sd/-9
Iudgg