‘*_1f bR:EniAL=iNsURANcE C0 LTD
x’»’_@ B P BASHIR AHMED
-1-
IN THE HIGH COURT OF KARNATAKA AT BgfiéA§§§iff¢fW
QATEB THIS THE 03″‘nmY Q? §EBRfiARYfl2fi5§v
PREsENT[4 ‘ A u 4’_4’ V
THE HON’BLE MR.JUsTI;E KCS§EEQHfig 3#QDfl: N
Afi5 , _ _ _
THE HON’BLE MR;&us?I¢g s;§-§ATYANARAfANA
MFA Noé§4S”b? 2e§é1¢Mv ;
BETWEEN
1 MICO§SE£THARAM @QRAMAKRISHfiA
56 yEARs-g_ ‘.’=j.«” ;
NQ;6,_RAMAKRISH&AvMALAYA;
em MAI:%!._-VRQAD, ” . ;
BRUNaAwAN*§AGAR;=MATH:KERE
BANGALORE,-75€0O§4″”
‘*_’., ‘_ g’%_: … APPELLANT
(By 5:1: s*3 MUKKAHNAPPA, ADV )
A'”No. 3544:, 10TH E MAIN aoaa
=.3R§’anoCK JAYANAGAR
BAMQALORE
“2~,RAéAMATHULLA KHAN
42 YEAR
NO.186, PAMPA KAVI ROAD
BANGALORE
3 B P BRSAVARAJAPPR @ PARRMEHWARAPPA
30 YEARS
C/O. NATEONAL TRRVELS
PAMPA KAVE ROAD
BANGALORE i
RE$B_Q_NE3’ENTLS _
(By Sri R GUNASHEKAR FOR R1,”%§2″‘e;~ ..3″«._sr;»”.;ii:_” ~
THIS MFA IS FILED: –.1_3/S ‘”1_73{1) ACT.u*
AGAINST THE JUDGMENT 3-‘i€*?§sRD BA’I’ED_§’_: 1i7.9′.2oo3
PASSED IN we NO. 1989/OOKQN THE: FILE 05} was 18
cxvn, JUDGE, MEMBER. MACE’-‘=-£,.’~–. 37-wGALoRE~,+ PARTLY
ALLOWING THE CLAIM’ __P”E1TI’IT’ION.v”E’QRVV’CQMPENSATION AND
SEEKING ENHANCEMENT GE’ T <:0;4PVE2§sA*1'1i_Gi;.'»» _
THIS APPEAL coM:'N%§ ozqjrcs~V:iV2$;sM1ssIozxz THIS
my, sa' .3r;:_, QELIVEREE-vVT_H§; FOLLOWING:
fist' .i §fiSGfi§E§}
The "appeilintvpétitioner a pedestrian was
hit by a féctoiy bfisg" The petitienex sustained
__ fracfiure of ribs sf either side and fracture of
i*i ieftfi _sfigui§e; joint. The limb disability
sssésséd st 35%.
V”xV_ 2; The petitioner is working as an employee
A”‘ in =MiCO. The disability does net affect his
i”»usvécation and future income. On reassessment of
iifacts and evidence, the petitioner is entitled to
compensation of Rs.40,000/– for pain and agany,
Cg/