IUD BEFCMKE mg; no sesxzdnszmvy _ yj BETWEEN '' :"T THE mus zmnza A§3URAHCE+C@_hTfi".2' zun ruoon, 'v_* M % gfluhm rnM¢*nu xaswuaap w EE'z 'uF5'¢H'I|'l l-l"lh'IIu-J-A -HA1' v- -u nanaanonz 560OG1' * 'V ,%, . THEBUEH ITS R3GIGfifiL--fl?3i$3 *;x_= nlssxon nmnn, BANGALORE 27 V REP. B? ITs=nEGiofifiu--Efififi§Ei ugu HPPELLANT :3? yrs, nfg finqzfifiaaénnafin a A53T8,.hDV3.) uuunnunonfiqanouu fiflhu 4 _ Ky 358 H nnannno 1 E*R 3%? I Sid LA? ~§ °fiEEfi flfiQQT'3H VHS EVRIHT HU.423f13, 17TH CROSS 'QENUKHAIN, J P NHGKR *"xfa§nNGappnE vs _é' _H E fiunanm . flfl BRLHHURUGHN ~ gags: naqan "3JAT 31f235 6TH CRDS3 S%RA£E%$HI E%HUEA!& ""3"! canon u-rs I-- HHNDIHI HAHOUT, SHRHSWRTHIPURA nnmunuunn 96 ... RESPONDENTS
THIS urn Is FILED Ufs 173(1) or xv BET,
nemrnsr THE JUDGEMENT AND AWARD nnmnn
“. fiwmmnwnr nrnvinn fn an?
_ .. .__, .__r…….. .. .. …_
92 zen? nnunmn IN my: yn-3s;5;2eo& an
1.: run nu v-up-u —u-u-‘
FILE cm JUDGE, mxmmn, MAST, BANGALORE, scen-
§, I-.W’ffi:’u’J1″fiG A COicI’.PE’fiBF\TICI’n’ or ns.s5,_-wai-
INTEREST yr 6% ma. non THE IJIATE or ,3.=’L:rIfrIoN
TILL nmposrw.
nnu mum nnnum flffflfififlfi mum nnwrnmwufiy
MnL, Jnn uuun: nu¢vnnau ;nm £QM#€fl&$Wy .
Though the 1.3 ._u li$fted fox
achrliaasian, va~rit:1*.A—… ?:}_1e’_V: the learned
game; zen; t:1:;e_… “‘m.fit:t’e’i: is taken up
2 . I-I:’.:A.é.x1:TaL:.*L”_<1.;:f.tna«.r.f3L't:_E_I .. _'
3;." in filed by the insurance
.,…,..j_.. 41¢; the imgaugneg
I!' luv:
‘5’;_II’1.1A:i-‘giérn.._eI1:é1′.7».~”a*:::::’i award riafiaefi by nnux. B’*s7a.’:.are
“in IéI’If=:’.A«:’i¢ca.3f515/2006 dated 11.9.2007.
The claimant suffered fracture of ‘7” rib.
W
W
H
‘..J
I
k
=2
inn.
:4.
I
iuul
,-I
i
it
fl
1:
P
1
1
ll
hnnniPn1 Th
LLWFWQH Wuflfii I Iii’
comp anzation of R§.E5,=i:’.’.rGr’-. If is arquifi IT’
THIS APPEAL comma or: FOR
III
the lfifififififi caunsel :9: the epggiignt that the
tribunal was not juatifiefi in -wj:di*g
Rs.25,00U.”– towards “Loss of a:nanijt’i:éLaVT:”‘.v_’of
life” and Ra.30,0DO!- tnwarda “Lom§’ofjifl§@fi&i
during laid up period”
3. ppe11afit’s “dyecats “ia’,jL§tifiéd i”
I!
arguing as aIoxwganti6fi§fi;’in is rfléh as th
cupenaation awfiidgd ufifiéimfihfifia two heads are
an the fact remains
that %E$_=§l$ififin§3°w§§iiin’ the hospital for
ah¢fi£”ém###$”afi@§gé fiaa spent ahaut 9,000/-.
Ha ha®.fir§fifi¢a&-fiééieal bills warth Ra.9;4Q0!-
Ho_ must” hfivag taken flast atlaaat for *wa
Cfibntha, iTha” claimant is a business man
” :da§lifiq¥”yith clothes, earning more than
“ifis.;fi;Q0hf- p.m. Hh was alga incmme tax
“._ not have c’ufifid -‘y fliaability, the .a_
aafiéaaee. Theugh; tha figacture at rib might
H
Ir!’
Qt.
remains that the claimant must have aufféfa
lot mfl pain anfi agony as ha has suffered
injury on the chant.
EL I-liming rage.-…… ta ti” :”t11:”:a of injuries,
ti-r tribunal has awarded lesser conupemsation
undmr the head “Injury. pain and
medical expenses”. The claimant
median; hills worth R::’.’§”,’43Q.»”f-..;« tI:.o.t7.__
much cazf amount is &W¢£dO&’.?9L$'”.v fih9′.t,;’t:f’£b11′!’.;£;;;’*.VV’V353
.I’£?|.1.§!t ..e.=.=.re spent $6..” tcanntéwt
1656» sight’: of vtighe is
not expected tatJm§.i;1t’ti;;@ ‘V:tA1§t””gmedical bills
maticulofgaslffi-.duittt@g_:’V:i of treatment.
Hence, should have but;
awa::tiaa:¥.T:I§;t “Hediaal swarxaaa”
-umarul .5″?!
_—.having regard to the tatality 01′.’
‘Kt”11Ae and circumstances, the amount
awartit-d in exact: 9: the entitlement “..r.:”..ar the
;.?.i.”..cs.=.,=-… at “Last -sf inc».-rania dfiring laid up period”
“iota of amenities of life” are adjusted
tawamixs the compensation under: the heads
“Injury, pain suffering” and “Medical
M .
expens~s”. Q?’ EfifipfifiS’fi’fl quantified by thé
tribunal is almoat just and proper. R; the
over all compensation awarded by th§ fi£ihfing1
cannot be and to he on the hig.1;§;’;:<.::.ai§ifi ,"
Caurt refuses to ontartaifi the Qpgéfiig fi@pég; 2l
is according;y d;§m1g5ed=.