IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 28TH DAY OF sEPTEMBER,"'2"(j:«1V§)' .
:PRESENT:
THE I-ION'BLE MR.JU_S'EICE N;'IE{1§}§*1?:If' V
AND}
THE HON'BLE MR.;iU'sjrIc.i3:-H;s.1;E:§ixé;4m1m'3
M.F.A. No. i'i?:36w.Qf 2605 7
Between:
Jamuna Bai, .
W/0. R.L.R_aju,_V *; T g
Aged ab0utj'.34;1'ye.a1*sgA _
R/a.No. 11 T >
I Main Road," 51.; ,
Chaxiifajpeigf, I"; _ T
Bang,:_1.10re-- 1 '
{By snf R.' Chandfaerxeikyzré for
M/s. Lawyers Net, Advotzates}
.....
V ‘P1jaV.een,”~ AV V *
‘ A ‘Major; — f
=.R/a..-E’-Io.4_’–‘809, 131″ Main.
6’1? Cljoss, Bank Colony,
Srimvasnagar,
I »l§_3anga1ore–50.
.'”‘1’f’1e D1V1s10na1 Manager
Oriental Insurance Co., Ltd.,
DO~VII, Shankar House.
24¢
.55
….Appe11ant
?5,000/–~ and a sum of ?30,000/– towards loss of
amenities of life instead of €20,000/–.
7. Having regard to the facts and of
the case as stated above, the in1pugned”‘jt.tdgnien-{V andh
award passed by the Tribunaltis
The total compensation play.ab1ellie.ornes
and the break– up is as fo1lows:.._
Towards pain and sutfsriogs 1 40,000/–
«(Au
Towards medicaid’ vex_pe’nses§.’i,V—” 15,000/-
conveyance,_ ..:nouris’hin’g; food–.._ and
attendant chargges . 1 A.
Towards loss’ the ? 15,000/-
Deriod of treatment 95
Towardslsosts oflanaelnities ? 30,000/–
Towards loss’-“of._ft1st1§=§l’i’nCorrie ? 57,600/~
i a Total %’ 1,57.600/-
‘V8; Acco1’ding13r, the appeal is allowed in part and
s ir_1ipug%ne_d judgment and award passed by the
H =’t*r1bu}’1ai’.”;n’A’1¥./life No. 6804/2003 stands modified, granting
a elomjoensation of ?1,57,60()/– instead of ?}.,37,600/–. The
2 ie’r1’haneed compensation comes to $20,000/~ with
%;W.
L’