High Court Karnataka High Court

K Narayanaswamy vs P Nagendra on 19 January, 2009

Karnataka High Court
K Narayanaswamy vs P Nagendra on 19 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


iiina file is assesseti at 10°/o. The
accidtmt, negligence anti covezagc of

insuremce 9::-iitzgy ‘am not in dispute.

ROR am produces} to Show the land hsgvidings.
._._1if¥’ihciir3.come of the petitioner is assessed at Rs.240(} p.m.. the

V gncome loss gmportionate to disability is R3240 p.m.

SHANKARNARAYANA BUELDING,
M.G.R{)AD, BLORE-O1

RERBY ITS REGIONAL MANAGER. __
RES§P.(}N.DEN’¥’Si» .

(BY SR: S SRISHAILA, ADVQi1i}¥?E .Ff(:{i§’ 1§é._}

THIS MFA £8 FILED {J/S 173{1)1′.orr._Mv A(f3T AGA1§~zS;1f,

THE JUDGMENT AND AwA;:zD,.i)A*rE{):”1_3;z3.03 iimvssam m i
MVC NO.}.435]99 on: THE FILE} ‘Q? TH}§..x’.»:gD’£)L:~,$MA’LL
CAUSES JUDGE 35 MACT, BAmA:.{)RE,*-.s<:cH 'No.15,
PARTLY ALLOWING THE _c:,:..AiM"–».._ pE*m"mN..<' FOR
COMPENSATION AND V _svE13:K:1N(}V -«¥$NVH*ANCEMENT 01:'
COMPENSATEQN. –.

This appeal is conihég this day,
SREEDHAR
The: a. pedestrian hit by
i ‘fig second msponéent. The
_d__M,_ A V .

petitionjcr. -j-A fracture of right tibia and

iemgao —

2. The petitioner is aged aiacxut 42 years and he is W

$/