High Court Karnataka High Court

Kum Guru S/O Marappa vs Sri Venkatesh S/O Ramanna on 26 May, 2009

Karnataka High Court
Kum Guru S/O Marappa vs Sri Venkatesh S/O Ramanna on 26 May, 2009
Author: V.Jagannathan
IN THE HIGH COU 5?'? OF KARNATAKA AT BANGALORE3

Dated: This the 26"?" day of May' 2009 

BEFCZIRE

'I'I~iE- HOEWBLE MRJUSTICEE v.JAGAN.;s;4;1?.HA§j'~  % J '

M.F.A.N0.764/Z2998
BETWEEN: A M

RUM GGRU S/CI MARAPP2?

gag; *9 YEARS, «ace; S-‘2’*’U£>_fiN’3.*~._

R] OKEMPU RAM, :e:2N.i3 _
BHUVAN ESHWARI ;_A{“;R.:#.H*z2A_ ._ ” .
BANGALORE I>:mR_1<;"1v_ .. "

sI;-I<:E_rx.:21am),:I2 135:9, 133 HiS"¥€A'£'H'ER

AND N_AT'E1i?'§<;'%v.L GU§'§f€DIA?€._ sR'1;~a:1ARAppA

; _ «;v_~,%._v_ __ ".APPELLANT
{By 5;: S-L§EF§fS§*£ ';'sd; LJ:1*::_R~, _A;3v. )

ANS;

SEE VEN§<£ATBSi~i :s,n::2 RAMANNA
*.2x€}§::.«rs5AJ£:rR, 09:3: BUSINESS
.. _ .,R;;f}._S""£"_? CQLGM
__"§»:EJ.};:Lg~,, Pom, BIDAD1 E{€}BL§
'R;mA:§"AGAR TALBK
E;-3AN'§}ALQREZ §'fi)iS'§'i"~2I(3'E'

2 " .V'T5I~iE RE}€§r§G§\iAL- MANAGER
* 'U}'€ET}':"-if) EEQEFEA ENSUR.%NCiE Ci}: E§i'D.,
Z'€£}.;3E"§, SI~§AE~§KARZ%NARAYANA Bifiihfiififi
M,G¢RGz%§, BANGALQRE-»}
RE1SP£)§'*¥DEZ-NTTf§

(B3; 3:»; :3: SHANKAR Rgamg mv. 1:309 R2 3

MFA P'iLE§§{} U/S §'}'3(l} G13' MU Aiifi AEEMNSY' "Z'E~iI%3
JLEDEEEEMEE5?' ANS AWARXE BATES) 23,,(}'?12€}€37 §'A$S§:3D

-2
11%” M’\f(T2 N(}.:’§190/’;2(}(}5 ON THE: FELE ii}? XIE
§s.§}E}i’T§ONAi_. J§j£){}E-, MPIMBER, ?x4ACf]’, BANGALQRE,
S{1CH~8§ §”AR’i’LY AL-L(“)WiNG THE CLAIM PE’i’i’}’iC)I§«§ xi-Ffiiifi

C”.():’v§PENSF¥}’E(>N AND SEEKING ENHANCEM¢E.%§fi*

(3-C§MPE’.NSA’I”IC)N,

THIS APPE’:z%L e:7.<:):v::NC; ON"§53C31€' .2'-§iT'}.'Ps/if.;E*2§§Vi:C'§~'.i"_»' }:*i7:::3 -;

BAY, THE'; Cf.OU'i€'I' DE:LIVE:RE§)'1'I5l'E: F:'{5.:;§',Qw.I§e<}§ A
Jtrnaiszéjvfix V.

With C0}1S€:ITlE. .A the M3%;;:s€ai is

e:3.isp9se(§ of a.t_1:_he sta,gc ;;«f a§in:;isSi0i:’

H T’ thfi c1a.i.:::€.<1I'::': befgzt
the tfi*'i?::':,:}:}.al é+¢*«£?__;'::.5i.?s;'ci7&<:i a Sum of RS.2'1_»E,f;i={){}/-

{3{)33.1§;3€'5',AI1fS£fi,i{)IA1V:i'i11 respeirt Qf €316 i.1:1ju:'ies suS?;.ai11&d §;)};

" A :§ie.ai;§fg;fi3'"3;;%_;f1t. in égfaaci a${:i<:i€:;3'E;

j_ nifiéartzttei Cffiiiflsfiii far fizz: appfiéiafii

S"L1"bE1'1V.i§.T:fZ,€;ii that the t:°i§31mai faiiad ta; award

V::é§§§;<)€:13at.i&r: E.€3W3.I'{iS 1033 ::)f fiiiififiififig af iifa and

;f:_::t:z_11'e mfiiiicai <::x§;enses in _pariicu.iar and a::1':»:21m1: is;

0:": Hit: i::m*.:(–::* side 1§:'1£ifZE" {E16 heazii ("sf izlsiélisafi

{i':Xp{iI?,SfiE§. §.~%E3$§E:"r:'i:1g ti} the age of the agirpeilam,

)5

gr"

3

}.ez3,:”:1@€£ counssti argued that the <:Qz11g3ensa*:ii0:1 be

<2:1i'131T:CE:(L

4, 011 H18 {fiber hand, Eearrifisd ::c:aunse1___ €31'

the 1'esp(3:'1{'§€:?1"1'f:. insurance €:OI13pé"a.I1}' :"6:fe1'r§::1g'

f;.€:::;1ci€:1' agas: <:2f "[1116 app€}}eu'1t, $ub11'1ii:.t1f§ i’_’1<é:* %:ea;§s,%-%k

§. Hagvjing rfigard in tha 7.;3}:)Gv¢3"-$A::-iA;;1:;§Ss~f§i<:j1;'T-.

pui fom:::::r<;i ansri 'tlfize €t.,ri:'i':~?:,j§f{:;'.,e 03."; 3:::{:::;'{i, ii1%:§'iiCati13g

that 1316 aj§::';;'3a:=:_§}.a.';;3f': Egeizjzg" f:i:.i;I1{31* "%;»@'§,«-'~' havézig

Siifitflilifiéi f1*é «i;'§:m*e: Eéjfi {bra 2211:: }€€~3.tT.§iI'3.g to '"i%

xvlzeié ?j0.:f§f;; am of 'the Visw tkgat §1aVi1'1g

1'aga':'2';£, to ?.¥'i:':~E, ef' the appeiéfilt whricfiz was ?

.#.xS"i"3§3I1T' " {fig accidéut. <;:’a1pT’:: aéazariifiél «flexes; mot. :’€:<:;L1:§:*e any

'2. e":w_E*:a:1€e::1efi¥; "'§'k.:uS, £116 a2=a:'a:£i ar:_§<:»1,::1i. gzitg

56::3§1am<:€:<i ':33' ¥€s,4{},{§}{}{}/ ~ which vsiiii {tarry i1":t€~:r€:st,

awn. pa. {
fiv

,.

The 3’飒a1′{ii Si781″lC1S naodified ase<n'ciiI1g1f»;~_ :3§;

allawing E116 appea} in part thus.

Dvr: