3} THE HIGH C€}'€.I1?.I' OF KARNATAKA AT EANGALQREDATED THIS THE arm my 012' sE1a'rE1mE1:2,%%A2F§kifé%%%%fu R
BEFORE
THE H€§N'BLE Ism.JUS'"I'I(3E B.sR1§fi1¢:vAs:E {
M.F.A. NO.766/2998
EETWEER':
Kuza RA.FIJEE"I'iiA
D/C} smazaaaga .
AGE 8YEARSOCC.H1L__ V
amen MmcRRE1>*1'z§13:m:Ex,_' ' . _ -
FATHERAHD "am semaar 1a; 362%'
&AIiJAYA1¢1"*3.1§EW mama AsaU1zANcE cc: Lm
Hzsmzmcz nmsron RQAD3; gm gowns masmaa
S} 0 MQEAEEB BEER BOYS
HQETEL HQ 278 HEAR SE33'. LR RJRAE
ST TBGMAS TOWN, B.-AKG§'tLOR.E
RESPQNDEKT8%/..
{BYSRB SS 6 SREEARFGR WARD
NOTICE T0 R1 & R2 fi DEPENEEZ} WITH}am; FILED U13 3323(1) or an; ACT A{3a&m'$'I' "--fiiE
Jvnsxzxsmm' AND AWARD DATED 04.(38.2G0'? PA&3Ei3.._Mvc.1m.2azo;2o<asa on THE mm 0? ms V11 AnmL;,:1:_13m:",V.¢
comm' cur SMALL causms, ammm. ZEJAKJT,
33:15-2, PARTLY' ALLOWIAHG mm cum %rm% .,
mmmxmrmx AND snzsxum "EiE?££A;!§€3E$LH"ER.'1" -.1109'CO fiGN.
mm APPEAL scams mi mg Afiz«u ss1:1r:""'A
TEIE mum DELIVERED THE FOLLx'Z) WIHG:-- " V
This ' 'am far anhancement of
cempenaaticzii
th&éA%91épea: is aamiaed and with the
mnmtg:»m¢%zea;ma munsai appearm' g for the pmim, it
takczi fgr disposal,
A X_'3n.V I '- F9r tha mks: of coxxvveniemre, the mrties are
'V~'fefé'::"I°f1"1 'E0 was they am refemed to in tha claim' petitien
4 "'i3£:4f{3r& the Tribunal.
4, Tm: brief facts cf the case:
GI} 22.12:2m5, when the claimant K
the aim of a vwetable gush
%.ha11i near ring road, Bang:=.:£te.':s.:_tfi3, a;m't:t0rCy€i-1;;
registraxicarn N6.KA~G3-EA-'G1 13 and
Iwgligent manner and a. éeém, she
fell dawn and sustagngd filed 9. claim
lfietitian baf-are cumfifinsajzien
at Rs.5,oo,c~ec5z;%;%k %%*rm gsgraxfied her a. globalC:0I.t@e1'1%8.ti6?f§ cf interest at 7% pa.
§. "nc.r 'diz'sputc regarding occurrence mt'
a;,:£ii;it;.ie;Zt ; I 1' and halal' 'my' of the inaurer of the
carniy pairzt that arises far my
V'7T,1'cara,sideré.ti9fi;V ifithc $31 is:
_ _ 'T géehether the conwmsafian awar®d by
. "'~;:hé: "Tribunal Ea jug': and resaonabk or claw itV% far enhancemaniiv'
6. hftfif hearing tbs iearmfi tzaunasel appearing for
the parfiaw mfi perusizzg tha judmezit and award 491' the
fir"
4
Tribmzal, I am af tha View that the
by the Triburzal is mt just and reawnab1c.;.. i?§u§;;s':~A.j¢{1§__ mej «
Iowa' side: and hmce it ix required 4' A :
'F. The c1am1an' t
x'1::jurim:~ V . _' V
3.} Zfiegloving injury '(Sf
b] Cantusion cater: z:::c*£;.}ital.;'t:gis:3a:1
c) Abrasicgn' aide qi'
Tha Vxma' 11: are cvzdc' 111:
from the dischaw summary
Ex?-6, caaeézlgéat "ajf:;ici"'.supp«3r1;ec1 by era} evidence
of the at; maminmzi as_?W-}.. The.' Ed the do-cwr warding disabzll' '11)'.
°' the nature of injurim max' 'seated in
* ~ '€:;§*;~£ifieate, it is just and proper ts award 3. sum
tmwarch <pe.m* and susemxgsj ~* and it is
. "a'L"%?é.*:.rc1+§:d§
9. Tim ehxwt 'ha praducved rncdicai bills far
Rs.11,1@$/-. Censalderirxg the nature cf izxjurim and period;
9%,.5
at treatzmmx, it 215 just and pmper ta award V.
Rs.15,009{ - '(awards 'medical and incmental K
it is awardfid.
16. The dactor baa " L'
sustaizxesd by the G t éimple 'ix-1
Conskierirzg that the ahsut é
years at the ' Ivdoctor is. net.
axaminad "t:iFjm 'V'§;;:1c§sti9x1 at' a.wardmg'
cc:m.penmti.§i;is'1%:1"Vf.§j:*:(§a_zfV 'f3¥_."-'V$5§v'Vo~f future income' and'loss of dbes
wpeal is ailoww in part. The
ju.c1gm " passed by the Tribunal is mc><:11..&€I' cc
ataféfii 'éiczrcixx abmave. Than ciaimant Tn «enfitmd fer
"emmpuemsman ef m.a<:,ooo;- as mum
V awarded by the Tribuxzai with iriterest at 6%
'VT%1»:'{;_4a;.-»vc;<t%1 the emmw mmpensafian cf R.n.10,9€iO]-~ E-931
eiate of t:1a1m' pctitiun til} thc daze {:xfrea12a' atziorx.
CF?
6
12. The Izmuxance Company is directed ta dcsggmait
the enhanced compensation ammmt tagether
sarithin am months from the date of receipt cf ac§§§py
judment and the saw with
ordered ta be invwted in m:§d_4def5e»;a i'i i:1
swan' 2 in any Nmmansed Sehébifizigéci' gm MA; Past
13. N6 order as ta ;
Gmce till the claiwt _
High Court Karnataka High Court
Kum Ranjeetha vs Sri Riyaz Khan on 27 September, 2010
Karnataka High Court
Kum Ranjeetha vs Sri Riyaz Khan on 27 September, 2010