High Court Karnataka High Court

Jamuna Bai vs Praveen on 28 September, 2010

Karnataka High Court
Jamuna Bai vs Praveen on 28 September, 2010
Author: N.K.Patil And H.S.Kempanna
 

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 28TH DAY OF sEPTEMBER,"'2"(j:«1V§)' .

:PRESENT:

THE I-ION'BLE MR.JU_S'EICE N;'IE{1§}§*1?:If'   V

AND}

THE HON'BLE MR.;iU'sjrIc.i3:-H;s.1;E:§ixé;4m1m'3

M.F.A. No. i'i?:36w.Qf 2605  7

Between:

Jamuna Bai,   . 
W/0. R.L.R_aju,_V *; T g 
Aged ab0utj'.34;1'ye.a1*sgA _  
R/a.No. 11  T > 
I Main Road," 51.; , 
Chaxiifajpeigf, I"; _ T
Bang,:_1.10re-- 1     '

{By snf R.' Chandfaerxeikyzré for
M/s. Lawyers Net, Advotzates}

     ..... 

V ‘P1jaV.een,”~ AV V *

‘ A ‘Major; — f
=.R/a..-E’-Io.4_’–‘809, 131″ Main.
6’1? Cljoss, Bank Colony,
Srimvasnagar,

I »l§_3anga1ore–50.

.'”‘1’f’1e D1V1s10na1 Manager
Oriental Insurance Co., Ltd.,
DO~VII, Shankar House.

24¢

.55

….Appe11ant

?5,000/–~ and a sum of ?30,000/– towards loss of

amenities of life instead of €20,000/–.

7. Having regard to the facts and of

the case as stated above, the in1pugned”‘jt.tdgnien-{V andh

award passed by the Tribunaltis

The total compensation play.ab1ellie.ornes

and the break– up is as fo1lows:.._

Towards pain and sutfsriogs 1 40,000/–

«(Au

Towards medicaid’ vex_pe’nses§.’i,V—” 15,000/-

conveyance,_ ..:nouris’hin’g; food–.._ and

attendant chargges . 1 A.

Towards loss’ the ? 15,000/-

Deriod of treatment 95

Towardslsosts oflanaelnities ? 30,000/–

Towards loss’-“of._ft1st1§=§l’i’nCorrie ? 57,600/~
i a Total %’ 1,57.600/-

‘V8; Acco1’ding13r, the appeal is allowed in part and

s ir_1ipug%ne_d judgment and award passed by the

H =’t*r1bu}’1ai’.”;n’A’1¥./life No. 6804/2003 stands modified, granting

a elomjoensation of ?1,57,60()/– instead of ?}.,37,600/–. The

2 ie’r1’haneed compensation comes to $20,000/~ with

%;W.

L’