High Court Karnataka High Court

G P Raju vs Gurucharan Singh on 20 September, 2008

Karnataka High Court
G P Raju vs Gurucharan Singh on 20 September, 2008
Author: V.Gopalagowda & K.N.Keshavanarayana
m 'um HIGH comer or xamwmrm M   '* 

Dated: 20"' day of September§2£5;¥3;8.V   '% 3 "

Present   _
THE HOWBLE h!r.JU8'I'ICE V.GOP
HOBPBLE Mr..JH8TICE 

«!i=!'..........__........,-1°'-A  % "

Between: H
G~.P.RAJU    =_ 
S/O LATE (3;'E€;"P,U'-....EtG0._'~YD--_5  
R/A N<).19 j '   

s1--:AMA,rmA_ G£€_xEfl V' . 

" .__«S;'G'_~v!{A}-§E"M SINGH
._ R/A N:;.Al52
 TRANSPORT CENTRE
~PU:§JABI BAGA
 NEW DELHI

V '  NATIONAL INSURANCE

COMPANY LIMITED

REGIONAL OFFICE

SUBHARAM COM?LEX

M.G.R(3AD

BANGALORE - 560 001

REPR. BY ITS MAKAGER  RESPONDENTS

(BY SR! A.N.KRISHNA SWAMY~ADV FOR R2)

-000-

‘Ms?’ .s=~ 5-0

actionable negligence is not questioned ‘-…_ L.’€1e

respondent and the same has

Therefore, in this appea} filed ..by__ me” * k

enhancement of compensation t1iere1’is~i’1o 111t:ez1″foi’ »iIs io:

go into this aspect of the mafia. V . _ ”

3. We have heard the for the

parties and perused of ‘fribuna1.

4. The eoxsiiensafion under
the following ” 1.. A’

Pain t Rs. 80,000]-

2. Loss of -‘

treatment ” ” – Rs. 40,000/~

_;eMe¢ica.1’egpénses – Rs. 5,3o,ooo/–
” ofameriities ~ Rs. 30,000/–

.    & nourishment
  - Rs. 10,000[~

» o X TOTAL; – Rs. 6.90.0001-

x o 5; Pemsal of the original records of the Tribunal

ifisdieste that the appeflant sufiexved the following

” “Vi£1juries:–

1. Compound fracture of both bones of right 1%;

%./.,