§.;;'" .
IN THE men CGEJRT OE?' KARNATAKA, BAN<3g';L{:'&f§:jj ;_. A'
DATED 'I'H§S THE 29TH DAY OF MAY, .:2 :)j¢9' 7.]: .. 3
BEFORE
"rag HONTSLE MR. Jusfrrcga ;<;§:=3RE--EDH5;é. ms
M.F.A. §\E0.1Ci2{§F~i2OOé ~
EETWEEN : --
K.Shan1ha Bai
W101 Late f'.Sri111'V.ras BI1;::i
$8 years, Nofl :3£*;'Pifr1;:ci1a3i;a »
13"' Main, 13$$t;;1g€;AjII_-_'Ph2"§sc
Manjunathvi . "
I3a11ga1-are-=1(}';»_ 11;, 3 V '- - APPELLANT
(BY Sti;§dvG§_é¥::'1__ -- f
AND; ._ . ,
LE. Tim New lI;§1ia;._g'§S::;uI$113ce Co, Ltd.
310.340, Laitshlmi Cbmplex
_" pp'. fg) Vanivfla H0 s:pit:31
K.F'k.'i?t3"a-.:i_, Fort, Ballgaloni.
S.Ab£i}{1l Saleem
A VS/0.' fiisdiil Kareem
No.43? .}'30th 'C' Cross, Tilak Na,ges.r
'niagfana-gm'
Bézggaleraxil. §%ESP€:N£}EN"}'$
{:8 "'f D.S.Sridha1g Advaeaiie for R1; £32-Servicre of notice
-.T".-éfli:-gpcziscd fiéth}
THEE MFR 38 FILED U/S 1?3(;{} GP' EVEV AC? éfizz-'ii§"JST 'THE
¢IU1::«GM§:NT AME} gwaxm DATEEEE: <.2Qc}*?§2(:::"a FASSED EN MUG.
No.«4982;2@03 ON THE FILE GE' 'mg AD§L.Jf_ED{Z%E, I=5E§MBER,
Mi3.C'?-V, COURT C3? SMALL CMJSES, BANGALORE {8CiC_H~5},
§¥aR'TL-Y AL§,.CJUi}f§\§C§- 'THE CLAEM PETITEON VG? C{}MP'EI'5S§A'N€JN
:3???) SZ€.E}{H'€€} E?\??i.?ii"§CE?¢iEi\ET C3?' CGMPENSATIGN.
This appeal coming on for final haaring this day, the
Court maéc the foilowirig:
JUDGMENT
The appellant] pstriticner sustained 2 V’
measuring 1.5 ems over righi. f1’01″1’i’1ZiL ~1»azt_§:rat%;bn 3; V
cm over parieto occipital region; coniiusiifiiii “(§’£Ffii”§.)<'ZA);'3tf31"T}C)1"h_Ai;ZI._'Ti7A{)"i'.:
temporal pcxlar rcgicm in a I_1:1}:x:g::1' véhic1$_é1¢ciLi£:33£.. Tile * V
appellant] petitiioner is nftatad 'f'«h¢_ cqéiuxrence
of the accidant, negfigéiiréit .017 Lthje; 9f the ofiending
vehicie 12;:ff)c;2I'1's::§,r 1§;§'{'i:1'vdisputc.
2. he” “a*.i:?aItit’:d tatai compensation of
Rs.3OA,0{}O)’ – ixziarést 6% per annum from the éatc of
~.;;etit}Lc;:1 :,ff:il1 1:)J13.r1né:fi’t'[‘ The appeilantf petitioner has not
ft) shew the permanent partiai
of future camplicatktzns on account.
‘Qf the acéiificnt. The ay_pe1lant.]p<:t:it:i0ncr has not prodtxced
figatefial to Show medical expenses intzturrtsid for the
' cdmplicafiens arising out of the injurieg.
V,
3. Keepmg in viaw, the over all
circrumstances of the case; the appeflantl .
granted glcrbal compensation cf R§g.V4}Q,O0p;;’–_»
RSLKLOOO/– anmudcd by the*rfibfipa; §jn t§§”efih§n§gg
Campelxsattion, the inttizrest payabla 6%
date of the petifion till pa3r.mez1f . ‘ [tie étppcal is
“f;fl§j*3VTudge
E§NN