IN THE HIGH COURT OF KARNATAKA, ~
DATED THIS "mp: 30""! DAY OF OC'1'OE3'§}::}'{.v :;<iO9 " '
PRESENT'"ufli
THE HONBLE MR. JUsT1CAi::,_:{1T.Sf§EEb:_g2xR "
THE HON'BLE,.--;MR. JusTI'_CE,}"I?Av1 MALIMATH
MFA. "N65 821 (Mv)
BETWEEN:-- V' V V
LAKSHEV[AMI\_¢fA.V '
AGE: MAJOR'; 11,, 3
W/O.*'NA;F€ASfI_Mfi2%HEH;*, ' _
878. 'CHAMuT\:m2s;HwARz...TEMPLE STREET,
GAND'H1NAGA_R,~~."-«.V V.
MYSORE. . '
- V APPELLANT
(BY;s'm_cHR1-STOPHER NOEL .A.. ;
V' THIMMASETFY.
" t-J
. " R/0.f{jMA;HADEvApURA VILLAGE,
_ S_RI'F'ANGAPATNA TALUK.
DORESWAMY.
S/O. KULLATAH,
H PANAKANAHALLI,
MANDYA TALUK.
V' UNITED INDIA INSURANCE; co. LTI1.
M.C. ROAD, MANDYA.
REP. BY DIVISIONAL EVIANAGESR.
UNITED INDL/X INSURANCE CO. LTD.,
V
NO. 11, BN. ROAD,
MYSORE.
4. NM. SHANJUKHA -
{DISMISSED}
5. S. SIDOECOWOA,
S/O. LATE S1ODECOWIjAw,_
NO. 2730, 4TH CROSS. "
GANDHINAGAR,
MANDYA.
6. THE ORIENTAL INSURANCE c:~O.'I.1TO.'--.
M.C. ROAD. ' 1
REP. BY 'I'"_f.«'._S"_'E)IV=}_SIO1\IAL"MAE\TA(}_ER,
NO. 11., KRI§SHNAMURTHYP€jRAM,
KIAN1.TIA£1A,3"'E---U,RS.ijROAI). I
""" " ' RESPONOENTS
[BY SR1 PLT'I'I"iC;E_ RAAIVI-ESN,' ADVOCATE FOR R3)
(BY SR1 AN.' KRISHNA. _SWAMY, ADVOCATE FOR R6}
(R1 NO*r1,CEI.DISI3I2:NSEIA1, '
(R2 SERVED} V ._ ' * I
[R4;D'1.SMISSL'D)" '
. [I?,'i55'«:NQf1'IC__E D1S'PEN.S'ED)
IS FILED U/S. 173(1) OF MV ACT AGAINST
.'£'J?T'i_If§~J'L}'.'D_€7(1\/'ITEEXIT AND AWARD DATED: 13.8.2004 PASSED
A414/1999 ON THE) FILE OF THE? LEARNED III
ADDLVCEVILJUDGE{SR.D1\'.) 81 IvI.A.C.T., MYSORE. PARTLY
AEIIOWINC THE CLAIM PETITION FOR COM'PENSA"{"'ION
' .AI\I:--:I' SEEKING ENHANCEMENT OF COMPENSATION.
This appeal is Coming On for Orders this day,
SREEDI-IAR RAO, J ., delivered the foiiowing:
4/
Q3
JUI)GMEN'I'
Notice to Respondent No. 1. l
The appellant/petitioiieijsustained inuitip&ley_Vi’raoture oi’:
left humerus in the motor lhellfioecurrenee
of the accident, oflutihe Offending
vehicle and coverage dispute.
The years and was working
as a sWeeper’_y.in”~l\’Iysore”–Corp»oration getting salary of
Rs.-@1544/-. oll’tio’P–.s.4450/–. Since the petitioner is in
the loft’Lhe’*~.C’orporation, her employment and
futnre earnin’g;s_VWVill1 not be affecteci. ‘I’herefore, the petitioner
entitled to any Compensation for loss of future
A ineonie’ aeeount of disability.
Qt1_i<e~assessment of the facts and evidence. the
xpy€'fif;'izOI1t§I' is entitled to Rs.8000O/w towards pain and agony;
'Rs._§O00O/– is awarded towards loss of amenities and
__discomfort if any on account of disability. The petitioner
would have availed leave for about. 4 months, hence
Rs.l780()/w is awarded towards loss of leave during the laid
all/'
indicated above.
4
up period. Medical bills are ptochicred for
same would have been reimbursed, howeve:f__lRvs;20’0O}’—-_:is
granted towards incidental experj.’ses;” «In an, ,the”p_e1,Vitiohe:”.is T
entitled to a total eoInpensatio1i’:oVi’ ag’
Rs.54000/– awarded by the__l’t~:’:iburilé1i;__ {helVlle’i1hax1eed
compensation the interest pay:-il;_)i.el”i»s. at from the
date of the petition t.illl4lpa.§,;n1e:i1f’e;~lit’
Accordingly, the’ allowed in the terms