High Court Karnataka High Court

Asha K vs Oriental Insurance Co Ltd on 25 March, 2008

Karnataka High Court
Asha K vs Oriental Insurance Co Ltd on 25 March, 2008
Author: Mohan Shantanagoudar

A31-{AK

fiGE’fi ’35 ‘i’E£”L3

WI 0 SUEEH B51.

RIAT 3131, KE-NGEEI
QIRIJ f’.’D(\¢1Q ‘

-bra.-I.-\..r’i.u-‘yr’, ‘- ‘ ” ‘

:I.’fl”I”’hs
1 E114′!

2 L”I”£.’:

*5′-HAH1{AR’HC)USE
” * NO EX;’I’H

. ‘ifi}.”;.-‘.E’3I.:”i’l”-L-.3 S4lR§3I.-F-.a

DA$~’I.APPfi’ fiEDDY

. II’ l.I””I. ‘I.’-1 _’I’1’i’l ‘IQ

-:1; u uun E-133?

# 3 rap-.JcJR
* ._E;_P_sf51′ NO 771, R-oar”),
sglm 31121 NAGAR

% 3 I«;wmm.oRE as RE smnnnwrs

sq-1 P H mm, mv.. FOR R1)

IS U38 1’7’3[11 OF MV ACT AGAINST .

THE JUDGIUIEHT AND AWARD DATED 1f12;|’06 PASEED

‘fin’ fi’v’G fi’G.”.€’u15f% GR’ ‘1″‘””‘n.a:.

……..a me’

mnL.mncm, nwmnzn, mm, CCKJRT OF

-mus-Es. mmummw AREA. BANG “RE ~

agmwma klarm T
comermamxou mm snmarm mmmcnmm “OR %

EGiv1’i’-“EIi’ %’i’Ifi1’1′ .

Tim appaal§.h=::«:Vfibad — appellant

.I..I.’;I.v.r1.1.’I”.’u’:’t11 *

‘Ii. E-itaarti fill: § fi iii’: ‘:51-i1’aa1′;”u-5;’

material on record.

that occurred on 21.11.2005

austaimd the ronmmg imurlea:

» L’ with hanmnparitxutaeum.
…. ,………I’I1..

, .é.;..-_ -.__
.5. rmm;

\ /5
xv

4. Lmwer rear with multiple aoft tissue injury of

1″… _.

4. ‘I’ha». Ducmy Ims depnwcl »tha’|; u 2

undm’w¢mIt cnperairinn and bones ‘;

*’nrnt.i.;tn gr f_rm:t1me:.1
aged about 25 at *1–.vv a
diploxna Imldar in fashion inpatiunt
in the hoapital ih1j..an.ijg§11t has opined
that the £:].!1i1I1|t1Jii’4l’:V:I:f’1iI$a1!.(bi]itj|’ of the whole:

produced bills worth
that mach of the amount is

‘ ” ‘ ‘={.’,uurfi:..cammv t ‘lose sight of’ the fact that tin c’lam1an” t ‘3

us. maintain the medical 1:-ilk meticulously

the course uf traatrmant. Hanna awards

I”i’.§;1,’.t”5,i;,”!I!I1t£3,l~ LI.1§-:.rt!.1..e ..,he.:I;._ -1.’

K/’

and fia.4.i,«:«3:::;- undtzr that: head of ‘was of

due 1:0 disuability. Hence they are IWCEIH _ .4 ‘V

in t”md1’r1g diflicu1I::,r in (thawing hard T 6.
de£ormi1:;.r axfl scars over the

s.25.’U.-u-‘”8-“E* “”;z”.;e%.;f’ ‘&’.a.V-haédfif ‘=~-‘.;-A»+.*’..*!*–+”-

-1 1:!
IT’S. Jhlfi

“w’ar~&
axrnanitzim mi’ The clmmann ‘ fiat 9 days,
apecthl diet. towards
shall aha

..__.__…_ -…..I

‘he fi’]EtJ1i’.f’i”1}. I?.”x1.n:s.:.uM:-.u mu

Rs.9,€lCfl.Ff_ during laid up period.
M1: me mtmed m Ra.3,0?’.960{- rcund
anfig Accordingly, the following order is

Ttmartmand. ” only] which is irmiuaiva of the amount

already mmrlud by the Tribunal. The compensation shall

‘o/5

,

Ct&1’1’_’!i’ ifltarmt at 69-fifxnm the date ofpetition till the data of

ulnar-L’-:3 I-n¥’:.I’I’I’l
W’&|

I-

Award to be drawn

50% of the award amount ahallvlbe

Iigtjgyngalivs-ad Bank of the -sf A

is-1ai:1ant_.,= tr:

.L1_ …_ ..

wiflrldraw the ncznrued “fine
remaining a::I1nuIIt_. claimant ..
appellant. Awm-ci