..;...
IN 'me HIGH com? OF KARNATAKA AT BANGALORE':.:.:""'._V
DATED THIS THE 19*" DAY OF NOVEMBER 2093 I ' %
BEFORE
"nee Hc;>:s:'aLE MR. susmze sv{3£§iAs%afTa;«%JAz3: j
MISCELLANEOUS FIRST APs>EA;%LNo.55 65? £998 (Mv)
gmgaw: V *
HA5. SHIVANNA V
5/43 LATE SHIVALENGAIAH' _
AGED ABOUT 31 YEAR5 ' --
RESEDENG AT r~:o,773
4"?" cams, 4?" MAEN V
VIJAYANANDANAGAR.
NANDINI t..AYQLF!."._ _ V _ -1;,
BANGALORE 559 eT95 _
_ V A APPELLANT
(av SRI:'RA3}1.NN}€\;V.3§£3%¥CC}&"EE§»§'
AND' _ . _
TE-4%: UN;;3'fED.1£\£DIA INSERANCE
1 'COMPANY LIMIIED
' N0.-355v_{72, E9" Mi-KEN RQAD
' 113?. amcxac, m3.3:s.3I.NA:;ARA
'?«:'-'xi'«:'§3»'&LGRE-r- E68 016
REERESENTEQ BY ITS MANAGER
:<.s.'3A*}ENi:RA
As/4:3 KMBYANNA, MAJOR
., RILSIDING AT NQ125
= _ 13?" "mass, 13* 'K' BLOCK
'2RA3.»x.nNAeAR, BANGALORE -- 55:: em
: RESPONDENTS
V “(av SR1: v.r<. SESHAGIRI RAG, ADVOCATE FOR R-1)
was MISCELLANEOUS ms? APPEAL IS FI1..ED U/S 173(1) as Mv
, AGAINST THE JUDGEMENT AND AWARD UATED {)1.{}8.2007 PASSED
IN MVC NO.523}'2{}O7 ON THE FILE OF MEMBER-, MACT, IV AQBITIONAL
-3.._
3, P.W,2 is the Doctor and is his evidence he has stated
that the ciaimant was treated as in–patient for 10 days
has suffered 18°/’o disabiiity. The ciaémant in his evidéh’c<é.t'_i§.a:s1.
statad that he is working as Cashier in Bata it
However the Tribunal has disbeiieved this Sfitfigi, éind'7ta»i§e'n.V
income of the ciaimant at Rs.3.000{«~ gnd drgrited <:oVrri.r:sr:s£*ztit;:rt."vt V
as under:
Pain and 5ufig.r§nds~. r§s;’;~2’s.,():io;$~i”i
Medicai Ex;:’ér;isesi”-~* i i2’s;:.;r2t[,3ttar,2s:/«
Loss of”;€5sr*;~..e:h’i;f.Vies’iirz~’– ”
Life _i?s.25,G00/- Loss of' Treatments.pdri,od ._ " Rs.1,000/~
Lossidf ifutureinincdtrwg – Rs.57,600/-
._ai!._’thg.,VV’i”‘T:ibunal has awarded compensation of
4. Laaringdvsounsei for the appeilant submitted that P.W.1
i’iiisAAesii’d.«;encV:se has stated that he is working as Cashier in Bata
_}’e3c§-iaiiiitirrwited. He also submitted that he had produced NC ID
Ex.P.11 and further submits that the evidence. of the
didimant -~ P.W.1 has not been considered by the Triiazsnai. He
-5-
be taken as the reasonable income of the claimant. The
‘fribunai has accepted the medical bills for morefi…V:{h;nn.V_
Rs.i,38,G€}G/-. I am of the opinion that the ciaimant__i;$””entiti.§_é _
for enhancement of compensation as under:
?. The claimant is entitled for Rs,:’96,(§OiUf~ fcwiarcivs
of future income’, Rs.4€),000/- t<§n_v_§*r:dVs 'i5a"in a.n_;ii":S_nffer§»ng§.',
Rs.1.38.251/- tcwards 'medicai expe;§:§:$n'_.'vvE§s.1§;GQi).{- Vtvrfjawarcis
'Loss of income dur_i'nfi'}:§ie ia;i_d~uLp*' 'iRs…'25,0G0/~ towards
'Loss of Amenitiiéjs' V. 'Conveyance and
nourishmanifiicnarfigas'. uifigw tiié'V"cinimant is entitleé for
ns.3,24,2512» with '6¢/Vciin'§:afesi§;'– j %
* * Sd/~
Judge
VKM