IN THE PHGH CGURT OF' KARNATAKA AT BANGALGRE
mm}: ms mm om my on saprszxmm, 2010
BEFQRE
um mxma nm..1us'mc2 3.smEHNAsEc<33a¥nAj { T
M.F.A. NO.10061/2OCa <8 %
§
Bfliij
D[O'I'HIFPAIAH
AGEII)ABOUT22Y'EA.RS
maruvnmmmsam
cHALmmRE'1:A.LUx V
cmrmnuxmnmr f
(BY am B n
1.
mm umrmn mum £Ef3U,:RA1ECE co urn
BY rm xmmcn
” nmmonna hm’
FI?£xI}E§I-I
. f2. %%;a€5m.ar>n¢ 310 Nmmvnrmt
new
% ” rmmaoxma am aw.)
V “‘ – -» mamm smvnmmza. ms R1)
k % DRIVER opmgmr so. AP-11[T–7146
22.10 nmrarnauna
REEPOHDENPB
mm: we ms (1) on w ACT’ Ammsr ms
mm Amm mama: a.9.2eos msasn m mmmo.
‘iomao-2 mm mm mm 09 mm cmz. mms (s1a.1:m.3,
“c , PARTLY ALLO’WI1WG mm cum pmnwxon ma
,
2
comsmanox mm smxme maancsnmm . jay
CO%EH8aA’i’IOK”?
mm mm comm on ma T ,
mm mm, TKE mum nmmvmnmn Tm m1,ypwmt}:4~” *
This mpeax in by the claim’ §:r%%
compexmwmn mww&d by the
2. Far the am of we referred
to as they are refit?i’!%it§«; f:a hefora me
‘I’n’bm:m1.
3. %
On wm walking an the mud
m¢:__at bus stand, a lorry taming
cm: in a rash md nmgent
1: her. as a result, she fell chum md
v am.:_:1Va’issi;11ed ‘jirlenoe, aha mad at zslaim pefitisn befiem the
mmg aompemaaan of m.2,35,om/.. The
an a. cmpennuzm af na.1,o1.em/– with
‘ mm: at 5%p.a.
HE:
4. As there 3 no dispute $135133 accunenm act’
accident, negliynce mil liability of the insurer of the
vehicle, the only paint that mine: fiar my cemié:ra:u’;:efi ”
appealk:
‘whether than comxzenaafion iv
Tribunal 5 just mad mmonahlse it n V’
enhmoemenf?”
5. Aflaer hearing the the
paruiea mad perusing thq judgmg¢;§tt§ffia Tribunal, I
am afthsa View that the Tribunal
is not just it Iiower aide md hanoe it is
requm-..-‘ dtobe
A’ sustaimd fracture af rhht leg
lowe i’ sustained by the claimam-. am evidem-.
me may-4 & 9, disability certificate
x.m Em?-11, 12 a 15 and sup-portad by oral
clwant mad doctor, who were exmitmé. m
had 2 respectively. PW–2.. medical Oficcr wha treaiaed
– _ ‘V f an mmatien hm stated that
a) swellingwserthe bwar 1/31″ efrightlm
2:) Cut Fmjmy in rwtfosm am: an the mimzrior spent.
as
Aftaer reeehring thy: report from the 3’51: ”
Shin-admga, the medical afieer 11$ wind that tlzg _
sustained bi-maiiwlnr mm of rim: 3;
namm. And he has stated there is _d5a%awa:y%%e:
the limb. % j
7. Gcmsidering the ‘ 1?:s*;3:::V:,,eoo;.
aewardcc! by the Tribunal is just. and
proper and them is :19 11153 head.
a. hm for EJ2691-
and the of injuries has rightly
awarded an gum of ‘xnefical exp-amm’ and «
thefé far. under this head.
was txeated an; inpatient far a pericd of
mo1itt:4_VfiuxsaV_,~ ;§.;’§..G1 ta 9.31:1 in chm-amuga I~Iospa1a1′ .
duration cf Izeatnxent, &.3,000[- awarded by
V ‘cameeymce, neuflalmnent and attendant
cm the laws: side md R ‘a deserved to be enhmmed
fiiother 1%.12,000/~ and I award $35,000/~ mam’ this
head. %/
10. The claiznant is a minor girl mad about %
the me azaf accident. Gnnsififing thm am Wm _
her pmanta dm-‘mg her tmatzzwrzt
wurk, it is just and proper to award
trrwna ‘lass afisnmme of the flip find
11. Oonsidcdngflfae dam: and
an «meant cf law to
undexw in by the ‘I’ril3unal
‘has of towards ‘loss of masrrim
prospectus’ is mme Jfimd it a deserved be be
anhgnmd I}. inwards ‘has of menifias
méi .
12. A’ wt *3 2 minor, quastion of awand.tng’
‘ the head ‘has of future bacomef does not
a mm of m.s~o,om/~ awarded by the Tribunal
cmamm* is ham: an the disabimy stained
%. fifiévdfictor and there 5 m scape fir anhmcement under 2123
heazi. .53;
6
13. PW-2, the doctor has stated thm the
nperated with fixatinn of implmm. themine
1:2s.1a,ooo/– is awarded mwarda mmmmemcsé ”
removal :31?’ implanm.
14. ‘mus, the dam’ mt is ‘éfifithd f£:1~ _ ream}
::am.pe:mafian:- ‘ R
a) Pain md «nae:-bags _ : ”r%¢ja3%;–3o,ceo
b) Medical expmm * % ~,£és.5,000
0) Conveyance, ‘V
and . – $15,000
:1)
Minx» , ‘ ~Rs.6.o0e
e) lnsucyfatnénities 1 «$325,000
Q Future ‘medical — $10,000
– m.1,41,mc:
_–.u«~»~»——–_u m m o — — —
appeal is allowed in part. The
Vjudmeni by the Tribunal in moemed to the
gxgmtkamma ahove.’1h:: claimant ‘ma entitled for a. total
of m1,4:.,coe/- as against m.1,m,aoo/–
the ‘I?rfi>una1 with intemat at 5% 33.3. on that:
eompannation of m.4o,ooo;~ from the date of exam
mam am afmaxmzaon.
35′”
7
3.6. Th: msumxzce Company 3 directed ho
enhanced mmpensmcm ammmt taoyther with ,,
two months finm the date afxecemt ufa copy ofthia ” 1
1?. Out of the enhmaad
with pnaportzkvnate intaereat E ordcrcd
dgposit in the name of
Banlcischechfleed Bank/Post «re:-*% 6 years
mnerwable ones in 3 years; $ AV __ -% with’
pmparfionate iz1ha1u*.;.. is fmur of the
claimant
18. H<_:_vorci§r-.a3 an
Sdfi.
Jud?