IN THE HIGH comm’ OF KAR£€ATAI{_J?s~~—’44’ ”
cmcurr BENCH AT GULBAIQGN: If
DATED THIS THE 20TH my A
PRE353T’ . 1 % 1
THE HON’BLE MR. .31Js’I’1′(:1’«,f:;1{. si2EE3:H;xé ;1§AoM%
ANDQQQL
THE HONBLE MR. JUS’ricE%%E§;%:s1?§;§:’1I«§Iv’;5sE eowm
«3iiFA.Ni5§ i;3§9/:2¢Q6{$fiV?§
S/o Shambhtflingap’ _
Age: 24 years,
Qcc: ‘I’ui§3:ion~ Mastei’, A
JR/o Bizagodi, ‘i–‘q: Now
Rfisididng at~»A81i01< Nagar.
Gt1!.1??4I_"§& ~ejj.'5.a.:: ':93. …Appcl1ant
1 "' {By Dcspande, Adv.)
% mm; T
:[1¥;4a21i:kaxjun
Sip. Klayanapm. Raikod,
Age: Major, Doc: Dav' er,
.V Smt. Bandamma
W/0 Kalyanappa Raikod,
Age: Majoe, Occ: Owner ofjccp KA2OM3045
Both R/0 Nagai Road, Vanti Kaman,
Chittapur, Gulbarga– 585 227. A
3. United India Insurance Co. Ltd., ”
Through its Divisional ,
United India Insurance Co. Ltd};
Jawali Complex, 1" Floor, Super Market, V * ' Guibarga-585 103. _ ...Respcmde11ts
(By Sri Shivanand Patil, mg, :i”91*’RQ_,’ iii :§é.~vé:d)
This Apyg-eaiiié filed U/5.173(1) of
M.V. Act agai%1st_.-theVJ11dg{i:::f1t..a11d_AWard dated 25.10.2005
passed in o:i__tt1e}f1ie of the Prl. Civil Judge
(Sr. Im) [85 Iifiitllgiibeifi MACE, Giflbarga, partly allowing the
claim petitior:’fzrr”c.m11m:1s,a’tio11-and seeking enhanoment of
coxr1P&I1sat:on.-
This Mieeellaneoiis Appeal coming on for hearing
tins dagti, K; sREEnHA_I§3RA0, J delivered the following:
JUDG-MEET
‘– Aiii’-he sustam ed fracture of ugh’ t tibia and
é fietitioner is aged about 24 years. The petitioner
‘ with walking and standing for long hours. The
disability to be assessed at 10%. Petitioner was
‘V V ‘4 private tuition and doing other business. The income
of the petitioner is assessed at Rs.3,0{)0/- pan. The income
pmportionate to the disability is RS.300/ – per month_.____
On reassessment the petitioner is enfitledit’ Rs.
40,000/- towards pain and agony, Medical .~i::>;iL1l:és4.?.’§;~V.t9:t3n
pmduoed for Rs.12,000/–. In all ‘pcfit§n1§:;:§’n.is_§§ii£it1ed fer
Rs.20,00{)/ – for medical and / – J
for loss of amenities, Rs. fof lass dung’ V
laid up period. lass of
future “”” In all the petm ‘oner is
eratithd xifqf ” .g;a_V[‘}:t01′ of Rs.1,6’7 ,00O/- as agam st
Rs.1,Q6,7QO/4;.’ the Tribunal. On the enhanced
are entitled’ for 6% p.a. interest
till payment.
\
sal-
Iudge
Tudgg
Lr