High Court Karnataka High Court

Smt S Nandini W/O Sri Girishkumar L … vs Sri T Jayachandra Reddy S/O Lt … on 31 July, 2009

Karnataka High Court
Smt S Nandini W/O Sri Girishkumar L … vs Sri T Jayachandra Reddy S/O Lt … on 31 July, 2009
Author: N.Ananda
ap wuewzzw-nun;

w wu amwmawmmmawm Imwvwt mWWmi_.  awwmawmzmmm wwww wwuaw WW" mmmmmammm WEWW V-uVe.fi%$W§ WW %fl%W%§W%M mflww  WW   

113 Tim HIGH ammo? KARNA'I'AK.A AT Bmemm
mrrmra 'rx-mama am mym am? 2909 
BEFOW   _%     
THE I-I<2)R"BLE     7? %

 

£ 

%.S.Nanadini
WI 9.31% Gir'$h1n1maf"L..S
Agedaibcut '.29 years  

Ha,fi99, 163% cm, NBbc_k      
HMTLay<mt, V'nfiyare.113a§;~1;t3;*s1"  1  

{Evan   %      é
 . . ' .      

1.

SfiT..}ay
SI o.1a’t.e’ ‘Raddy A
15«’£-afar, R} at IVYd.14,; Srifiivas
. F;T~V6n1=atéP§a%
” KR.vPL&a,” €336.

Disrifiianal Offiee No.3
Chamh. Street

. iamraseo 001

. . E 8%HTE}EN”I’S

5:2; A,M.Van1::a.weh, Adv.)

‘I”h?n MFA filed. :1/5 173(1) afMVacta%%t the

and award dated 43.2008 paaaad in MVC
I~Ie.7083[200’7 an that file cf XV! Additienal Judgs,

Mmber, MACT, Bangalore, SCfi€3H-14, partly ailowmg

WW4 fiflim”

WWW mam? $3? %!&%%fWfia%%**é;

E
E
Q
§
£5;

$
§
3
E9
9
K
Q
E
S
E
3
g
§
§
$3
}
E
3
3
9
E

M.» «mm-m

the chm pcfitian for eompemafion and sa¢l:i11g
ezalzarwexmt af mmpematiaon. ;

This apfil coming’ on for final
the Gear: delivered the fa21cwing:- .« ” =7

JUQGvEH?

73% 7n ::.-lazzrzeant”
compensafimn. Lb ‘h ‘

2. I have Prasad, iaearned
Coumel gar A 811′. A.M.V’en.kat$h,

bamexi Company.

3. As evidence at’ New
Dr.H.P.Simnthku mama following
% %%%%%

#3′ right foot
fitgstmior barn of medial mmnismm with
A §§}”fi’;,2ia£Vr’;>:2
%% 4) oontuaicn in we butmnck

V 5) mm! abraaiaarn over dorsum efkafc fact

‘J’\*« -. W.

……… w..wunn_,v…gu m-mwmamnn nuun-1 uuuaw Mr” Immmmfilnflfit mm»? MUUWE U?” K&RNA¥li%KA» E’fiEfiC5-H fimfififl? Q? mmmmm HEGH fiflfim

4. At tlw relevam; time, claixnant was worlcizmg as a

she was treated in the vmy same hospital;
imgamnt mm 7.s.2om 1:: 1?j.3’2ec;?.%

has awarded eompensafioxtfieff

sonowsnghmam A A L
I.Pa1’na1xisufi’«ering .’Ra.,A15,.,}.’100/-

2. Loss of inaomae H k
paried oftr*V¢anne:;1:V_V:” ._ 1: R3.1(},000/-

3. Rs. 24100;-

Rs. amaz-

5. & %
Rm 4,508/-

V. of the mattcr, I am 01′ the

1.33 ma mica;-mm is am muate, ‘fhe tribunal

ns.a,om;~ umer the ma ‘has of
whichia rather irmdacluata The tribtmal has

1. Pairiazldaufititlg Ra.15,00’0;-

W… WHVWHWIEQ W mm”-mm n-mm cmm W’ mmamm HEM! ‘c?£$?at3%’%m*”‘%€§a ;»¢imw2mgm%%km mm
I
all
I

2. Lossafizzamedurhmgtltua
pm-‘1odf 3&1: Rs. A.

4. Lmacffimne

V

6. Futuze %%Rs. %5.Qm;-
V M’;_gguVs.&4,me;..

5. In    order:
  Wm impuma
'      csf Rs.39,000,f~

mxmm to Rs.64,ooo;-

w’1:h1nta’rers’ E t»i3._!.: dame asf gzetitimi tiil the

: ram mxma in the mzmumad
W tlmir emta.

Sd/~
JUD@

3. Maamzmmm Rg.1 :§ ,mQj}; ”