High Court Karnataka High Court

Dr K Muralidhar Saralaya vs New India Assurance Co Ltd on 4 August, 2009

Karnataka High Court
Dr K Muralidhar Saralaya vs New India Assurance Co Ltd on 4 August, 2009
Author: Manjula Chellur Gowda


mwwma ‘i.J¥’ mmnsam zwsww QIQURT W a<AmAW<,m ;»~eat;%»a ::;:'=a:.m:»z"z W mmmgwm H%GH comm or KARNATAKA man coum" or smmmmw. mm LWWF

IN THE HIGH CGIRT OF KAHVATAKA AT BAH
DATED Ti-I!S'l'I-E 4'?" HAY OFAIJQIST 2009
PRESENT
THE HOWBLE MRS.JU8'I'ICE MARJULA CI-IELLUR
AND
'1'!-E HQIPBLE MR.JU'8'I'ICE B.%ER'IVA$E GOWDA

1 DR K MURALBDHAR SARALAYA
3/0 LATE aEE'IHARAMA SARALAYA
R/AT 1-15,"PAHCHAVA'!'I",
mmvmx, Umm 5'75 102.

(BY 5% 8sAI5!P.Kl’AHANI3&’ET1’Y§ ABVL)

1 NEW mnmmnam €3C)L’I’D
MAW ROAD, flJ
UKIPIDIST.

Rfiflfilflw EYES MAIEGER

2 EATYQHAL E CQOLTD
I€1?WAHAH% ,
wcamsxm ELK.

135%. B? I’l’SMARP£ER REEHWKPS

[BY S}MC.R.E\ Aml FQ R1,
SI*®A.M.VENI{fl’E$’I,ADV. FQ %

Q25

mm « u¢ww’V hkiwflfl mm” {U4-P£WMUv\E’E.M kflta-H £J..JUEi£’Y 0? §(ARNA’§A§{fio. H§GH COUR? OF KAR§%b%Tfis.§{.44%. %””§E£.’?~M acmgwem €17??? W~3.aRM&T{»%KA HQGH CO1,

THIS MFA IS FILED U/S 173(1) OF MV ACT
AGAINST TIE JUDGLERT AND AWARD
DA’I’ED:19/ 09} 26135 PASSED EN MVC 130.360! 2002 ON
THE FILE OF THE ADDL. CIVIL JUDGE ($103.) &
ADDL. MACT, UDUPL PARTLY ALTG THE CLAIM
PETTFION FOR COMPEHEANOH AND SEEIWUG
ENHANCEBmN’I’ OF COMPEHSATZOH .

TIES APPEAL COEEWG OR FOR IE-ARIHG THIS

DAY, SREENIVASE GOWDAJ DELIVERED TEE
G:

1% appeal is by the: claimant seekim
m of co%!:ion awarded by the
Addithnal Civil Judge, &’.Dn. and Addmonal MACT,
Udupi (mmmmamw as ‘the tribunal’).

2.Forthaaa.k:aofo:::cvm¥%,thewrt:’aa&1’a
refia-mdteastheyaxeremredtointbaalampeeftioa
hafiaretlmaihmml.

3. Brieffacts af the ease are that on 15.6.2001,
what: the clnig -mm 1:-nvaflfing ‘:1 sri fiba bus
hm:-frag refit:-afion H¢.KA.90.9681, the bus collided
with axmthm hue bu:-kg rmfin-afian II:3.XA.19C.5588
and as a rwult, the —

Hiéfjiefl amum’ Q? Kfi:.RNfi&TAi{fi E-HGH CGURT OF KARNATAKA. NEG}-I COURT 0? KARNATAKA HEGH COM?

» WWW ‘M’! mmmmm Mmw LOURT or: mwzmmm

Kaaturim Impéml. ‘1’n-mzrmnt Certflmfiu muad by the
Kaaturba tug-ml fida Exs.P~»S, 11-9, R-1: and 9-12
dficbaaatmtthu¢1aihnaaustai13Minju1’ieat3o&
eyes. The claimant has mien trunmmat fix iajuriau
ausmmed to 11% eyes and treammt be T-11 am T~12
fractures. ELF-10 diicbum tlatizbsrawassofilaand
mug: wfih fiacuue of swim’ cranial Sousa and
hawtoma.

‘ ‘ thenaturaofinjurialnrddurafionof
t:’eamm,\mdc¢gor1e|a3rEmamthediaabi}i3yamfndby
the: mom, Rs.10,0CK’.)]- mwanlad mwanin ‘pain and
sufihrm’, m.1o,am;- awarded towards ‘im of
‘ and Rs.10,,0(I}/— mailed wwards ‘hancidmml
expmm’ieaathek:wu’sic1eand’wnawatdan
addél m%ma5mn of Ra.49,mO/– towards ‘pain
am auflwirg’, Ro.10.0GOI- towasrés ‘law of ifitm’
and Rs.10,0m[- wards ‘hcfii mzpema’. Than,
hmalltlmelaitbmfitladfbranaddwnal
ca®maswn of Ru.’?E,0EI3]- with ixmwast at 6% pa.

&*cvmt1wc1a’eaofc2ampe§fianfi11theéate¢f t.