'I'I&&; HI{}§rI COURT OF AI' BAN(}AI.U1{'E
Dated this the 11"" day afflecember , 2808 " .,,
Before '
3"HEH£}.?V'BL£ MR.I{fS1"I(i'E HL{é;£%'¥-"Z43! is
Miscellazzeesss First Afipeai _ «. "
Between: A' T» 1
Sudeer R Sudeenflra, 3%) 323
SEO C V Raman, Rfa 49,53 ' _
3"' Cross, A M Gupta Layout V _ ._ 1 * _
B G Raad, Bangakrre 38 Apgeilant
(By Mfg Lawyers ;§£§\:'.}
Ami':
1 {Enimd India. Irzsutance .z:je----3,,;:;_.
3:. Paaicks Buiidjfig' 21.. '
Musuem*«R0ad,V Bang;-glam. :25
f_i'3y its Br. Msmafger '
" '21 . V " T §A5ga«¢a.ea 8:0 Thvw§mW1'nag0wda
--. if 2452, 'Crass, Maliappa Layout
B £'i'1?§I;is3..V":1;1t1g9éii, Bangzxiore 38 Respondent:-,2
{By Gg.s1gz§_éf;3§ Sangciii, Adv. fur R1}
V ” * First Appeal is flied ufider S.1?3{1) 9f the Meta: ‘sfahicies Act
x’–§V§r2§zing_’ to moéify {he judgment aid award dated 1″.«’.3,2{}GS in ‘EVIVC
.’ 3£).:6!2£3i31 by the M;’XC’1″, Bangaéore.
‘I”£§i$ First Aprpea} cemfing an fer fisdmissien fiais :33}; the Cezmri
delivered the feliowingr
1»)
J31} GM’EN}”
Appeai is by the claimant seeking enhanacmeni of V.
against that award passeé by the MAST, Bangaicgtjfe in E’;-i’%:”{i”3:i}–?§}5’_;i2{)’sZ).1, ” _
Thee ciaimam aiong with ens more -puerson; 5i’}§. 2.3 {} 1
pm. was traveifing in the Amie KA {)§ ‘:3. ffigm MICO
towards Audogodi. Near T§!’l1p£.;4I.i”‘£’§.'(‘.fI+!’:.’i.’XVAl[if6V._ ‘VBa§;;:§:_4:gi@a:ta Refit! {he driver of
the auto came in a rash and negligent ‘against me Wei} cf
Tirupathi Granites’d§2£:’xfé’hic11::_:hegvé§§§icie $§é{;§;§§:a¢__ the ciaimanz having
sustained grievgus {t1j&;s”§gv$’VAt:;>b’3¢_ ‘ira:a§m%:nt aé anci Viciaria
hirsgziiai. C1«a£:r;’p»et:itié;s1 éirak fi3£sri’4:sVe¢}s:ing compensafism for the igzfuries
sustained; ‘Thg T:i$1u’:3}, €}:11$heV’?3asi3 of the objection filed ‘fay féhe insurer anfl
AV €h£:”owiii;¢r h£i€?iIsgVA’r?3ised three Gammon issazes fer cansiéiaratiarz, awardcd 3
Siim V<:5f_Rs:.Ti '"E~'–Ea't~ satisfied, claimani is befczre this Court.
I~4i£;ar:i' £lf1£:.{:x@z1nsei representing £ha paarties.
. _Aiis3arr<i:'t2g :0 the ciaimarat he was an eiecirfia-ian and eazning
.. §«i':s.z;3,'ij%1{Ifl€- per manth. However, in pmof :22}? if 12¢ has mi pméuced any
Eszidetzetsz. Fmther according fie him, as per the mecii::a2 evidencs, he has
sustainefi head injury anti 3150 hearing irnpaitmsni due is head Apart
vi;
frem thaé, he has suifertaé fyactum of the right Ehtirilb and 11?; c:r:.«i;a;¢éi”aiii:»;:
aver the upper eye lid anti 3135 there is cerebra} iaceratien,__*’H9i$%é’vé;§; ~
deem: has mt been examined. As regards mmpiaint fifixééfirig ‘_irr1;53_éz’i1*2snE.) °
:10 cogent eviéence is preduaed. }iX,P3 is §3rQdiI4€6€§::’ii1 i):.f’7§fi’iif¥’£ii’é::”sE?__f’ 31¢ *
fight thumb. He is aiso said ‘:0 have ;:a’%i::§ii_eci to: ii1é:V’129spiiaI”fr§m1V _V3€}’§f’§ Eufy >
2391 an} 15’ August, 2091.
Having regarii to the s:>’§.: ihjéf am ef the
opiraim, claimant is efiiitiefi far .é1flQ1§?:»$3V_i’V iRs..’i«£},v§3i}{J§%-__kowards pain and
suffering. Unficr {ha }§?:;1,{¥”‘me€£icalg axfiefiseé; «iiasvgfigimant has been righfiy
awarfied. far Vtfénéjégfiaiééhfl Séfiii . uiiétiflfihiflfifif, eiairrmnt Weufid §e
antitleai ta azfiuiher R.s,_’§_._ fésvfiffis E333 {sf earningfl he woukd he eratificd {as
another R;s._si,flQ(‘:§’%%~v agizi, igifzvafifis Icrés of amenities dam is éisahikim aneiher
‘VV’?;37fi,GO§}’~ €;fa;1i{1VvA_be 3.§’v;’3:f{§’C€3a;’ Aishaugh it is submifiésaé by ‘$16 ciaimaiafs
‘€lii1!’§.Ef’s;Elé’3;”‘f{i3:’§~v §;’§”:*«L’f1j;é?e~ xis’ ‘hearing imgfiaérmem due ta the ham §rr5Tu::s-3 having
n{3£iéad”£Eéa§ E}ie’:.fé;’j_§s..T§3r0habi1iiy sf deafness; the ciaimant weak} 33% awarded
‘another R~3.§5§.é}fl§3f- “far less 9:’ hfiaring which is 3 parrnanrznt éisafiility.
AA b’ Thug, in 332 me claimant wguid be entitieé ii) anmher R§.49§Qi’.%§z”- watt
” ~ Vai’V:§’ above what has been awaréefi with 259:: interest, Emu: {he éaie af ?§§§§§{}_I’E
tiii dspossif. Insurer ska}! depesit {he same wifijgin three’ ffém ‘today; V
Acaordingiy, appeai is aiiowed in part.