High Court Karnataka High Court

A D Sunil S/O A P Devaraju vs N Ramesh Rao on 20 March, 2009

Karnataka High Court
A D Sunil S/O A P Devaraju vs N Ramesh Rao on 20 March, 2009
Author: V.Jagannathan


V A’ MANGALORE

EN THE HIGH CQURT OF KARNATAKA AT BANGALORE

Dated)’: This the 20%} day at’ Iviarch 2009 H
BEFORE ” V

THE HOPVBLE MR.J{,iS’I’ICE: v.JAGANNA=m’AN:’J:’–‘ “3 * ~

M.F’.A.NO. 3727/20% é£1\’§.v’5* H ” 5 }’ %

BETwEEN:’

A D sum, 3/0 A P DE”‘¥A’i%AJU
AGED ABQUT 22 YRS

SRINILAYA _ f ‘
CHANNARAYAPATNA ‘TQ ” ._

HASSAN §::;s%r’ V
.. v ‘ = :2 PP ELLHNT
(By Sri jig M_U::RE¥;{§E’7I§fi)’R§.; .AE§fif.
AND A % VA ‘

1 N RAM¥:’,SHV.RP;C* _ ‘
N SUi3$ANNA B~.f.5iA’I”‘i’
; ‘ i~§ FANG 5«?g48’OLD com ROAD
~ NA§Eé3RU AVEESIIJVE ROAD
LALBAQ MANGALORE

‘?eiPrM€i’E.R**
A TH’E’.{cwR;ENTAL INSURANCE c.1.:m.,
CzTv_’1§s;RAz~:CH
‘ I({3TI’I’IYADI BUILDING
‘F:,;=3.RA0 ROAB

RESPGNDENTS

(933,: Sri c SHANKAR REDEY, ADV FOR R2 )

MFA FILED UIS 173(1) OF MV ACT, AGAINST THE
JUEJGEMENT AND AWARD DATEQ 20.01.2007 PASSED

IN MVC i\EO.}01/5.2905 ON THE FILE OF CIVEL JUDGE

come down, there being 70% disability though

temporary nature, in my view, all these factm*S” _.__ A’

(303116 in the way of the appellant’s ._as3 >

his future earning capacity a.s : s uch,» T. j

disability at 20% and thev.i:1g:0mE§’.;§;t”

mcmth and the multipfier loss
of future earzling grill be
entitled to Rs.1,_72,8Q0;.;. will be in
addition :9 ‘ jag} the tribuna}.
Towarég f1.11’th€3I’ sum of
Rs.6fl _00/ Thais, the (:<;31::1pensat:'zoI1 gets
cnh,anc€§ciL:'§)f; which amount also will

i11$er&st"ai_ 6% fiua.

‘ is modifisrsi by allowing the agpeal in

£1m§; %
” V Sd/_’
Iudqe