High Court Karnataka High Court

Narayanappa vs Smt Dhanabakkiyam on 18 March, 2008

Karnataka High Court
Narayanappa vs Smt Dhanabakkiyam on 18 March, 2008
Author: Mohan Shantanagoudar
Ll... .....'.-: _ n:...a.
V I uaunrn I 14:91..

- -cu---w--v w---..------

.1.

IN 1% men COURT  AT 

TMWD Ti-E5 

"""* DAY OF '  --  

1.1, HON'BL. Lumu _ku

 

BETWEEN:

Narayanappa

Slln Slirlrlnnnn   '-
..., ..................,, '

Aged 22     

nlnflr " 

R ,1 e.-.!m3_.é=!i.§z.t§-, 3;-;..=~«:;~..a'-.:-'~*k; ........._
Davanagerqflést. '   
 .

nun’ I ; any I. uuulua Icatlaegul

..

Q 1 – 11…; ~ _.___.|_._|_|_:___..__
,» I c ‘ i3llli..Uh£:!1luHlIlH§ly’lI.llI

‘ E V. W’}p.R.Subi”a”manian

‘«.ivi43.i’cr,
R/o.J_ C.tpaa,.S.G.Matt Road

.”‘*:3gr;ggaam

‘2; fliviaionai itianager

s§a,1NIAn:;a-stigma %%

. .A. m§§?55/2m7«Lkm%v&g k

” United India Insurance C1o.Ltd. ,

” V “LEA complex. Dhamad

-on-ca

.. 1?ESi’ONi’I’)’EN”‘ TS”

” (By an ioi.V.I~bonae” : ha.Adv.. for 12:23

nnnn Ova-

.2.

‘I’hig MFA is filed under Section 173(1) 0|’ MV Act aminat

the judgment and award dated 2.11.9906,-“‘—pasa’ed in

M.VC=NQ=388!QQ05 on the file of the AdditkJnal*~.Ciwil Judge
{Sr.Dn.), Addiitional MALT, Ranahennur, partly ailow-ifig. the claim
petitien far compensation and seeking ;””cnhanbez31ent of
compensation. V *

This um coming on {on .tm_

deiiwred the fmlwins.-,:~

A V’
‘This is -aha:-5-=a….m–at

2} i;.,_. on 6.1 1.3004 at about

16 313 “w m . “‘*”=.’..’.*.=.:z’t=c* –r-n. ..aa aa.-..!”’—‘-* 91-01111? .f

K1.–.–unl

5-Vie has ‘Tuliifsii ‘Ii”IEiiiI’ii6ii.i iii um.”-m

RHo IpitVal; niing to the doctor. the cIaunan’ ‘ t has

sufléimj for the particular limb. The

‘ Ra.4-4.400] – as eompenaatsitm.

Tjadugh the Tfibunai is in awarding

of Ra.32.400I- under the head or has of

Z naming due to dioabflity. it has emad in awarding

lesser compensation under other bands.

V/’7

v;……’.V..’-…£’ 1;… “‘3-.’..L.’–9,4:”.’m “-4’……-.+.’.’V.’…..””V +……..a….d I.1….;….
Vuunu E 1.1 II

A; Ltu; gmant “hag gI.n_iii::z1x.i t.h_igl_:

* R-nave *.a.'{e..’: rest in-” …..w.. ;.ujt.–_}.s… rfi mast

Inn
III}

113 ‘In Iitnln
uv. an: nuuut

have suifeieti iot oi’ pain ciisatiiiiiiytip

the cxtent of 10% an 4.:

to remain throughout Vofhis mu.-,a.t
Rs.’25.000/~ towantls R-s.35.000I-
towaxds has % of me R3,9,()oo’-
towania of up period. In the
abacncg-; pfintiztipflona. this Court can

of: . . ‘ one” umatancea’ . this awatlia

_ _Ra.’1(2-iM()00.[ medical expenses. ‘Thus. in all. the

Vtiavv—–ezatitled to Ra.1,11,400[- an compcmaaiion.

VA ” _ the following order is madm-

‘ }~”i’he appellan” t-cuauman’ ‘ t is awarded totai oompenaatum”

xRs.1.1l.4()D]- [Rupees one lakh eleven thousand four

hundmd only). inclusive of the amount already awarded by

the ‘l’n’bImal below, with interest at 6% gun. from the date oat’

. F\

\(_/J

.4.

-.._I-SI-in.-x 5″ {Ian Ania nf
‘I ‘J!-

‘HIE!

3
E;

OF an: ‘-1

pay In! 51.. .1″!

amount shaii be depoaiiad in ‘-3; natirnr:aiisae:’i:’*%s’;as:k. with

liberty to the claunan’ t to withdraw tigai ay ‘f

penod’ man’ “by. Rema1mn’ ‘ gstnmrme ‘ F ¢.-»_

the claimant. man: shall X

AP 1 ,_ _-._.n.u._ _’_.g¢;’:,—.-