High Court Karnataka High Court

Arief Pasha vs G Prema on 5 January, 2009

Karnataka High Court
Arief Pasha vs G Prema on 5 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana

1

av THE HEGH comm’ oz? KARNATAKA, BANGAL€J$4iE_’~V.V

DATEEC) ‘THIS THE 5TH DAY OF JANUARY,§;§éo9%%?%jj ~

PRESENT

THE HOEPBLE MR. JUSTECE

AND %

THE) HONBLE MR. JusT1cE%3:’N.L%sATYAN;aRAYANA
M.2é;A%; NC) .;?’$ 12%; 2cos%1M$%1

BETWEEN “” – ”

ARIEF PASHA.’ _

S/Cr AKIL PASHA . . ,\
AGED ABOUT «.17 ‘YEARS,
R/AT N315, 1:>.cs-. _N(‘J;23,’

V ~ P. (_’;O?L€)NY,_ vALAc:;ARANAHAL;,
” , GANDHI N’A’GAR, KENGERi UPANAGARA,

“3A:sz,GAL0v.13E%sa3G~o7o

. .9 APPELLANT

(BY SR1 A~.~’sa: fsmvaaaanv 85 KALPANA P V, ADVOCATES)

” ; ‘ ~ {man

GPREMA

“W/0 K PRASANNA
R/AT 140.387, 1 B coss,

?”1’H BLOCK, KORAMANGALA
BANGALORE 569 995,
(OWNER OF’ THE VEHICLE}
NO.KA–{)1–MF’–515)

c£/

2 THE MANAGER
ORIENTAL §NSURANCE CO LTD
N02 1, SARVAMANGALA COMPLEX,
I-IOSUR MAIN ROAD, ADUGODI,
BANGALORE.

T

(av SR1 B T PRASANNA KUMAR, AmI{3cA’rE ;:é.:.;\I§”R’1, 1′

SR: K. SURESH, AD’*;»’_G’€”3ATE FOR R2),
THIS MFA IS FILED U/S 17′;3′{1)_§«’ Mvq-H.713′ AGAINSP
THE JUDGMENT AND AWARD BA1’i:.13;13..1.05 PASSED IN
Mvc N<:).4649/G4 ON TH'§Lf'F_ILE C)? 'i"H'EJUDGE, COURT
OF' SMALL cwsas 1&3 ME;MBER,:' Mam,' BANGALORE,
(SCCH–9), PARTLY ALLOWEVNG CLAIM-£*ET1T1oN FQR
C{)MPE:NSATION_ .1.gmD :1sEE§§;:1N.Q'=."_*ENHJ2;NcEMENT OF
COMPENSATION. ' = "

This appéal ‘fer fladmission, ibis day
Jig; Vcfiéiivered 1″:3’1€:~ ‘following:

pcfifioner sustained fracture of

fisizgsezvative treatment was given. The tetal

:Vi$v””a.ssessed at 10%. The petitioner is a

V 38168 . iii’; the absence of income proof the income

b€._’asVs’€:§seé at E52100/~– p.m. The income loss

‘.’_§)1’;(5§;drt;i:or1ate to the disability would be 133.210/~ p.m.