High Court Karnataka High Court

Ajay vs Giriyappa on 23 January, 2009

Karnataka High Court
Ajay vs Giriyappa on 23 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
2
ULIYABEEDU, BELTHANGRDY TQ
MANGALORE.

{OWNER OF THE VEHICLE3

3 ORIENTAL INSURANCE co LTD
KRISHNAPRASAD BUILDING
MAIN READ, PUTTUR, .~w-
D.K; 574 201, BY ITS I

BRANCH MANAGER 2 :_" ~._._ "g=_
.;,'RESPONDENTS *1'

{By Sri K SURESH, ADV FOE gfi;

THIS MFA FILEE;U/S 173:1} OF MV ACT AGAINST
THE JUDGMENT AND AwARE.bATEp;*29,3,2o03 ?ASSED IN
MVC NO. 2683/1998 an ~EEEf:EILE{no§a THE MEMBER,
MACT., & I ADDL. JUDGE, .CO$RTa(H§fSE¥flJI CAUSES,
MAYO HALL Ufiii, ;BANcELOREz_{sccH.20;, PARTLY
ALLOWING THE CLAIM EEIIIIOE FOR CEMPENSATION AND
SEEKIEG ENHLECEEEET Q? CQMPESSATION.

THIS AREEAL CEMIEG fig FER ORDERS THIS DAY,
sazmnaaa has J. EELIVERED THE FOLLOWING:

%’g;g;p G M E N T
;§cticeutQVréspfin&ént No.E dispensed with.

,-__ThgVVa§§ellant~petitioner, a pedeatrian hit

fiy the 3#&p’§fiEured with the 3″ respondent. The

peti%i0fler”. sustained communited fracture cf

u*,fihia, fracture of Patalia, deeg irreguiar crufih

:ELinjury to the leg. The petitioner was tr@at@d

{multiplier} is granted towaxds loss of future

inccme on account of disability. Inféll3{th§’_

petitioner is entitled to compensfitiofi . Ofuv

Rs.l,28,600/- as against Rsj.i86,_iT3:,/”.5 ‘}3wa:rd.edr1;>yi’

the Tribunal. On the _enhancéd com§éfisétidfi,t*

interest is payable at 6%ipér annumlfrfim the date

of petitian till payment./””‘Qi

The app@ai_is al3dwedt;fi_p§rtIt;°