High Court Karnataka High Court

Kannaiah S/O Lingaiah vs United India Insurance Co Ltd on 29 May, 2008

Karnataka High Court
Kannaiah S/O Lingaiah vs United India Insurance Co Ltd on 29 May, 2008
Author: Ashok B.Hinchigeri

. ‘V
A
BY’ rm mmam.

EGH COURT OF KARNATAKA HIGHAACOURT OF KARNATAKA HIGH CODE!’ OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C4

…1…

3% mag mum’ Ca? mmarrmm arr Bamawas.
EEKEEE} was Tm: am my GE’
BEFCJRE jk %

:-«zagzmm mfl JE§S’PIQ:Fii..ASEi(;}E{‘E;’.:§%iIi§’E§iIGE1?’I»

ragga”

afim ~EI%’: ‘ ‘ %

Yhfifiééfilfifi,
@2333 $3 ‘:’§AR$, «. 5

%§%§~E€ §

§gM$§§?g1§A§~mL1;.;:>, V V

?.5$gE§.H<:3BM1&,; _ % '

[z§§ga;?:v%uava*r0c31e mag:

%**~?§*§::;*'_*.f*~;;i'%»;:.;' §':3MK£%R–«D§3?, AFPELLANT

§:B:,;°~ 35 GTEEFES, ADV. ,3
Y §:z:§1;a§ri3:a'a:mcE.

§;1E@7.§.gB?.'€3,Vm,
"iE.Rt.,15"=" Kama,

X 3% §.§£..§€"i§% mm,

§%.%.«%.§f?}§€g

A. am 3%: r€m;§amm sxmmv,
'E§g'a%:3,1%5,§75h%H'+¥,
'' 3%? gfifgfifiififi,

E£l9%€'T%§.flEE – $3. RESPQBNIDEHTS

E: §§J&*f..'2$?AIA§, m:::;v., ma E1]

.2.

Ifiéwsefilawufi Firat Apml is am Lmdg::1:*

Z€’?3€}.} af EV Am agafimt the judgement
awawi daftwé 281.2895 pasawfi in MVC Ho.1342]{.33».¢_jn_

fizza $1′ $13 }% fiuddl. Smaii Causes Judge,
fafizfififi fiawalczxre, Sflfiii 339.15, mfizly
zxatiiéwn far mmpawafion

agzgal asrmim am far

{Em mafia Elm ffifimwing: .

J 3 an a _$ g,EfirO:*._.,*’ O

agmal am

IGHCOURT OF KARNWKA HIGH COHRT OF KARNATAKA HJGH COURT OF KARNMAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

the Jim Add}. 3&1}
Bfialorc in MW

3§asVf1;a4v::}’2–:f:»3»3;§’;v

fagm 3f 12%}: same are that on

O’ figs agpvcfiant was wakhm an the left
fin 3.¢~m’s:.nt czf’ flfifi aczcfisnt, he suammed
” * ingmm 9%” nature. Q21 cannidering the

.=::r*a§ aizfi &r.:a«.:: mty mfiencc pit-1% an rmord, the

HEM

IGH COURT OF KARNNIQKA E-IGH KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CI

.3-

graxxmi Ra.2,’?5,éw!-. Rs brmk 319 is as
feéiwmz O O

gm

aaaagmi
mmegzanwg z1m11**iL23.hr:;¢’z1t . ”
and ?m:r:%&eni:éa3._;:hax=ge.f:s»” 78g

{*3

was

fig, Lma _
during the §ai§3;’ix’p Rs.12,GGO[-

5.» O Rs.93,fi00/-»

F34 »s€§1’1a.s’£::’i, the lmrned marge} far

gm gpwzam mm the awarding af Rs.3.€},€J{IK3f—

‘V V-‘:O.}_l;fi%;§,z”:i’:é:”_%€§*}::V%;)’Viéjéévaf mafia is cm thaa iower side. He:
O that the °’r:-mum: has mmimd an

_ A pwvdd?1rg any pmvimian far futzum medical

1 Ha aka mg a mmpzama that azzhaugh the

V’ has awmaw tbs appsilants’ pcrmnent

fi:Eah§§;;.lty fzex aim wimle bcséy at 42%, the Triburxai has
mkm it egg 23% 31113:.

HRH.

Pain and su O .4 ,& %;i;,;%Ra;[?5,meg%A_ %

IGH COURT OF KAHQAEKA HIGH OP KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H!GH C

.4.

mime} far am rmpomgnt Rani
ambmim thm the awarfiing af t@

ma am: swam” aad §a.m,aoo;-

a’t::::,;, are tmme1ve~*a~x*;21 éisig, Evészfx

{Emmi a ‘aha rmpmidant -~ J

the aygjmal gs t% “‘I3=IB.lf”1_ . ‘ 3
Hes: yzrafgs fizer’ tha

Hurt two:-:13 Oh
Thai; ‘£t}=iééV fin’ 3. perisd of hurt:
:is;%;3;?$””%,m*HA tfierafi far a. parked cs!’

21 gm Hospital. He was

aka flare Unit fer four days. The

A ‘at’ Shimpralcaah (PW.3} states» that the

O d5;.%Ju3t3* Em walking; he mxwt stand
supgxrrt; ha ::ann::t 31% fitaks; ha has

1 fig: aitfim mmamfi ma aquatfing. He has

aisabm at {ma mam tbs

eariémxe a§ Ezra F’ 3% Prakagh {F933} aim statm that tm

ifijiiffffi ymaismfi by the agpeilmé, are gfimua in nature.

HEM

EGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H36!-I C4

..§..

C:a:3.§é:§.r;:*§z2g, fiifififi aspwm crf thfi zmxter, I that the:

awarém air’ %s.1Q§tZ%{- tawarcls the has is

grsggégs it’i£&@;El&t¢, I add 3. gum cf

tataifégz awmfi E$.£3f3,G£fij’–~ :11§.ai:a1~–£§m K 2

The
;:e:ar%m’;a.g& its; Tm: w§1fe’_”§”;t§.e: ieiaa cf future:

rizimamaa Em  as ta why the
c£%':z3r*':3    Zamered. It is also
 «      Company has

:1:;js’i;” };g;:§§?: by the: tcatimany of any

atfiiér tfnms § 3 deem it just

gggaaiag pwmmmfi at am. My taléng the
j”§§ci:;§§:;-*K§%’é?b;i§ty mm: at .30 is again basad an
O amtamfl M113; that the appefiaxsst. has 59%

L reiazm to the Mt mm» um and 25% tn

1 Egwer um. Thus the disability ix: relafitsn m

C E&%$ 2% awmsed at 35%. En mlafmn to the whorl:

fi$3*1§S==3afEh£sa1miatgbetaken,w}fimhmmamhu

mm I munfi it $3′ to 3% New thas amunt

IZKH.

EGI-I COURT OF KARNAIIIKA I-[GI-I OF KARNAIIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C’

.5-

zawax-fig “aim $53 9%’ futizre inmma are is be warked qfezt

as §31iam:

immmhly inmrme as mm I I

“§”;r§§um13 x 12 (mam; x

agzwaanfis age 43:

iafmbafitzs pmcnmgi –

{:2 E 551% dwm it far future
m.sfié.»**:*;-aé fine nmre
aw*g@€:ea of the crutchw.
am.§ in the mgflan of

..;_ I S ,. ,

ths mndfxmd award ataxxds as follows:

I I I Piain and I-‘§s.’?'(},()0O,’~=

I ‘ 22$ Efiaéinal expesnam,
, nmzriaémjm
am mzfienmi chaxg-w Rs.90,0CFGl-

3% Ima :3? ififim Ra..30,fl[-

19.314.

Iu!-I LUUKI OE’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

..’I..

-1%.’ Lesa af magma far thc
Iaéé up peréwé R3′;”1’2;GG0! ~

1&3 cf fizmm iflme f
fin aawaint ¢f éimahflity ‘Raf:..1V§’§,t3ii.3i)i.-‘__

E41

ii’ Future medical H ‘O 2. f

gm Tfih1;m§.§ thc ram of
85% 33.4 E’. am usual rate of 6%
an ‘rim frem the date
mi’ vpéaetitian till the date af

A ted ta draw up first mced1fied’

* aiczpeafi Tm alkwfl in pan; Bic order as ta

3d/-3
Iudjé”