313% THE HEGH COURT OF’ KARI\?AT§§KA, BANGALGR§§*–.>
DATED THIS mg 330 war C)? JUNE, 2993 ‘
BEFORE
mg H(}N*BLE MR. JZESTICE ;§;s}2:3.EDi§Akr§.é§§Q
M.F.A. N0. 4913 o§~4.2<3ij6'
BETWEEN» V I A
KS. MADAVAMURTHY,
S/0. LATE SANJEEVA RAE), _ _ ..
AGED A368′? 51 YEARS,” 2-. ;
R/A’}”.NO,354, om’§-10UsE:,’- _ i
am MAIN, BANAsi–;ANmR’:*I–m SFAGE, 1 ‘V
£31’ BLOCK, HAse:iMArs:THAmc;A’12,”‘ ..
BANGALGi’i<'E3_E36G5;§5Q,~. _ _ .-
_ . . ; APPELLANT
(BY sM’r;=_;:.’G_. ASE1z%,1i);EVTI§ ‘9.p§{0cATE}
AN});~
“1. ,»’I?§;IE_L(::R;Im’i*i’;2,”‘NQ.3, KHENY BUILDING,
‘ 13%’ »CR{)’éT.~’gST’,v QANDHINAGAR,
._-Ba.:xi<:;-«ALoV;"~=:§;,..– 560 009.
2. gs, :J.Ai’;;f;;«:re9RA KSMAR,
S; 07′; :,A:1″E RS. SAT’HYAN£§R&’fANA,
R[}E.T.31VG.2,JYQTHINIVRS,
* VTLKEJMARCQT LAYQUT,
HIGH §¥9.’€)i}N£}S, MADHAVA NAGAR,
“BANGALORE – 550 001.
RESPGNDENTS
THIS MFA IS FILEEB UIS 1′:/’3[1) Ci?’ M3} AC’? AGAENST
‘THE JUDGMENT AND AWARD DATED 15]?’/{)5 PASSES? IE5
\
MVC N{).4′?’S4[C¥2 ON THE’. FILE OF ii ABEL,
MEM3ER, MACT, COURT SF’ SMALL «v*€3AjU’SES,’
§\zIE§TRC}F’GLITz§N AREA, BANGALGRE (s”.a::~;sgs:fi:’:’::;s-:
mm sgmxms ENHANCEMENT or _G€}¥§%iPE?%SA”I’E{}V?~§ is.r,m~1
12%: ENTEREST PER’ ANNUM. _ ‘ .V
This appeal is coming on fast (}IIi’t3-?ZTé §”_}1iS ttlgg? ‘V
made the fciiowingz
J (:13 G
Steps to deca%S§fi Véégpenseé with;
2. E.A:N.§s .iv..is the appeal is
cofiflozied. ‘ ‘ I AV ‘
…. .3, cerebral oedema.
and co:1:¢ussio:Lz.V “wound certificate issued by
Vi-::tor:ia 11c:¥S;pit;:af1V The occurrence sf éha
accizieiiféi, :1egligex:::<:p{ bf tbge driver of the ofiendmg vehicle and
<:Am',-::rég§iné;L1ra11.ce am not in eiispute. T136: tzibunal 133$
srfamycnsatélon of Rs.2685'9,' — towaxfis §3,i11
V V' _ and .'<;=:–g0n§,' zziéfiisai expenses and loss emf wages during tha
H H " :' 4 ' = I up p5t3'z:i.od 31:0,,
The petitioner has examinsci Dr. RV. Sathishhabu
" é.S P.W.2; The petitioner contends that be has fiustained
V fracture of righi lag. Thfi as-23161163: medical caxiificatm floats not
'Ki