xxx: THE HIGH COURT OF' KARNATAKA, BANGAI.(§fi32:E.V_ DATED THIS THE 19TH BAY OF JANUARY; fL;>;0<§€3%'F%~Vj If. _ PRESENT' THE HCDNYBLE MR. JUSTICE 1f?<.,s1::E9i13?1AR §"<Ai:€%%%.«%'*L%
A.NJj), %
THE Hoimwt MR. JL§STICE__4S’}-N4 S{5;TYA4\3:E§V’i_?Av’:E’ANA
M.F.A. Nd.”i.f§’27 mos
BETWEEN —
SR1 HARESH 1 . “” ”
S/O LAKSI-IN£A1P,H. V *
AGED A§3OUT’–28»YEAR€s ‘
R/AT 11 3L0c.1;; . -.
BAGEPAVLLI Towrig a;*z?ALi.;1′<.___ . '
KOLAR' 131sT*Rz<.:'.r_ ' "
… APPELLANT
(Bf éuGt.:NA;_”.R REDDY, ADVOCATE)
* 3 TEES ‘D1*s,?r~-HEALTH AND
” F’A1§fiEL¥*WEL.FARE OFFICER
~. A ‘ –.:<0LAi§aDI+s*1*R§C?, KOLAR
V .2 "*1*HE: m:2'EcT0R
KARPEATAKA GOVT INSURANCE EEPT
" I _N£O'I'OR VEHICLE BRANCH
, F*T)ST BGX NO 5225
V¥SVESWA§?AIAH CENTRE (TOWER)
BANC'rALORE– 560 001 RESPONQENTS
(BY SR1 M NARAYANAPPA, AGA)
THIS MFA iS FILED U/S 173(3) OF' MV ACT' Ar3Az3\zs':'–_
THE JUDGMENT AND AWARD 1:)A'r§:D:27. 12.02 PA.s.ss:}e-{:9 1.
MVC No.7/98 cm THE FILE 0? THE CIVIL
ms.) 55 JMFC 5:» MEMBER, AMACI', cH;CKm3.L1;gxPu;2,i' _
PARTLY ALLGW-zrm THE g*1*:T1oN, ‘*-ma *
COMPENSATION AND SEEKING)’ ENf§AN~CEIvE§}_N’T_ _'(3~;”2
COM?ENSA’l’IC}N.
This appeal is coming V611, for i’he:~;:’iI:g’V:i'{.11is.g1.’»:;y,i
SREEDHAR RAG J., deiivered”–t1Vic,f0i}0Wi:ig:.e
The appe11anj:’—- in auto. The
ambulance van ‘the gieiifioner sustaineci
comP01113<:§ of both bones
of ieft 1e§ei.i"'i'iie petitioner was in the
hospitai civef a The metal plates fixed
in his legs, gaze; be._1e1iioved. The Doctor W PW 2 has
'ihe disability is 40°/<3. After the
3'-11idg£:':1(?~t;L1:'v.<';w:'i" the right leg is amputated above
theikfiee. fififioner is present at the fime of hearih g of
' 'the total body disability is assessed at 60%. The
of the petitioner is assessed at Rs.2400 p.m.
/ –~ would entire to the benefit of the yesitioner.
Q1/M