High Court Karnataka High Court

Abdul Razack S/O Mohd … vs United India Insurance Co Ltd on 8 January, 2010

Karnataka High Court
Abdul Razack S/O Mohd … vs United India Insurance Co Ltd on 8 January, 2010
Author: Manjula Chellur Gowda
'..~..l

2. It is not in dispute that the appellant was

working as a driver in M/s. PR. transport Com--'pVa'nfQ;.,,.V"The

appellant who was aged about 28 years,--:f:imetiiw"ith».V.$_an"

accident on 20.05.2000 when hewasdriifingiia'i:empoI~frVo--m ii'

Bangalore to Dharmapuri as a  iniithie o0p,:w_og.§teA,ditectionu

dashed against the tempo'.0._V:""idVe sustairied '-.:i~«lv;-g';.«,3V';"1"1'ot'hora><','

cardiac tamponande and bij_m'iallel'a..r fracture. offithe ankle
which had to be set  urideir' ig-ie was admitted

to Maliya Hospital, Biarrrigalore',..,w_hereiri,V,"i'according to the

doctor, so far, as§"chest'«ara:d ai3_o'o,'men are concerne_d,__ch_e__s_t__

"tube was in.se-rted 'thora"sic__su..i'geon, open reduction &

laterairfix.ation°0f«-bi-i»rnal,l:e'o.lar'fracture of right ankle were

conducted, land' steir-aciji re--opening & mediasternal

exploration Vwasgvdone. According to the doctor, the

 h,a"s._,_difficulty to continue to work as a driver as

 chest pain and difficulty while climbing

stairs etc.' ., 

it  The Tribunal taking into consideration the

'0.'-'arnounts spent for the treatment, nature of injuries,



an opportunity to lead further evidence only with regard to
the loss of employment and the consequential suffering --
physicai and financial. Tribunal shali dispose of the___matter

within 6 months from the date of receipt of records,.i:"'4.._0"'-_

Parties shall appear before 

08.02.2010

.

sacfi0″