wwweauw» we...-vruwa-wnvuw V9.4:
"'*""""""'"'"""'"'"""""""' *"'"""'"" W" *"~!"'"'i*"'H'"""W"* WWW" 'kwwwfli WK" mamwmmmt WQWM %..UUKE £3?' KRRNflt'U7k.K}«\ HBGH CUU¥€"¥ U? Kfi3mRNATfi.§§fi HMEH 5
&b
m m HIGH cans? or mmwm A'? BANGALORE
mama 151:5 THE 15*' my or JUL'! 2a:39 "'._V%
3EF€'.?RE . ' '.
ms Hes*a1.s :m.aus-rxcz s.Annuy_ 1%
MISCELLANEOUS mas': APPEAL f§z6'.'j::.A1:;V4'e__
H/O LATE PUTTEOVBA _ ,
Assn Asotrr 45.~¥EAR$*"" -.
RESIDING AT fi$;?8f85:-,"»=."
1"' MAIN, 2'" cx~£Q3s*._f?*
GORUGUNTEPALYA .
YES}-!!¢'.P-.P§'_i'i1'E?f1fi!.':;' '
aANr;A;;orU;=,}.i- 560". o1:'2=* ...A¥PELLAN'!'
(av €snz_.-A, it "£=uR;'E$:{ "m.nn\v_ 1:' ASSOCIA'PES)--A:1)\;g)
ms %%%% _.
1 '=.3m_£--oR::'<g;ts£:_=;="sV:.. 'msuamzzm ca. I..'PB.,
"I30-4!,' No.«a'1., 'T':s:zs3:32g.?¢6 THEATER achn
BLOCK, "§°§A3_A£3I_NAGAF.
Bmaawnfi-__
aE2aEs.Ef_m'En 3? i~!A?4A§ER
..;s;".o'«.1_cm__2mowm
*hE&JGR;.EE8IflING AT R0.26/8
mm, hLI
vzaxtrkxasnx
* vmaawm 49 ..nEsPoriDmI'rs
.. {'39 331 3 c sssrrmm-In mo, Anrv. ma rm
KY3 IS {ELSE 'UIS 173(1) OH' MY ACT AGREES'?
JUDGMEIT? ANS AWARD DATEI} 27.88.2005 PASSED IN
1*€Q.2B07I'2flD0 OR THE FILE OF THE SMALL C&I.¥SS
36963 & EEMBER MACT~II, AD9L. JUDGE, METRQ?OLITAN
mm, aammnons (sme-13) PARTLY Aumwmc 'F!-IE
CLAIM PETITIOR F03 CQPENSATIOH ANS 3EEKIN§
mmcmmw er COMPENSATIOR.
WHWW Mwwma W$"" mmmewmammee Wmwnw mwwna Mr wummmwmummm rmmwm mswwxvm MK' mmmammamxmm mxwn mwwma ww" my-mmwmemmm wmwm mwrwaw MW mwmnwamemmm. Hanan vs,
.,2-
THIS A?FEAb CQHIRG OR FOR HERRIRG '§'HI8 BAY,
THE COURT DELIVERKEI '1'!-£3 SGLLGWING:
JU%!(EH'I'
Though the appeal is posted for brdeffig hy*
censent a: the learned ceuneeléfo£W§hegfiextiee{"»'
it is taken up far finel heerifig efid dis§e$e§ at
by this oxdex.
2. This apgeel i3"e§;eegted "against the
judgment and award deteegéfifidfigéfifis passed in Eve
1%. 2307f20QQ.:: c:~n_ tn~;e uiietor Accident
Claims " '..$i5;f§§1et;:""VV;the Tribunal'):
3ang3l¢re;, '°
3. The cieimeee ie tee appellant herein and
the reapendeeta are th§'ifisurance Company and the
eawner gee _§he_ fiefiicle. in question. There is nc
Adiepgte ae te fine occurrence at the accident and
7*_H the 2iaui1i§y ¢§ eh: Insurance Cegany to pay the
5_ am¢untQ' 7
'"e e§;f?he contention cf the iearnad Counsel fer
' eapgaellent is that the amount awarded is on
'~ _ fee iwer aide having regard to the nature at the
ue injuries sustained by the claimant. it is
submitted that the claimant has suffered grieveus
?
NEW" mwmma WW mamwmammm wmem eewwma Mm" MMMXWMKMNW WRWW mwwmm WW wmmmmwmmm HHWW wwun; mt!" mmmmwmmmwm rwmm wwwma ww»wm.wm:ams'ww. mmwrn my
-4...
5. on the ether hand, the learned counsel
appearing far the raspendent-Insurancajéeeipfany
sought: to juetixy the judgment and
by the Tribunal.
6. The claimant was és;a:nineVd *ae'~
the medical certificate '«._V(zmt:2.;-95) ewes
her evidenee. The woune_L:""-eestiiiceeen' séwvre the
follmzing inju.tiee:.. f _
1.
Abxfaeiee ‘1f;.; on
right eyq;V4-1;:r::;*}if} ., ‘
2. Abragiqfi :”e;;1_,V:__I’I_a
at 3V1-,he _Eig;.g;;x’?.4gppVee_vv__ .1i_mb over
the elbczw
3. baserateéi _:we:.e’:c:A”v.a£’rér the ante
£ser§ee;:_ii gt’ 4:ha..__._3a§.nt of middle
em 12′?’ of left lever
bV:$Vn3i_}~ pxetruding ante
.’ A.tf£;*ecte1.£e’j__¢irer the lower 1/3″‘ or
ie:t”~’;ibie.
V’ ‘Ex.?.:sgP6 and P7, the discharge eumaxies
__ . * ‘_jaJ,_ee–* the said injaxies. Ext.P’7£.-Ifi is the
film with report which confirms the
“e,.4″”£1:’he::tu£e: at both beams of left leg with
diesplmemnt. ‘me material an record 4313::
§'”&E%W'”% mwuwn MP3″ nmmnmnmmmn mama’: %.’fi§J«\§.fKfi WW mmmmmammm wawm wzmwwna Mr hmnfiwmammxm min-:M’i vwwwam WW mmmsmmammmn awwwrn wwwnm vws” axwwxmpmsmmm rmwrm w’
Grass shartaning at left 3.59
sewent with grass deformity,
Rastricted movements of 1af*£f._;””” .V_ ._
ankle grass]: with
during mvamants,
arms wasting at «.
thigh and ca2..fT_;’:m,.sc1a’s., V
And also as par._x-r~ii,si§f’ 1:n#3~:$”:*.L.__:s 5′-ii
Grossly malwuniitagi f§§a§:t1irv§e:’ j_ ..
or both meaga ex last 1§§{¢x f
Gxresai ‘cy ‘
E2(id§:t_1Aé’eTvL’..<?£VV_ §2§tut§§h*:'1.fe1i_tis mt'
laft :ib1§,.f. ».'~'
A.EvideI4i'¢e._:V :25 .v3eA¢:oiiéi.ary <2ste<:—
gfaggitis ef"le£z ankle.
fit of tha aforesaid injufies,
¢1ai:§ant,~ advised that she need); aavaral
*’–«§t§§.~§§t§d auxgeries, angular rcllm-up traatmnt
imlants and physiotherapy. It is
‘. efident that the claimant had suffused 25%
3C :;§gry t9 the whole bay.
K
Mgjwxg ‘Jim %”RM[qflag’fl§fi’fi’ Vggfimri Rag” flfifigwmaflflfifi Vnfiifizff? Q:-»r’§vJE«§Kfi $47!” Wffiflfififlfiflflfifl HIWW wwwns WY’ fi’\A”‘H\JH>HMuhW\!1\.W”$ Hmww muwwnk WE xmmusvmwmtuwm maawmm um
11. Is: the light at the amxwaid
discmaioxx, the claimant is atxt.it].advV.V’T’…f::;f
additional rxampansation as under:
Twarcs pain and aurfarireg
Towands medical axponaas
Less of income durir. $g’—._ .
treatmnt pariad Smi-
Loss at’ amenit,i”飧 ‘ R5fi-é10’iG0:€:3/-
wavara naurishiéérgt
czaonveamcg charges 5,0953/*
rum;-ae igczxmgg V a.-3.99.000;---
,, R3.'-1'25'5% Z
-a:,fé#§_:fe:_é:a:Vi_€:i..4:’a::dit.i.<:nal compexwaticn at
R3.V'1_,_v25,$'CQf-4 3_l:[a1 '.§.. intarest at the rate of
.fx?ér::vv…t.!:a date at the applicatian
VfiA1i.: t'3"ze_ aflatai fiapasit.
:22 xrasult, the: appeal succeeds and
Aia "aa:;é;tc:rdizzgiy allawad in part. The 1"
'ré:#*ai';::r::1:§e;'nt is: directed to pay an additional
at 9.s.1,25,500./- tcnrards ctampenaation ts:
appellant:-claimant: with intsrest at 5% per
V' anrmxa from the fiat: of the applicaticn till 111:3
data cf dayosit. 'rho deposit as above shall be
,,,,….."~…;MW
….9…
made within 8 weeks from the date 9: receipt or a
easy at thig order.
14. as such deposit, the ‘§ribuna,.L.__”‘»ig. :.”V
directed to deposit a sum of Rs.1,00,000/%:igm%
Nationaiized Bank for a period QfW3*yei;siifii:fieir
name of ‘the ciaimant and the ibéi3fiae»”fii*,théT*V
amount shaii be reiaased ta *the Ciaimantlfi The”
ciaimant is entitied tQ withdr$w,in:eréét-QngEhe
aforesaid ameunt from thé Bank cfiééfih é months.
No costs. , i~w»i*