High Court Karnataka High Court

Ashwathanarayana H N S/O H G … vs The New India Assurance Co Ltd on 27 August, 2009

Karnataka High Court
Ashwathanarayana H N S/O H G … vs The New India Assurance Co Ltd on 27 August, 2009
Author: K.Sreedhar Rao H.Billappa
 V VSr~;fIi='"m'i3I:3HANi"':§:iMAR, ASVOCATE)

IN THE HIGH COURT OF' KARNATAKA, 

DATED 'i'I~i¥S THE 27TH my OF AUGUS1', .:3c309    "" 'A

PRESENT   

THE HONBLE MR. JUSTICE K';.sR§3',;1::1§HAR"i?:§éq: AA 

ANb_ =~, V %
THE H()N'13LE MR.  ;1_,B11.;L:%.:1é>jf-529' 
M.1'r.A; 'NE;-. .945  2oe4}*%  '
BE"FWEEN;..   'V i   V

As1+;\vA'rH'MAAF:AYAi%3A 

s/0. 1~i.}:}. NARAYA--NAPPP;,  . .
Ho@ALA'GE'RE 'vi LLEKGE .3133 " ;ésT,
YELDUR HOBLI, j 
SREENIVASAPU RA Tani; K, 
KOLAR 1Z'=IS'I'RIC?If.  '

APPELLANT'

  1.

A»-.THE.¢m3AitJ’1ND1A ASSURANCE co. L;’I'[).,

ggarqcta OFFICE: III (comp)
» A No.3;/2, MAHALAKSHMI CHAMBER’,
‘ * *-IS/£.€}. ROAD, BANGALORE» 1,

H = BY ITS MANAGER.

.?C MR. NAZIR HUSSAIN,

AGE: MAJOR,
N0. 125/ 1, KGNENA AGRAHAHRA,
i-I.A’Lw, BANC}ALORE- 17′.

RESPGNDENTS
(BY SRE R, JAIPRAKASH, ADVGCATE FOR R1)

Tms MFA IS FILED U/S. 173 (1) A
AGAINST THE JLKJGMENT AND AWARD 1}A”I’ED:_. :’;7′.’9:2.ec3;.____ _
PASSED m MVC.N().2668/1998, ON THE 12113 0:: ‘ma.

XLADDL. JUDGE 3:. MEMBER, M.A.c.T.,–~~E.A:$zGAL0.RE;F

PARTLY ALLOWING ma CLAIM—«. P:?:I’:tr1_t:m_ mR”–;
COMPENSATION Arm SEEKiNG=__ E’N,H:’KN’£;E’MVENTV:V”~._”.G§?–‘

COMPENSATION.

This appcai is fo:f hearing: ciay,

SREEDHAR RAD, J2, delivtgred the._f0.1.1_owing:– ‘_ AT ‘

The appellant] petitrgqjisy sf right

femur (supra~c0nL%;zf:1r}, of both bones of

right Ifig A €§’t§;t«:r_:’Vv.._i:12j13;1°ies. The petitioner was
under méafiimni for 2? months 11 days at

diflergnt };os§{ita§,§_; “F313 fraaéiical evidenca clisclvtrsses that there

8 c;:§:’§:.’$’z’«f the right Iowctr linxb. Thaw are me

a¢£iva§;ic§§cgas;¢§;zs?»~in the right hip jeirzts. There is deformiiy

of fight vieg sevezrai scars an the bociy. There is mal»

orki’r1g as a
Faxm maziagtzr getting The tribunal

has item that tttt–it{vttten:t§e §tf;tc;§ti};::1t t-3133.1 11ass inferred that

the mcome the absence of credible
gkroef. ‘”v£”‘=-.’I;:;e “f:£S8t3§$1iYt1u’::tj,’£,»t{.’4:f*5,1.iC€)3i£iE: at RS.2OQ0[- also appaazs
to be on }v:13Zég}.’T1_(‘;i”.”E’:.’C.:c:'”::;'[.;*°:.4 Keeping in View of the wage

c021d.;5″tfitfina of tits tsttyrkcrs at the time (of the accident, it

.i.S§tts’t ta infer thtc income of the getitianer at

‘t?s;’:.$9G’;«4″_~;~t_g;;-‘

The acrtrurrencs of the accident, neglige:t1ce cf the driver

tit?” $13 éyffending vezhicis and covarage ef insurance is not in

ti_t$’;>zttst Ths appeai tsniy pmtaing ‘ta anhazzszrfimezrt of the

‘ ‘ ” s::O¥}1}}€§1S3I’_iC3¥1t

0:1 re-«ap;:>r€:c:ian7ort of the facts and evidence, WE ftnd

that the petiiiortm” is entitieé ice 3 compensatiott of

Ar

Rs.1,0(),OO0/~ towards pain and agony and Z

towards 3033 of amenities and

petitioncr has produced IIlCdiC3i ‘§3_i]1S f<';):;i.'I'¥"<':-"a.2,(}3V.',{3:(}'(.)v'] 9'; {IE V

petitjcnaars in .331 is granted –= %¥;§6(i"i;lCa1
and in<:idm1ta1 expenses. of f11t;tii;éA ééfinings
the petitioner is entitleii Q (months)
XE6(muItip1ier):2.,3B%Q{)(}/:%_A. petzitioncr is
entitled to towaxds future
medical In all: the
petitioner of Rs.8130(}(}/ –

as against by the Tribunal On the
K.»:;1;};gancr;§l:.c§fi1p¢nsLéiio;::….ihe appeliant is entiticd to interest

éi–6%’é.p;a., date of the pefifion {:21} payment.

t

Sd/-»
Iudqe

gfifig
§u&§§