IN THE 3133 cauam OF KARNAEAKA Am BAHGALORE_
DAIE9 TEES THE 21″ DA! OF AUGUST, 29d3 *_
pnsszuw
TEE HON’BLE MR.JUsT1c3:k.:;mAJUuAifi,, ”
THE HOfl’BLE MRs.Jus:I¢E B;vfmAaA§AIfiNA E “‘
M.F.A,fio.1o#4 oF 2dG5’~F
BETWEEfi ‘ V
3. MRS BAaRn§xIssA_$79V§#éIQ%fiG$$£;u
AaE9*5@95T”38 ?%s a’»–5
RzA2_Ro;2_;e$&,&A;n_QoAD HEA§ POST
0FF1CE,’_VA$ANTH§Bfi&R
BAEGALQREq52 — y_*
e . . ;’»J’ . A?PELLANT
(By*’«:s:;g:; ; G.K’;E’~.REEV’ID¥A, ADV. FOR ‘1’ H
:3_ vxswzugwaa you APPELLfiNT )
Ak$fiC:1§”~”
1*.M/$’?HE N§EIONAL IESURANC£ ca LTB
BY grs DIVXSEONAL M&NAEER
.A_ DIVISEORAL oyyxca
V3093, 15-1?m19 LAKSHMI CGMPLEX
~s$ gangs mean, aamanaoa 1
<2 sax s PRA§ESH
S/Q SBIVERAM, MAJOR
Exam 30.33, 2&3 BLOCK
$.R,n&QAR, BANGLQRE 28
RES?ONENTS
{By Sm'; 21:4 U ?QOH.ACF{A FOR R1; R3 SERVED}
tmxs WA FILED U/s 173(1)
mums? was Juneuzmr <.jf~A§v:aR12._
mwsrzzzs/as/2005 mssra :2-1.. _:_«4vc:; :~:o';-5';+;64!2€*o-3
ON THE FILE 0? 3.4T!-I ADDL.
2amTRo9o1..:::t::’A:~z AREA, Baneamomg :s<me;4;% «1v.2.s.1=at.t*'I;*.=r,
ALLOWING 'mm CLAIM PET;l£1._'ION'FOR ccmyz-:N$mIi)hi'%&"VVL'
SEEKING Enmcnmzwr oz?' ;;tm_pENsArIQ1q;,_
=12':-1:5 APPEAL %1coM:N(;___"'§31st =§'o12.'I'-mA_z2;:e&G mxs
DAY , Mmzwzm-m J , '_r;sgLz#?E33n , .1732. FGLLOWING:
It ;;;s 13:; ¥.1a1aa.-:}£::.a'nt::f*'–;é- 'V ..'…é.ppea1 . The
app-elilaz:':;.;¥'<$3.*~;;z:;5_zfz2a,z:t:..: ' a claim petitien
claimifigé' compe' on account of infiuries
susfaairged h er in a road trafific acciéent.
Tfié is not in dispute. Therefosrza,
therévv-.'i~3V»»V fife).-"'necessity for was ten traverse the
pl?c%2ad:i,'n%gs:"'and evidence in regard to the nature
and czafise of the accident, Since the appeal
efinly in regard to seeking of enhancement,
~»v-fie ixava to consider the grievazzce at' the
appellant.
2. The appellant was working as a
‘Eeacher on the date at’ tha ascident. In the
‘iizx
M}
acczident, she sustained the fraf”*~:§:i..g11§i4 ‘»
elavicle, right scapula. 1f1:$:.aaf*:’.{iz1.1’*}4e ‘c;4f’~ 3;°c*3:,T A’
4th, 5th and 6th ribs,cn thé right $;3§,_ xh_ »
order to grove the natufiQ.g§_+;’ caused
on account of in the
accident though ‘ i:reated her
were igégx examine one
nr.niranj§g=fE§¥£h§:xI$é§¢d}’fin a disability
_’}’£m, Dr. miranfian
Muxthy ‘;snQ§ §gfi§{flbéctor who treated the
ap}_oe.11’.’£»:~z;zt..V 1~¥Vo””1né:i3.e.:a..’§. records including the
*~ sunmary from the hmspi ta]. was
appellant. Even if the
” appellant-,L’«:”‘&ould not examine tha Doctor who
;her in the hospital, there was no
‘” &g££i¢u;ty for her to secure the haspital
reéziordge to show the nature af disability as on
“the date cf discharging her from the hespital.
Considering that there is no future 3.033 of
income: as 3133 aantinues to war}: as a Teacher,
éb/.
the wxibunal has awarded Rs.30,0GG/- gage; §fi¢ .
head, pain and suffering,
medical expenses , 1-‘ts , i T
comreyanae and nourishzmh-§_, OGUTVW?
future medical. e:cper:ses, “-§s._;5,{30(§]44: ifigwards
loss of a::1enitie$_._.”:A’– — towards
future conveyance ‘In all,
Rs.7o,eoo/ffi9?éwa¥de5;.. ~ “”;
of the appeilant
befns.f$..’::}a:r: tfw. “ICAEQS r.:>f income chzring the laid up
§I;:eV:s’:”§;:r;.<:1E" 3.r1é§.A~.tthe nsatioz: awazrdecl "under the
:*i*-1:e:a;r_:¥.:,, suffering and also loss of
az:*ea'x1_it§_.e::V,.:'~" was an lcxwex: side. Fmcther
"'–. ?c«;:::2siciea;:é§.ng the entire: evidence, we dc: not see
. a3.f:y ~:}Eeas<;ns ta izztarfiere with the crder of the
.,:3.fi,}::una.3., in awarding 3. sum cf R5.30,0GU/-
Vtczwards the pain and suffering, Rs.12,00G/-~
tmsrards mdical expenses, Rs.3,fi00/~ towazsds
canvayancse and nmzxrishzrient and Rs,5;O83;'~«
<3/'
towarfls future mediaal expensas, R.s.3,5V1V,:i:I,§I€)_/ –
towards loss of amenities and
tawards inture convayanccgmh _a.nd 9"i*1c~fi1_:*i§*$?t11m=,=-.;n2:.""
Kawever, we have seen that ftixe
not considered the 1c;ss–~.V..of income; _
period of treatxnafnt. aspect
of the matter, award a sum
of Rs.1O , oeQ~;–__ umié::– Itjné .._'s.a;.?;.'<'i_
._ ,,_ the appeal is allowed-
:i.n–pa.:é:_. _ the coxzgensation, the
2’_.$ “a nt it3;ed fcu: 3. sum of Rs.3.0,000/-~
E’ Rf6&%:” gnteréét from the date of petition
of dmosit by the Insurance
…:-mgleaséd to the appellant.
Cd:;§a._;i32~,, On dwfiit, the entire: amount be
Sd/-
JUDGE
Sd/~
JUDGE