= %_ S1}B.}§;%..SIji_NA(_3AR, BA£€GALORE--9
gag Sari; Q4vm.i*fi12§UMAR, ADV.)
IN' THE HIGH Comm' 0? KARNATAKA AT BAN(}AL_'O!§_E_ "--_'
DATED THIS we 7111 DAY or JANUARY :1 *
3.2120122:
THE HOWBLE MR. JUSTICEA1$$Ol5A_NN:3
MISCELLANEOUS FIRST APPEAL 1~1. 1;3£}77'i:i3(}i}?.(Lg§Vj
BETWEEN: 'b ' V'
KESHAVANAIDU @ KEsHAvA«--Y ,
s/0 B13. YANGAIAHNAIDU ' ' -
AGEDBOYEARS " ,
R/A No.51, 2ND Mam. B.réARP;1'.ANAPL'.RA I
DOORAVAN{NA£}AR._EOST=. .; " '
BANGALORE-48-... sjj - W 'V ._»1j ' APPELLANT
(By Sn; PRAKAV .s2¥I. 151 ;~i, A':zv})' 'L.' «. '"
AND :
THE MANAc;E_R'%A PVVS _ié"*£* C '
BANGALORE {'}FF1(:E,;.
I<;EMP3m.w1::-A BL-'S STAND
. .. RESPONDENT
= ‘1..Tsiis”;¥:s§>P£~§A’L IS FILED U/S 1734;; OF MV ACT AGAiNS’I’
*rHE…_JuD{:-ME–,N*r AND AWARD DATED: 16.3.2007 PASSED IN
. MVC ‘3’1{).”—A14E38,f2€)O6 ON THE FILE OF THE VI ADIDL. JUDGE,
V§§C3UR’I’SMALL CAUSES, MEMBER, MIXCT. METROPOLITIAN
VLAPEA, BANGALORE, (SCCI-!.NO.2}, PARTLY ALLOWING THE
* _ PE”¥”1’I’ION FOR COMPEN3A’1’lON AND SEEKING
‘ . EN’H£”.NCEMENF Q? CQMPENSATZON. –
E
From the said documents, it ‘E noticed that the *
suifcmd left tempera] and parietal u u
and soft tissue contusion md he
With Iegard to the same, t3ii_ci:3gh ‘t’11ex A
cxamiixmd as P.W.2, except mg décugyg-nt§T m1aung
to the acxzident, the ‘Eggs ;_:.’.-.v§h:»t’=- anything with
regard to the disabifigr pursuant to
the said MAC-T has not
assessed 7 V’ head. However, the
ufijjtigéf of pain and sufiicxing,
loss 0f attendants, nutrition and
other the km-“er side,
V ‘the doctor has not stawci anything with
to vthé:$:§_is;ahii5t}*, cousitiexing the nature of the injuries
ma i_~*:. the claimant was working m a medica}
A “:fe§19¢”3¢ntafivc, it weuld be appmrpriatc to noficc that even
them”: is no specific petrocntage of disability, there
be discomfort and he W131 not be ha a positian to
£
‘5
function with the sme agility as he was pexfmming wriier to
the accident. As such, this aspect of the matter’
requims to be kept in View whiie g the ~ 3
Therefbm, noticing the fact that the
taowalds pain and sufiimng, as for
zzaonveyeemoc, attenciantsv the icrwcr side
and the futuxe d2s<:omfo;¢…<gg;;. i1oticed, am my
view, it WOl'1_I(i'_::v an additional
eompensafi4:;1AV.?Vif}19ut'V'é1€ivieti;t:£:::§§f'tiia heads.
3}} these aspects in view" , it
would he the compensation by a
_ Rsf}5,000/ — with inttzreet from the date
the date of the payment 'm afldition to the
by the M1101'. The enhanom
_ with hgxtmest shall be depositaé by the
VV m;».qndeni within a period of 51%;: weeks fimn the date of
of a cepy of this 011161". 011 deposit, the amannt shall
" heineieasod to the claim' ant
1.»
“In terms of the above, the a;3pca_1..s.ta;xd3_*
with 21¢) order as to costs.
hrpjbms