High Court Karnataka High Court

Maruthi vs The Oriental Insurance Co Ltd on 16 October, 2009

Karnataka High Court
Maruthi vs The Oriental Insurance Co Ltd on 16 October, 2009
Author: K.Sreedhar Rao Malimath

IN THE HIGH COURT OF KARNATAKA, EAr;{E;ALIOI§_Ei–. .

DATED THIS THE 16TH DAY OF OCTOBER. ::3’O:O9_ ”

PRESENY: . . ‘
THE HONBLE MR. Jusf;fIcE’}I.
THE HONBLE MAEIMATH
M.F.A.

BETWEEN» ‘

MARUTI~II,=i’ _ I

AOE;39 YEARS,1′.;__ 3
S/O. E-SR1″CHAI’1iKAM’UNi1TAPPA, ‘
KAREif}UDDAHAL-LI;vI * « .

EANGALO_RE– 560090, ‘

– V APPELLANT
(BY SR: _G.R. PRAKASH, ADVOCATE)

1:.’ “II¢:iE..IOIéIENrAL INSURANCE CO. LTD,

A “1.IDIv1I3.IEONAL OFFICE ~ VII,
# 1_.,~ RAJMAIIAL VILAS EXTENSION,
‘MEKHRI CIRCLE.

BANGALORE — 80,

V x BY ITS DIVISIONAL MANAGER

‘SR1 KUMAR,

s/O. PUTFAPPA,

AGE: MAJOR,

# 91, DASAPPA GARDEN,
H.M.T. LAYOUT.

CV

[J

RT. NAGAR.

BANGALORE w 32.

(BY SR1 v. NARAYANA swA,MY, ADVOCATE EQR R1) A
{BY sRI BABAJAN AND SHIVAKUMAR, A:Dv,s.I.,FoR R2;

THIS MFA IS FILED is/.s 1.73311) ‘OF Mv”AcT Ac;;AINs_T>

THE JUDGMENT AND AWARD”vDATEi):__2;3.,1 Iv,03,P}XSSED IN
MVC NO.-4209/02 ON THE FI1;E_oE THE’-XII1’ADD,L. JUDGE,
MEMBER, MACT, COURT.,”v–.O’F_ CAUSES,
BANGALORE, Isccugrs) FARTLY._ALLOWING THE CLAIM
PETITION FOR CDMPENISATIONV AND SEEKING
ENHANCEMENT OF coM-pEI’-1sATIoN. ; ._

This apfneai hearing this day.
.; delivered the following:

“” H ” ~ = N T
__Tliev”appveHani:.,fij’e_titioner has sustained fracture of

lateral In.aIIeolus- ina niiotorivehicle accident. The doctor has

assessed th.Ve”to_i’a1’bov€:1y disability at 10%. The petitioner is

Income Tax returns disclose the income of

the “pe’fiei;§rIe.ir..–e: Rs.63,892/– for the year 200102. The

in(:.omev’lCsVs~i’ proportionate to disability would be Rs.6,390/–

Pi?’

V On I”€*E1}3II)I’E3Ci¢’:{‘{iOI’E of the facts and evidence the

Mpietitioner is granted Rs.3000O/~ towards pain and agony;

Rs.1000O/- is granted towards loss of amenities and

discomfort if any on account of disability. The petitioner is

40/

I A

‘4.)

granted Rs.lO0OO/– towards medical

ex enses. The etitioner ma be out of em lo~’»<rIi'enifi"~for–aboiitu
P P Y P J' b . _ i, .

two months. Rgs.IOO00/– is granted jiovlvjardis.:l.oSs4’o£”=inc:§nie

during treatment. Rs.63.’30(ir3Corne}” X

Rs.95850/- is granted towardsfigioss liincome on
account of loss of .pgetit.ionerv is granted
Rs.I55850/~ as against’A__:§é15’fi=§j,e.o§;,l’,L[kawarded by the
tribunal. On the interest
payable is date of the petition till
atifiealivl is allowed in the terms
indicatedllalbovelglg n

iiiii JUDGE

sd/-

]UDGE

Gpslk ..