High Court Karnataka High Court

G Venkatachalapathi S/O … vs The New India Assurance Co Ltd on 24 November, 2008

Karnataka High Court
G Venkatachalapathi S/O … vs The New India Assurance Co Ltd on 24 November, 2008
Author: Huluvadi G.Ramesh
 wwwnmw wws mmmwmmmm mum tmwwm W?' mmmmm Wfifi CQUW" 3?" KfiWWfl"§'MWs WQN fiflfim

 

xx TEE HIGH nova: or KERNATAKA AT aaaafigoas

aarsm $315 THE 2¢" may as NevEnfiEh*2¢$$aj1

TKE HQN'BLE HR. JUSTIGE H¥L?§H: G fiEKE$H 

M F A N0.25fi3 my 2GG$(R§f; M%m:
fiE'I'i€EE€: K % A '

G VENE§$A¢HALAPETH£ j

sic aavrmmaaaaa ' r

Rfififi 38 EEARS ,_f»Vv_x»'*; =;~

REAT an 3a46;,1a§H amass r9Lpr»%

zmn aAxN'$flfiB;V."€ " '-'""~*
sa:AEHn;&aaag¢;' _, »V~_=_.g
5afiGALaRg--2L; ",'£Aa"* 'g ... APPELLAHT

gay éx1{"£33:é§n»§*SHAsTRI & K G BEAT, Anvsy
33$ §" A

l'~?EE fiEW"IHEI§ ASSURANCE ca LTD
~*,,§;Q K 52,%E:HA¥ CGMPLEK,
§fifl$_vILas £955, OPP HETIGNAL CGLLEGE;
»uV»§&$A$mxAsunI
" :s.:;::e.g%;:;cis.s 1
B?V:TS namaeaa

.c.s saxaxmvan

vain 3.x sasaaaaxnnna
 m magafi

* an 3, SARPERTRN mean,
KEEAKA BARK EAS?
gazgasmagfi 2a .. . RESPGNDEETS

M*"

{Hy firs'. : B *2.' SEE  RAE}, AX)? FOR R1
HGTICE T0 R2 __EISPE}I5ED WITH}
AV



WYMI .mw-W»--Mw.. uswawwmw wmwww; -«W mmmaaamzammm mtwm Emwumfi Mr' m%.KNM§'M%M Mflfifl QQUQ

 

zmza FILBSE Um mam or If-{V Ac:'...;ga§.:NsT
TEE .2'U2@m2~:*r mm may EMED:243c>9;'2~='3:s.'5;.'.J;§*:=~»;;N':'; "1'0_z's:_

ccmsysrzsmzsszx Arm SESifC3;1fiG --.Eji'€'I~i.P::I'3'Cf;i§1fi!%1T of
caasyzkzsmzazq.  ' " :

THIS M.E'.A. 'ADBEISSIGN THIS
my, mm macaw 1}:EI;I'J:E:R!éD "f£_'£'E' '_E£:§41'.i!Z§<5IIi'I1!*I4f3'r:--'

 claimant seeking for
anhanfirezfiant   V1':--A.._.,Jq;g§,¢z:;2an.5aticn being not

a§'§g:i"af.ied  fizhe awazé passed by the XI

  Judge, Court af Sxruall Causes 5:

:""'_~$I_n_s'§':::,i:"x«:}g3=::l:£.tas21 area, Eangaltsxza in NW

z~z¢.~%, eaazgzxiéaoa dated :«24~9--2:395.

 me claimant is said to be a driver of

 " ~$=:SRTC when he met with an acxzidant on

3-11-29

i33 at about 8.16 aura. while he was

travelling as a gxillien rider in a mots: cycle

WY

ma’ w”m.ww’vmwr% W’HwM”f€i MWWWE

SE. jsfmcszding ta the leéarned counsel ,..f o.£:_Vthe

«claimant, made: the head gain
and 14333 :::f amanitias, the c1ai1aa”£i:t..:’i~:.;a3V
Q been suitably awarded. aJ_;s«;:.%3

the Txiburzal has nat.»Tt;a__kanV'”::; ::a

of mg by 3. inch, affecfts: his past
retizrsmant ca.:eeV::… f

5. Lea:;£_::fe::i’;:1iT;:r§;;a:;{ag;:ei. }?;ii§§V”‘Ii:zaux:a.nce Ccccrpany
.:,~aa3iata<::i–.._t3;.*xé;"_cié.j.:!a }éii;.2§§;'£ic$;:;

'3'

,. Aai;;24i%;:édi}4?,":_4t'1*i§"".claimant has bean given

'a1f;.'E3:na»€;i'h§ j7-3&3, as such there is rm loss

aaxning. However, he hm suffered

'*fa;aa§i:§:g»? which may affect hie paat

. I
£'@tl'17.f'$i2't$E".'i.'§.'C rzazzatmr if ha xntands to/X ém-we w-ark.

'=g;:zt-aztxt sf «::ii3abi3.ity suffered by the
» c:$imant is 15% of the whelm body. Tha

flrzlaimant said ta have applied far 8 months

leave" The Tzzibunal has awarded a. very meager:

aonrperaatian fax: laid up pezzicd.

Ȣ,

H." – .W..m., W mmwwm Wm Mklwfll W mxmmm a-«mm €;;OUR"£" W mvzwcmm awiiw mm

3. Having regard tax the ciigability .:t*…1v.vI;3″f f-.=I_V;’:a<:i

by thfi ciaimant and camidering

amanitisa ansfl for future ma¢iical_-'¢;::;$::fa¢J:;3aQs«,A !:__1ies~

claimant would he antitlxézgi #A3::;§the§: "

P£,5.2§,SG%3;'- aver: 'the

afirardf.-tafi bf; the Tribunai"'~«1§:§.tVh itiizarfiast from
the date czf V-pv§'*t_itf_i::;:.L'. realization.
fi.s:::ard,inag1y,.A._ the ii: in part.

.Tudg"§