2
ULIYABEEDU, BELTHANGRDY TQ
MANGALORE.
{OWNER OF THE VEHICLE3
3 ORIENTAL INSURANCE co LTD
KRISHNAPRASAD BUILDING
MAIN READ, PUTTUR, .~w-
D.K; 574 201, BY ITS I
BRANCH MANAGER 2 :_" ~._._ "g=_
.;,'RESPONDENTS *1'
{By Sri K SURESH, ADV FOE gfi;
THIS MFA FILEE;U/S 173:1} OF MV ACT AGAINST
THE JUDGMENT AND AwARE.bATEp;*29,3,2o03 ?ASSED IN
MVC NO. 2683/1998 an ~EEEf:EILE{no§a THE MEMBER,
MACT., & I ADDL. JUDGE, .CO$RTa(H§fSE¥flJI CAUSES,
MAYO HALL Ufiii, ;BANcELOREz_{sccH.20;, PARTLY
ALLOWING THE CLAIM EEIIIIOE FOR CEMPENSATION AND
SEEKIEG ENHLECEEEET Q? CQMPESSATION.
THIS AREEAL CEMIEG fig FER ORDERS THIS DAY,
sazmnaaa has J. EELIVERED THE FOLLOWING:
%’g;g;p G M E N T
;§cticeutQVréspfin&ént No.E dispensed with.
,-__ThgVVa§§ellant~petitioner, a pedeatrian hit
fiy the 3#&p’§fiEured with the 3″ respondent. The
peti%i0fler”. sustained communited fracture cf
u*,fihia, fracture of Patalia, deeg irreguiar crufih
:ELinjury to the leg. The petitioner was tr@at@d
{multiplier} is granted towaxds loss of future
inccme on account of disability. Inféll3{th§’_
petitioner is entitled to compensfitiofi . Ofuv
Rs.l,28,600/- as against Rsj.i86,_iT3:,/”.5 ‘}3wa:rd.edr1;>yi’
the Tribunal. On the _enhancéd com§éfisétidfi,t*
interest is payable at 6%ipér annumlfrfim the date
of petitian till payment./””‘Qi
The app@ai_is al3dwedt;fi_p§rtIt;°