IN THE HIGH covm 01+’ KARNATMA, Bawagmoiakisj L’
DATED THIS THE 29TH DAY OF JANUA;e§I,V.A'{2::<)§§ij: T A; "
PRESENT
THE H<3N*I3LE MR.JUSTIQEK.S&R;§'%EDHA.:1%V'%-§§§;§5
AND
THE HONBLE MR. JU%;s;':#t<:E§%s3:§:
; $;xfI"a?.gNARéXAz~:A
M.-F.A.NO51.8,6?VL 1§)€5_3 {MW
BETWEEN H
NATIONAL £NS¥.jR;AE%¥CE i":O_L'~F'_"D¢_ ' V
MA§ATHA§A1<LI'~V:3R;a::s::::i~:-». _ «
THROUGH frs 7R§€2v{}IQ'NAL~m«’:CE
#144, sUB,H;;RAM c:}c3.Is.§”?.:,E:x ‘ ‘
Mi}. ROAi), ‘BANGALORE 5;:-$000:
RE}? 33:’ rrs A2f)_M:,NISTRm*:3z:§: %Z}F’F3ICE1R
SR1 K.K.MALLIi-:_
APPELLANT
.A Q .. (33% sR1fa,<:, SEETHARAMA RAG, ADVOCATE)
mi?) «
V .1 év!R.v1.AJ.;Iti
3/0 A; 301%;
A. , ,AGE{) ABOUT 24 YEARS
, §?:~,fAT NQ166, 13TH CRQSS
‘ ‘RAMESHNAGAR
M:’xR&THAHALLI P033′
BANGALORE ~ 56003?’
‘A ~’é 3 F SOMANATHAN
Mfi..I€}R
4/
is recorded on 31.5.01. which is marked at
RR the vehicie is shown to have caused Z V’ ”
FER also mm;-Jrions that because of petifibnér , T
trtratazent in hospital, the F1}? was not fifA(.2€)’i”-‘dfid
The FIR was recorded when ‘fi1%.”»p¢tit%én€ifVV’ ?z.é:?9.s;.’:’;§I11V:ider
treament The poiice have
fnund that the vehicie in accident.
In Vi€W of the 'ilhfi vehicle: in question is The fmding of the
Tribunal in is aTndwp’i’oper.
3. firacture of left ieg I’6S1j,}.{iIig
in amputafiénu “b,eiVdii»*«;_=’ ‘§’.he tatal baciy ciisability is
_VVass&$$€:§;i’ mat. 500/”oV. ‘~._’I’:he petitianer is a elecmcian, ag€& 22
-.y€a1’~s,.,_. In i_:’hE;.:ab’sa=:Vnce of crcdibla inccpme procxf, the §IiCGI11€3 cf
fhé .:VéS’$css€{i at R$=24fifl ;::.m.. The income 3033
pmpoffiionraté disability i$ Rs.120G pm.
A. 3». .Cm”rea13preciation of the facts and evidence, the
“;§’e’.:i;ii{-mégr is cniitled to gsksaoea for pain and ageny,
Rs,55(),GO0 for loss of amenities and éiacomfart, Rs.1,’?§,(}{)0
lump sum is granted far artificial iinzh, it$ fixaticm and its
a?
4
repiacement from time ‘:0 time. The meéical bills are
produced for R$.15,800/~ The petitioner is g’ra::1t_ed
R3.Z£7’,O00 towaxfls medical expenses. Rs. 15008 is
for loss of income Ciuxing laid up-._pcridd,_”””Fh£: 10:T;s
proportionate to disability is Rs. { figcome}
x 12 (months) X 18 (mu1ti.;§ijt§:3. far 3038
of mazfiage prospagts. sntifleé fer
Kata}. compensa:ié¥:.sé .’of agamst Rs.
10,455 25/ – .{‘3E31;¥ipi”E§’::’:1Si’€%i”3ZiO11, the petitioner
is enfit1€c?.’ fCif §féfi3m i::he date sf petitiezz till
the date }3:” ” in éeposit shafi be
transferrcci for paymant. The appeal; is
4′ ‘V A ‘ -. ….. _. v
Sd/~
Judge
Sd/«
Jtzdgé