"W-~ "W-"M wwwvw wt: mwmmwmwmwm mmwm wwwmfi W?' §*k,fiw%%"°rWWM§'&.fl WEWM QUUKW U?" Kfifimfiufififlfi Wigfi Cwfifi
II
I-3
I.
IN THE H133 COURT' OF KARNATAKA AT
may mrs em 39*' may or JUNE
BEFORE
mt HOH"BL».£' p1e...ms~2'rv.,)
an-we IwIIIuuu-_it ''
1:$m'.cm;t£}ImL INSURANCE :30. mm,
BUILDING
._ %'Lm3:¢'%*<R0@-'fi»%A" P'm'I'UR 13.x. ,
A ,I'>w4x: £m4t"'Mi'|Q*F£I£'"%I8u'9""MtVc!?"&\ mzwmvzam Wmr"¢«:w*tw$*i*'$=
:2:
JU
The agpellantr' claimant: ix
Court made: Sacticn 173:1] ofw
Vehicles Act, 1988
cecapansation in INC 1~I>::_.f:.8fV.'{£*<_;f'§G_O-Q
of Motor Aaszident Cflgaéms %z}:i§m§;_1¥¥zv s.
Principal Civil Judge nangazmxe, n.1<.
2. with they coumsel
for the " 'énta far final
for the apgenam:
suhmit .s'*-__'_th;nVt ' fin'; - had sustained the
folfizwinq ifixjuries but the Tribunal has
vs:-f B.::.9;200.-'-. The
the injuries sustained by the
we lzgnexexauaaan.' c .
1"). Abrasion & Ccnntzmizsn {mental region
(Rt) side 4:: 2 ans'
2) 231 an Lac*era.ta<:i wound ewe: fore head
{Rt} aside;
3) Abraaicsn ovextlm aims of face 332
L/%
«-new-mi ca sgw 2 v: "ow mu 'W rm it vvmara; €E\\#<'"""'$\mwz""~¥», rt M Wfi fé '6§mn'%a;J"Wn.;$?lS"$m
.
II
in
Kahavasz Medical Centre, Genera}. Ho$pitj§lT at
Puttur on 25.9.2004 and treated as
1:.-13.1. 26.9.2094. In View or the ameg ii:j: V.{.;..:?z:(L.*:.<:.'1._
meet the ends of juaxt:it:;i§e»2AA'V»:1:I;éc;«;
ccrapensation or Rs.3.§,_O0oVf~.._. ".,w
catwensation of Rs.9,'":2§'3!- the'
Tribunal .
6. In ‘t1f_1a xésuiflfl” is partly
allowed fiche in
anti ti #6; ~ ” ‘ __ V comp anaati on of
15,Co:t:,_§}-_ –g§”%%?wa;g,§i;:gs£:’Vas’.9.2093- awarded by
the m»m1.a¢¢m3.ag1y, the impugnad
and Aimfgj. afi-9 zmdifiad. Na goats.
‘ T. ~$ej.spondar£t~1naurunc:e Cearmany is
cp*
‘ t:osit the enhanced coczzpansatian
_i§m,oux11: t5~.*i’1’A:’3.’1 the: Tribunal within three manths
\
Sd/-»
Iudge