High Court Karnataka High Court

Basavaraju vs The Divisional Manager Bajaj … on 23 March, 2009

Karnataka High Court
Basavaraju vs The Divisional Manager Bajaj … on 23 March, 2009
Author: Lok Adalath


VA :%{aY’sm. H.R.REIwKA, Amman: ma Rd. 3

‘infiri;-:~$ ?;i:J;~8~?;Gfi6 msasn :94 mic §m.8326{2.fi£3§ cm “rag FILE QF ma i’-1E!v§EE?;

‘ -__z-;eT:af;ara2 ma m:–~wEr«saa”:1a:a:Amm 355341226 emamm:-mam 1:2? cmvzrazsisarzms.

$§E?é§ §;E%”ERR§fi WEE SRBER QAFED 23—3-20{}§, THE FGLEGWEHG GRQER IS

iéiifi-H €3C3{§R’§” LEGSSL SERWCES i1:OME’viYI”I”EE, BANGALORE
BEFGRE Tim LCFK ADALAT

3:»: mg; zficsia; €;:m:z”r 01:’ §{ARN&’I’AI{A AT BAf€(}vA}.:{§k”-‘LE
nxma mm THE 23rd DAY 01%’ MARCE ?éi}’§79;_-i
NT_~:’ ” M fT~ ” % ” V

Herman 1~m..ms*nc E j
SR§.§.1%§A.G-ARAJ~,…?em1?£R33i’:R_V A

fiiwefiangaxxg First &§ggé;;_x;_;§9,7 128 (.293?
{Ask Azi a;;§at 3.}’i’aa.§5:’.29€*.[9
§.§E:,T’%¥F:E;’€: * * ‘»_ 1
azaggvgaamaz, 31 %’EA§{§§ ”

5%-Ea, mwmzégfifiaiafi,
c;m{,é§§.§a,é.}-§.,é.£§£vA£4a§§,’._’ _ _ 3
$49.4, 21% megs, 8″? t4,.:«;;I:saV RS333,
TEN? gags; GANESS $L<.1g::r<;,_, ' » _ '_
:s§.aJ«é;:a.LA:a<£vz: L$.¥:1i,%:2f.._fa£'£a%§(;Ai;£3;_RE. .. APPELLAHT

{_a»vA i&§;$.;;;e.2§;%:v%f:£fas am. mvacacrss)

1; "me §BJISEOfsl.&;MA?&AGER
EAJAJ ;:z;L:ar4z GE'?3.ERfi.L I!'éiJRAf'=§CE <:0,Lw.,.
. A ;a0.1::§;;~A, (IEARS FL¥%Z*9s,…¥?5£3.13§,
'V?-'Es§'::»E§*;<:'fr5. RQAD, gazéaaaaag.

2. ww §:3Ta;i..a+%_?:;:t%1e%’,..T_ ” –.
gésfia’-$3.3″m;”:”.s§_E2%.*$V*i§ga&2E 9:93′ Krmwta,
a;£z?{ $23.25-8*,~:;a;;;:E v£L§_A,
V 6*”? mgr; ;2.z,’a=A;a,’.~*m?H§xERE,

–V §&§*xE§A§.QE{E, ‘ .. assmuusms

” » ‘F~iF;a5c§”§’iAi.E33 E}]S.1?3{3..} Q? frfif MIT A{iAEi°’iS? THE 3Ui3Gf4EP%T Affifi kwhfifi
i’4*i,’iC’F’: _,i§.€::¢2f}é}iM}t§9’GE, 3a9:fiM;?_€}RE CH? {SC€L’§-F6), PARTLY AMGWING THE CEAEM

x “§H§S A.?§’Efia§_ ififvfiiféfi SN FGR CfiNCIL},a=2TIQPa.E BEFQRE LGK ASKAT RFTER

§~’,«€lSSEQ. ‘ QM

.3

€GNCILIfiT10fl ORDEE

This $3 a céaimar;t’s appeai seeking enhancement of
cfimpenaatim far the pergonaé injuries sustained §T’;’i’*~.Ta metor

vehicée accident.

2. The claimant who aged abcsut 29 #af£”::!rz :g3.;~;

accident on 21-9-2005. In the s7§id:.:a’¢fr:i£3e}é.t,’«–:

injuries such as Abrasion ever” -:.’__i_§§’1!: Vi4_a§,.VTééh’d.Qi’f:’§&S§3 gfireéant

defczrmitgs presenting’ E”i§}’}EA§_:Ci_’§§i$=,;’ £:::a:r.’r’:;b*§n;:”*.’:ed fracture of bath
bnnes 3? right leg?1§ré§é;b§P’Q§?’ca_s?5; friwnai on conaideration 9f
the entire r2′;atef:<:V.a§'i:.§§fj;V';*écs:§§":3;4§ré'rdé§§ Vé sum ef Rs.2,G9,.634/– as
…. A L/_.

compenaatizjm with-“i.r?e.:é«s*esti_ait__ 6% p,.a. $3 perusejcf the award
Shaw that, 1′ ;::§ -a;.§1*:oVu%;’ft . ‘iilsz-.. é.i.~:arde.d tmaéards future medicai
ax;3ense$._i af§r2d the”‘c€§:§;3e:r::satien awarded under the heading of
pair} Ssjé ;suffé1;_§nv§§ __is an the fewer aide.

‘3., ..,A%t§ié.r:»L–pi9%;§tV%acted negctiations, it Eg agreed between the

‘ _3,aar:§e3 tégi é,sé.3i’nn :3? Rs.2S,£3GQf-« £3 paid in iums sum that weuid

ti?3’e**~4.,e4n<:is$ cvf justéce. Hence, we pass the faiiawirzg crder:

}.

A5′: ‘ H T he appeal is aliawed in part.

RR

3}

In additien ta the campensaticm awarcied by the

Tritsuénaéf the ciaimant is entitied to a_4v5§2mH~.._Vof

R§.2S,00{3j- {Rupees Twenty Five Th9uS$§?:’18

giabai campensatéon %nc:ius.§ve :3»f»v§.ntereé£. ” 4′

The Respandent ~–~ Insuranca;”‘{“,oh?;;3én§i’–shéiiA.Vd{§p§§;§§;_

‘ the said amaunt withm >4:”*:§eei§:VSV._ffr:»g3¥~;:-..:ti’}–§3;”t§3§:é of’

receipt of the copy, <:t;€_this~c:rd:e';f,;"fa§i§ngf s».«s~;;cr§ the said
armunt shafi carry .§.fifefeét–v$t::Vt:i*3§§*é.§'3é_ ittf 6% p.a. from
the date :3fi~vdéf_éazit,f=A__tii£ the %d'3*te:af§epos:t.

Tudge