High Court Karnataka High Court

Kum H S Aajnya D/O H.S.Sudheer vs United India Insurance Co Ltd By … on 18 March, 2008

Karnataka High Court
Kum H S Aajnya D/O H.S.Sudheer vs United India Insurance Co Ltd By … on 18 March, 2008
Author: Mohan Shantanagoudar


..1..

IN THE Hm-4 coum” oFjxAam”rAxA1%Ar’%3A;§§sALGRE

DATED 11415 mi; 1’3″”%%fuAv L

THE HON’BLEE .gn.Jt;51ica2§acHAN QSHAKITANAGOUDAR

Kum. I-i1.S._.!§::1ji1ya2 . ‘ .

D/0 H.S;’~.Suri?3¢cr _

Agedéboitl 13 ” _

R/.0 . .

40 Road, Manjunathtaagar

West at’ flfihozd. é

“Appellant

S Shettar, Adv.,)

insurance

Lixnitmi
it/3 Manager, [1 Floor

” 1 121*’ Cmss, Sampigc Road
Malleshwaram, Bangalom-3.

V Bytappa

S] 0 Siddappa

A86 Major

Ii’/o 130.278, 1 Main

8″‘ Cross, 3″‘ Phase

Manjunathnagar

Bangalormlo. ..Rcspondcnta

(By Sri C. Shankar Rtxidy. Adv., for R1)

,3-

awarded compensation of Rs, 1,15,§30U;’:?_’;v

heads.

4. Aoc::0r(:1i;_1g to ” wound
healed well and months to show
signs of oomplahled of pain
aro1:I1<f_«"§3.<f; in regaining elbow
mQve:m§§n£s.;:'1–1 vfiflflfi full range of left elbew
V_p1;0mi11e11t scar on the back of her

arm tmited well. She was opcramd and

\fi}é:re…..L1sed. The claimant has to undergo one

' " –fl301f€§'(}}).¢é;I'8LKiO11 fur removal of implants. Having regard to

'fi11=:v of and aforementioned facts, the

mbm is just in awarding Rs.25,000/- under the head

2 "a1' injury, pain and suffering, Rs.50,000/- under the head

01' loss 91' future amenities of life and Rs.5,000/- tnwanis
incidental expenses. However, the 'I'r.ib1ma1is net justified
in awarding lesser COIIlp€:I'1Sa1"i0I1 LlI1(it*':I' the head of

medical expenesas.

V5

..4..

5. The claimant has produced tilt’ «’ bills

worth Rs.35,30()/-, which are 1Imrjk:;:«.3.’)_ $ztV .’,fi”h¢x3

Tribunal has awarded on1yi :naa%’;:;ue;1:%4gz5%

Claimant might have spam so’ii;f.: 1110Iwe,
Court also cannot. iose the clailnam.
is mat expected metitzuiuualy
during the this Com’t pmfizrs
to /1:: 61′ medical mxpenses.

____ opined that the claimant
this refuses ta accept

the ii1a§mu<§i;. as, the t'mc1;ure is iiowevcr,

.. 11;'!-1.1st have suffereti at least about 5"/6

'A V the whale body having regard to the nature of

~. claimant is a. young girl, age-.d about 18

' V*l'h<~:;n:: is permanent scar on the back of her. in

" '"—_3rié.iv of the same, this Court awards I-{s.'25,000/– under

" the head of residual disability.

W'

.5-

As the claimant. has to undergo

for removal ofi1np1ant:s., she sihafl’-be -z

under the head of future ‘~ . «. ”
According to the

months to Show might tmve

lost her studies 1’«:);9 the claimmt is

awarded -1:» bf education far one

” V is modified. The (:la;i:u1aut.-

appéflg.nt_ A:.%:.’a§é&fiied to total compensataon’ of

I-“§s.» (i§u1§&:s One iakh eighty thousand anly )

. ” 91′ the amount already awarded by the

V’ 6% interest ya. on the tiilhfllloed

“‘c,ongpeIfi£§tion from the date of petitiolx till the date of

A. ; 1’€.8ji’2£&tiOIl. Award shall be drawn accordingly. 50% ofthe

V’ aha!!! amount. shall be deposited in any Nationaliaad

Bank of tile c:lajma;ut’s cheiee for a period of thme years.

The Citaimant-appellmlt is at liberty to withdraw the

V

-5-

eurcrued interest iimm time to

axmfimt. shall be disbursed

Appeal is allamcd.in._ 3