% » A <15RIENTAL INSURANCE co. 1:19.,
% = "-V7'TUM".KUR - 572 101
~ (ByPRAsAD & Sri V Y KUMAR, ADVOCATES)
...A.k}AINST THE JUDGMENT Ami) AWARD DATED
07.10.2006 PASSED IN MVC NO.693/1999 on THE
IN THE HIGH caum 01? KARNATAKA AT
DATED THIS THE 25TH DAY OF SEWEMBER
BEFORE; é % % 1'
THE HON'BLE MR.JUsT1cE'*«RA$I I 7'L1j%-ffi _
MISCEL__LANEO'US FIRST T'
BETWEEN:
Smt SIDBA_GAN(?}AMMA=.. _ '
W/O.I..¢.ATEi';BI)LI.1$.IAH .,-- ig
AGEE)
R19 H{§CP£s3LII'<I§§AFPANA H?A'I'l'I
GUBBiAv'7i,'ALUK
'FUMKUR"ms*i'RICT;--~.. -- - APPELLANT
(By Sri: \.**._B. sID;jARA§a;AiAH, ADVOCATE)
T'1.$T«.FL()OR, TGMA BUILDING
REE«',_ B'Y ITS BRANCH MANAGER.
. RESPONDENT
THIS MFA IS FILED U/S 173(1) OF MV ACT,
FILE OF’ ADDITIONAL SESSIONS JUDGE, FAST TRACK
COUR’T-I, MEMBER, MACT, TUMKUR, PARTLY
Jaw
ALLOWING THE CLAIM PETITION _ 4′ * 3
COMPENSATION AND SEEKING ENHANCEMENT.i’L:’–~QF% .
COMPENSATION .
THIS APPEAL COMING ON” Fee. A
DAY, THE COURT DELIVERED THE I_?OI.;L<.Z'~.WAING:? ye
JUDGeg__:;;1§1__3j =
Being aggrieved by theeeuueg.~eeez ae 'ewexsci dated
'?– 10-2006 passed by Sessions
Judge, Fast; Tumkur, in
MVC Ne.693]«3.V§é9e,e a:f)15eal..iee'e§fi1ed by the appellant
seeking =
2. I ha*Je’hea1!i the counsel for the appellant
and for the respondent.
V. while passing the award has failed to
fact that the appeflant has sustained
L t1.vo’§’ie9:ieué’ injuries. A sum of Rs.5,000/~ has been
under this head and no compensation has
– ‘ewarded for the seecmd gievous injuzry. in View of
@«4.”””””
not awaxding any compensation for the second gievous
injury, I deem it just and proper to award a.’sifHi_1′-wet’
Rs.5,000/– towards the second gievous ~
appellant has undergone treatm.em_ 30V K 2
days in a hospital and being
award of Rs.’2,()0O/– toot
meagre a sum. The ‘3tands”e1Lh.arieed to a
sum of Rgs;m,eii,ie’;,{«’; 35$ been made with
regard» /co» V conveyance. Under
the said ‘beast’g’jeVsj.:m4″‘eef “‘Rs.5,900/-. is awarded to the
appellantlt’—..V%Ml3}t of Rs.5,()G¢.t)/- is awarded
the gfievious in_§ury. A sum of R$.10,0{){)/–
suffering, a sum of Rs.5,0{)0/–
nourishment and conveyance and the
same stand added to the compensation already
A ti The enhanced compensation shall carry
‘ interest at the rate of 6% per axmuxn and the same shall
be paid by the respondent witilin a period of 8 weeks
U/we
from the date of receipt of this order.
The enhanced amount of compensation shali