High Court Karnataka High Court

Sri Kaveramma W/O Sri Ramaiah vs The Oriental Insurance Co Ltd on 2 February, 2010

Karnataka High Court
Sri Kaveramma W/O Sri Ramaiah vs The Oriental Insurance Co Ltd on 2 February, 2010
Author: L.Narayana Swamy


NO. ¥ 56, N EI.A.R A N}/XN {CY/\ “.E’E£.M’P LE,
D HIV”./\ R A( EH3 K KAN A. .I*:E…A I… L}
BANNER(}I”iA”l”‘1’A ROAD,

BEN GALOORU -560 076.

(By SR1 S.V.I-1E(}DI£ MULKHANI) FOR R4 .)

Ml-‘A ‘}’3’IL£%1I) :73(1) ()1? Mifliv

.1{13s1’>0_:>:1j.1g::Sf1″‘s’1: ”

JL,ID<;M1%:N"I" ANIf) AWARD DA TED 8'.~9.2aQ'8 I3.»XS_$_§Ff].i). .

17). ‘V _
Tllis appeal C(.)l’}1i.i’}g on far… [l1iS”{Eay,”..f11e Court
Lielivered the folio\,vin5%: ‘ Q ‘

L£1;_1§L£ M.£.::v ; 1-

“f’.l’1’1’S”‘iS_ i’}11;i’n.:”s. ap;5é’af* ‘:.igainst the jL.2.€gn1ent’ zlnd
ward Liz:-t’ed«.8.9.2{V}{f8:_}3;1SsegiTA”i».r1 .’Ev1″\«”C No.872.f2()07 by the: :\”IAC’1′,
Ban ;1.}–:1re seeliim E?fl}”1L1I1€EJ€]T§{Gfl[ ofcom . e13sz1tic.m.

3 _ 31 P

2.E”5i’l1e§”a;j>pellam.”s Counsel sL2bmits that as per 1:13:-3 evide11ce

:(‘.’.’f P”\_/-:’\v’?.3;”JjVC}.C'[:{)’?;z.”C1119 iiijured has suffereed Gpen {‘racmre Sclmtzker,

.V IE..l”‘~ ofE’ééiglit tibia”; ibr winicb E1163 ‘I’ribu.n.a.!. has granted

VA “..:’jcc§rfipé2nsa1ion cf Rs.2().(.}{}O/’~ 1.m<§.c-:=r the head pain and suffering

\\'].%zicl1 is on lower side. T119 ][)0Ctor also {c.)11r1d pain in the limb 01"

1

NO. 872./200′? ON ‘I’1~1t»:9: mg»: (DE?’ M»;:’-.\C3″l”,BENGAL(.)Q_E{«L1(SCC.E»E– ‘

‘V “i:i11p’fl’;%.r1t.<;"~.'h "it 1';wer..lit_rib.byfime cm’;

He has assessed the disability to the eextenttrpf’ 2D%,td-tliefiylqezlee

bodv. He also de 3()S<3d that the imured 'had u11dé_2r §L1.=r" ervr L

and implants are inserted,

3. In res ect of nuetléettlhe:t”t>enseé’-.R.s.56,00().f’– has been

awarded, Rs.2,(}{}{E;’.: hf-;)\.w3rds§lr>.s;§9 of e’ar_i1j1j1g}iluri11g the period of

treatIneVn1*–~.::vn;;§’}?,s.3CE}.f}f~ ‘t0vv;.1rds’e:=:}3–ehses of attendant, food and
noL1ris11ihe11’t.’and ir1’ei’c.!ei1t;t]”‘ex’p.enses, Rs.1O,G{)( /« towards fi.1[Ll1’€

.v _ .’ k”’ V ‘ ‘ ‘-

loss LV)§”_C(}1]]f'()51′[_S and :1mer§’it1es and Rs.6,{)O0/- for remm~=a.£ of

that in ali a sum Rs.i,83,4()();’~ is awarded

“E-.7\.r'”1’Vl’:1V.(j’]t1. trteagre am; requires to be errhanceti.

‘£v\

,»””

<

1' Learned cuunsel for the insttrzmce Company submits

that the <:0mpensatio1"t am-':}Irded by the i'v"E.»*\C'T' is just and proper

'a-imi éoes not call F01' interferelice from this court. 'ijietice,

submitted to clisrniss the appeal.

5. I have heard learned C()’1v.lDSE§iii{)D hotlii’ the~si.:_§Ve”i1Vnc§7

pe.rusec¥ the entire appeal piipersg .

‘6. l5i2:»c.P8– “W’r)1,:h~e.%_ Cerrtiihciatiéé thzéit” the injured

£6

11:35 stiffered open fracture Sc’ii;1Vt2i§ iS’i’g_1″L1I1Lw€vi;i. ‘Ii-n respect. of loss of’ e;-arming during

i’treut”ifne11″ti peirmd, the in}t1red is entitled For sanotlier sum Of

iiii”\.S’_.3§K.._.(“‘)V»”.)A(),i.:””*.:iiVi”‘v(:?lT1iii’i,?’iiRS.3’U00f” has been awarded under attendaiit,

~V food Lind”:1<pense.s' {mother sum

<)f§Rs_.6,(}O0_:'« is awarded. In respect of' $033 of fi.1tt.1re ea-rrmngs, the

V trihttiial has taken Rs.§.()()..-"W ptgxlay-' as the in.c01T1e Oi the injured