High Court Karnataka High Court

Hanamant Venkappa Huchareddy vs Ashok Ramappa Mirji on 2 December, 2008

Karnataka High Court
Hanamant Venkappa Huchareddy vs Ashok Ramappa Mirji on 2 December, 2008
Author: K.Sreedhar Rao& Gowda
 * ~.{BYV-'éRI;_Ei.R.LATfi'U"R; ' 'ADV. ,.)

IN THE HIGH COURT OF KARNATAKA  ,
CIRCUYI' BENCH AT DHARWAD 1 f   

DATED THIS THE 21% DAY OF' DECEMBER,    

BEFORE  

HON' BLE MR. JUSTICE 1{;sfi§:EDfiA1é RAD" 

HON’ BLE MR. JUSTICE’~B§’S§€EENIVASE: GQWDA

MFA m”.’j<392'%'_ (My)

BETWEEN

HANAMANT VE?JKA'PPA._HI,jC3HAREDDY
AGE: 3'2.YE_ARS, 6Z)VCC:~A"C.'rRi{',ULTURE,
R] 0. KAMANAKA-:'I*'£ .c»Ni;~– YADAWAD,
TQ: GQKAK;-DIST:'V~.B§£LG:AUM.

1} ' 2§AMAPPA MIRJI
"AG-E: "MAJOR, occ: DRIVER,
R"/QMUSAGUPPI, TQ: GOKAK,

* < _(ma1vER AND OWNER OF TEMPO
= _I~IO.KA-23/A–1823)

L THE DWISEONAL MANAGER,

NATIONAL INSURANCE CO.L'I'D.,
RAMADEO GALLI, EELGAUM,
{INSURER OF LUXURY TEMPO
NCLKA-23/A– 1823, VALID

4/

' . . . APPELLANT.

petitioner sustained fracture of upper ené of

joint and injury to the left foot. The tota} ~

disability to be assessed around 10°,/;s_:….T11e petitioiiefiiisv ” ”

agricuiturist. RQRS are produceéié giroire

holding. In the absence of i:1coii1e’=§)_roof;” the ‘(he
petitioner to be assessedat pee ‘xmntfi The
income loss proportionateR'{o_l be 1323.300 /-

per month. Or: rea;§precigitio:i_”ef evifcier:ee”;t1ie petitioner is

entitled fo§§&’paiidoand agony, Rs.45,{)OO/–

for medieai ” medical bills of

R:-s.32,00{_}/~, 1’0,{:)V€V¥_(}i/*–gi’ loss of amexaities and loss of

;_jdieeomfort;»_oi3 aeeo£§i’:i’—-ef’ disabilities. }?s.12,{)(}0/– for loss

of up period. RS300] – X 12 months X

i m’u$::’ipfie?’¥’§-.V.f”1,8{)0/~ as against Rs.1,,12,00{}/-

‘e.ii§e3f;c}:ed by the Tribunal. The petitioner is entitled to

ifiterest at 6% pa. on the enhanced compensation from

V’ the date of petition til} payment.

3. Appeal ailowed accordingly.