High Court Karnataka High Court

Smt Sharadabai Doddamane vs Juby K Sebastein on 27 August, 2009

Karnataka High Court
Smt Sharadabai Doddamane vs Juby K Sebastein on 27 August, 2009
Author: N.Ananda
.eP""2& smwmmws Ax £7£?:'e:'RM E '°*-'.»t~"6w

39* Tim men COURT OF KARNATAKA AT BAKGALORE  
mmn TI-HS Ti-E ztrm my <31? weusr   % u

BEFORE

THE Hoxmm 1sm...IUs'r1cE H.fiRA.¥i1Z§A ,f $   

fl.F.§.NQ,1'H04 OF; 1

Smtfihamdabai .. «_

Wioflinganna  ~  

Agfiabout 41yaars '- _  1  * 
R]atJawm'geevflJag3':3;Ta}:fik'*..": " 1 
Gulbarsa  %       

my         
1. Juhy  .  
110.530, Q'"* ph2.ae ._ 7  
4fi1'D';$r9aa V  '
 V.  lideal  e

1 '  V2. Tm max  General
M '  'C}t.:";, Ltcifi?

 'Brazmh ofifim

" "    Sudha C i.a.1 Camplezx

'   "f3;3p.7ta.Ccfi'as Cafie day

_  firflajkxzncmr road
'"Baj.rgakore»-55.

  , 'Rep1'~we11ted mr its Manager. MRESPONDEHTS

 SriA.R'.Krishna Swamy, Adv. for F02)

This MFA film! Lzfa 173(1) cfMV Act; agwmt tha
judizt and award datzed 21.2.2043'? passed in MVC



mm"mm%u\'&9sW'aHxaW""€i-fl"k:A"'°Ws rawww vawwwm ma" msmwmmmm H£€,i£s§'"§ mwm' 09$ KflRMfif%7fia$€fil'a Hfififi fli

110.453-H2006» on the file at' the IV Add}. y'J.udg¢:,
Member, MACT, B%m, SCSI-i-6, partly 
claim petition 501' cozgmfinn  .  se;ek§3:;g
ezrzlzaxmext of cumpmation. .   Jjj   .

Thira MFA oomixg an for    . 

court mads the following:
% Memo for  '%::fAF%%%f::a-mes as R-1 is

2.   'adn3m' sion. With the
  it is taken up for

 'V3.   appeal for  fim uf

. 

hm-:1 $2-i K.”.I.’.Mac¥1n1, mm cammx

nfeyr axfl Sri A.N.K2-‘whim fiasramy, Learrmd

far Insurmme Surfing.

5. As per madlml evidmsza, crslaimt had sufi’ea’ed
folbwfi

q\:i M fix,-.. «.C€’\, E

mmmm wwmuau

:r~vzi\2«'”mcM’o:I5″‘1:a ifi Vwmiuflfifi 5% “mm

1) Comrsussive rmd injury rlght frontal auhclural

hemataomal cmubrala edema.

2} Fracturw efboth superior pubic rami H

3) Fracture ofright infierinr I37-113:f»c;’Ji9}énV11f::::::;:vs;V.”‘«._ a _

Dr.Ve:n1m’eesh P;-ma,
chzmant’ sufiars fmm
cfnabiiiiy of right

6. The would submit
that labour. The
tr-ihxmai inwards

‘km: of loss of aarzaing’.

lmrfi Cerunsel for partim and

the mama’, I am af tlm op1ma’ ‘ 12
. should mm awarded wmpemation

‘j has :31′ wig’.

VT ‘8’. {}azmidm’ing rmtura of and ciizsabilitias, I

t physical disability via«-»é-v’m has of

mm%mgmmdwat10%mfl k§mmzof

M ‘WWW m%».9:””aa.4é’A3.$VA\Lt#”‘#«13}$””?%-%’Va,¢¥’W’f% mwm mwmxm wt” mmmmwmfimfi Wfififl €53-QR? 335* %’7.&¥£fW?a{‘%”fi§€flta §”‘§§%}§§”§ W

chit at Rs.3,G00]- p.m. The ciaiwt wzgs._»Tagod
about 40 3% at the time nf axmdent.

appmpriate muztiplsaer would be -14*.
loss cxf dependency would be T V

this, I dc not find

impugned award.

9. In the    order:

was    impugmi
award   of Rs.89,03G/-

awaxflsd. to Rs.1,43,930f..
with this date of petzitfmrr. till thx:-:

date of paywt and mvwtmmt shall

a in the impugww award. Parfiea

sd/~–

JUDGE

ammmm ea