High Court Karnataka High Court

Imthiaz Khan vs Navab Khan on 27 November, 2008

Karnataka High Court
Imthiaz Khan vs Navab Khan on 27 November, 2008
Author: Huluvadi G.Ramesh


‘ 2 L _v:?’«K€av%:14b’-.3(han,

IN THE HIGH COURT 0F KARNAII’
BANGALORE ~

DATEB THIS THE 27?” DAY 0? N0xj’fi2»i3%;12%V:G&%%

BEFQR}§._

THE HOWBLE MR. J1§ST’lC’E__ffi.L?’L[E¥f’;Q}1.,G;Ii£§§;§;ffi§SH

;\’iISCELLA§\?’E0′[E$ xés;PPE1Aj3T:i¥?V€§§§”2883 OF

2.mee%
BE’i”‘W’EE2\E: & k % ”

Imfhiaz Khan],  1 V' V.  .  »
S;-*0 H.M9§a::gmed Kha21,""    = 
45 ycagrs;   1  'V    

Rik) n.1-3;».24’t%, Pdiiee ‘sra:1c;;LRoad,
Pam’1:a*3api;ra T ”

Magdya Dis’§ri_<_:'€.«.M . _' …APPELL5-XNT

(B3? §'s:°i;'P.}~§'ata«rVa:§§.V;' e:1fi:é§..i§'"5ri.;.R.Dflenukaradhya, Advs-)

% x 3,59 Fiizazéji Sab,
« 41%y»ea;;s; we D.No.'781,

S;s'c:jéf..Sira_§ Mohalia, Chamxapatnafi

.. Bangaiore Rural District.

AA ‘VP;/Iehabo0bK11an,

A Mayur, S50 Baba Sab,
Rio D.Nc:.60fS, Syed Siraj Mahalla,
Channapama, Bangaiore Rum} Distfict.

3. The New Iadia Assuranee Company Ltd.,
Tumkur Si10pping_Campiex,

W

4. In the wound certificate issued by B.§”v§.~-. it is

sfated that the claimant has sustained a $utI..1re4c:i’VV cdrei’

foiehead and aiso on the right ej}tebros.#,. ‘0*§<e_1V'A£§:e' lefi 'I

ankle and alse some 0therV'ivnj«s;:ies;" eiaéieagti.x{ére7s_T3ineiat%e12t
in the said hospitaI__ frcyffl $0 fi?He has been
awarded Rs.8,000f- ' ' t;;wafd_s :.S_'i§ff€3I'§I}gS, Rs.4,00(}:'-

towards die$:; eenvfayaiiee, ;:m§':i$i1fn€:n{' etc., and Rs.6,000f-

towards; expenhskzs. '7He_wever, having regard tea the
injui":V"es'».sV£:;;fi'efe¥i"* h'e@<.:u0uId""':3e"V awarded anether Rs.8,00i}E–
" V' " ye. ' '

toxiéaicis. Vp:-fin'..V_:1sz;:fiE:1"ings, Rs.5,000;"- towards diet,

g:n¥:Vey'eiI'1::eV, attend';1nf" eharges and transportation, towards less

i-iimfne dueV*iA1§xg"'tiie period of treatment 3326 test he weuld be

V if-.'tIi'iV:Jti}§3T Rs.4,(}f30,f- and towards 1033 sf amenities

would be awarded. Thus, the ciaimant wcauid be

AA , enfiiied to another Rs.25,0{){)f- tegether with interest at 6% pa.

V' 'fiem the date of petitéen triil deposit", over and above what has

already been awardeé by the Tribunal. The kzsurcr shall

3381:'

éeptzasit the cc.-mpensation amount within three manths from the

ziate Of receipt of this order.