High Court Karnataka High Court

Prim Rose W/O Late Ranga Rao vs United India Insurance Co on 31 July, 2008

Karnataka High Court
Prim Rose W/O Late Ranga Rao vs United India Insurance Co on 31 July, 2008
Author: Anand Byrareddy
A V ' V .  VA 1;, V' Uniiffici' !nzi§ii~ I_nsunmw
% * ' OiIiee;1<&;,?;5, I Flour
=  1 Bangalore -- 560 001
V' ,  iis Rcgiunal Manager

Vt   Mr. Bhuvammdran, Major

IN THE HIGH COURT or KARNATAKA AT  _
DATED THIS THE 31"' DA}? OF L200:  _ T V     
       %   A
THE H()N'BLE MR. JUSTICE; A1$zA1§zD B   ' &4

MISCELLANEOUS FIRST Np. :9%éoF (MV)

BETWEEN :

Prim Ruse,

%

Residing at Baliigtflprc 9 . _ ..

Baptist;I;édie$]Sh1d£:fits'”»_ ‘-

Hus1cl;’:_BangalVo1%2-5_6O02§ % APPELLANT

(By sh;-i. V. fzéggeiaaes, Advocate)

-,C’o%y, Regional

Shankarmiiayml Buildings
M. G. ‘Road

” Sfo Shivashankara ?iilai
No. 174, 18338″!!! Colony
Attibele Town, Anekai Taluk
Bangalore District

%

(Owner :2? Tata S3130
KA~04–M–9869)

3. Mr. Ravi, 27 years ‘_
S/0 Chinnzwel « _ u ‘V

Resident of Keiamangalam 1
Ncar Library, Sultanpet
Deakanikote

Dhurmapuri Distsict

Tamil Nadu

(Driver uf Tam Sumo

KA-04~M-9369) 4% ;;._

(sh:-;_ Y. K. Shczshagizi 1-iespmdent No. 1,
Notice to Rcspgndgats 2 3’~d§Spenss’¢€i with)

i ‘aaauauskasg

This Misxmiianaius is filed under 35361509
173(1)Vvtéf”t§1§.V”Véhii:-tes Act’ ‘V against the judgement and
award 29;€}fi,2f}05’§i3.3s¢wd. in MVC. No. 1733/2002 on the
file of this VII Addiié{}n;ii’«J_tidge; Member Motor Accidents Claims
Tribunal–3’,~ Bangalore (SCCH—3), partly
allowing the tcigim pctitimz Tor compensation and etc.

‘-‘:t._.1A:’TEiis Appeal’ Véiiifiing on for hearing this day, the Court

A V ‘ ‘ . ‘Ad:¢i’wered ‘£h’§:..f§)21()wing:~

–A JUQGMENT
thé; Cuunsef fur the appellant and the respond<:nL

' W H " , Théfippellant was a piliion tidcr of a meter cycle, when the

.' had met with an accident msuiting in injuzies. The

Z

appellant having undergone treatment was

further sufacfy'. The appellant hll.-;ifl&..&p;*N3U./_'i T

Accidents Claims Tribunal (hcrr:inattérVti3V_.as~'i!.ha

for brevity) for currzpexisatiuzi,

made in her favour. It is':t.'aia

3. The Counsel for that the injuries
included fractarti injurias on both
which has not responded to
physiothézajiyr i of claim are not addttssaud by the

Trilytiliialamure then: is no award towards loss of

“the. pariod of treatment nut towards medical

actually incurred not has the: Tribunal awarded

any towards future medical expcnacs. The amounts

ii towards loss of amcmities and other convantiunal heads

i an the lower side and would require to be enhanced

it substantially.

3

entitled to a £t)l.&iE”S’i:m

6
Insofar as the loss of amenities are cuncemed, the appellant

bcing aged would be deprived of amenities to a greater extent and

notwithstanding, that the appellant has been awarded

towards pain and suflbrirsg and Rs.20,000/~ tcxwasfdsd

disability, the appellant is held c::;tit..k:_d V$:tm-Lt}?

Rs.l0,000I’- towards luss uf amcniticsfig T ” ‘dd

6. Accurdingly, the appeal atpgxdfilant is thus

§::t4if;;’.:’;:6,5Iv’*t”V)();’–d ‘I§\’z’i’t’.'”r iitterest thcrcm at 6%

per annum fwd: d

Sd/-‘
….. Judge