_ 1 __ IN THE HIGH COUR? OF KARNATAKA AT BANGALORE DATED THIS THE 16"' DAY OF OCTOBER, PRESENT Q THE HONBLE MRJUSTICE K.SREED_k~i'A»E2.:'Rl3TO:: .
AND 4 H V
THE HON’Bi.E MR.JUS;TECE R;Av’1V–MAL§.M.AfTH”
MISCELLANEOUS FIRST A?’P_E’A\L N0;v3579_ DE 2.Q@A.(.M5v)
BETWEEN :
Sr; De\}=aD’Da /\C’h’.3′:V:f’~,.,A’V’ _
Aged ai:3’0Dt’64 ‘y.earS,.
S/O Nagagfipa A.Ch’a.r, ”
Residezwt D1′ Alvetgavdde-,
E3hi~.’én_or Village §:’2″fl{§___F_’_Q.St,
E *KDéTdaDiJra'”‘T¢a%u k, Udupé
‘Di’st.nct.._V …AP%3E§.LAf\.¥T
{BAT/”=S%i ‘EH Shetty, zixdvacate)
AND; S
P I
V’ i,’E’SSri[PT;maia,1i. , Major,
HS/0 9E31C§”‘2Chr’:i%’}’%lJ'{§”3Ll,
Ségiimaré §V¥utE’1irTai<adu,
Ds:evanrTagDwrT(ianuTu,
Sankari Post, Seiam
Distréci, Yamil Péadu.
4/
2. Sri P.Thulasi Mani, Majer,
S/0 Pa£aniyap;3an,
Sahvehu Pahkkadu,
Tangai Post, Selarn,
District, Tamil Nadu. 1
L.-J
The United India Insurance
Co. Ltd., Salem District, ”
Tamil Nadu 4723 S, New
Idapadi Road, Sank-ari
Post, pm « 637 301..,_ _
Represented by 8ranCh”§vEan.”ager,’tav._ ‘ _
V
(By Sri S.\/.Hegdle-.lVlul;l<ha»nd..;. A4dv_o:jate,';fdr R3)
Tl"ili'Sv–.lf~'lF.A iVs*::.;file'cl. 'undei'"~se"<':ti0n 173m of MV Act,
against the }i;:'dq_m'ent–..a"r~rd_ Award dated 3.2.2.2804 passed
in M\!Cr._¥\J<':-.4137_3)'i"9i98vd'n__t'r'1e file 0? the Civii Judge (Sr.Dn)
8.: Membe-_r,’ _;?\dd».i_tic~.na£_”MACT, Kundagaura, partly allowing
the C§3i|Tl’»_V petitiorg font Compensation and seeking
€flh.;3’l”l’CE3lT1€fl[‘=Q§ Cdrngjensation.
r§*ij’rl;:’isVV%’c’?»=§3peal meerning on for final hearing this day,
‘ ShREEEADH»AiR”vR}XO 3., delivered the follewingw
3UE)GM€|”’s£T
‘ ..”i;’%2«:e Vaepellant;-petitioner sustained fracture of right
A and head of right fil:>ula, fracture of 2″ and 3″”:
iinetacarpuls and frachire ef nasal bone. The Docter has
assessed the disability at 25% w%2i<:h aepears to be on
higher scale' The disabiéity is assessed at 15%, The
ex
KSRJ 81 RVMJ M.F.A.N0.3579/2904
10. E 1.2009 7
“ORDERS ON FOR BE_iNG SPOKEN ‘1’o.tt_. ‘ : ”
In the 1)enu1iin’1211e 1iI’1t’ 01′ para N0.2…–.1jé3:ggé”–N0.,3 by
czalculaiion 1’11ist.ake the total Comper:s_a;’i(;-n’.w:1s’di(:t.a:’eVd._;1S
Rs.3O38OO/M. But the total;<r_Qn1pé1*1$£iti0n gfizi-yeiblé 1{} 1ji1e'*
appellant. would be IT*I{§1'1<':r_{"-€if1(§ 2: sanxe is
cox-rected. The tribL1;sA1_a'1"..«_ has _awardZe-3! cormfieiisatioli of
Rs.276800/». The C01npe1'is§1tikj'fl more ihan the
just e11tit1emc:m:'.' "A:{'.'COI':L7.1'ii1§§1j,~f~;': t1"1€ '.2'1;5_]:nc:v¢1__I_iS dismissed.
Sd/-
JUDGE
Sd/-
*– %%%%% JUDQE