% BETWEEN
IN THE HIGH COHRT 0? KARNATAKA, cmcgm %
AT DHARWAD.
DATED THIS THE xwf my O33""'D--£c'E kk
i7~'f2ESENT* *5" -
THE HONBLE MR.JUs*:*i{§E_%K. ¥sR.EEmf:Af€RA;a5
THE HONBLE MR. Jt5S':*1C§: }3:.:'S1§:§*3:i53ifJI\z§§SE GOWDA
. M 'V
1, LA'>{MHAYANAND & D s NAIR, ADvs.}
1%. LV ,r§ATIoNALT::1NsURANcE CGMPANY LTD
R};'<3P"-BY' ITS MANAGER, MAJOR IN AGE
16§18_,3'KA;¥IGNI ROAD, KARWAR. RESPONDENT
– .{3:gr Slip B RAJU, ADVQCATE)
i MFA FILED U/S 173(1) 0:? MV ACT AGAINST ‘mg
“JUDGMENT AND AWARD DA’PED:20.1G.G3 PASSED IN
~MVC NOJ29/02 01»: ‘mg FILE 0;? THE ADDL. CIVIL
JUDGE (SRIJN) AND MEMBER, 2ND ADBL. MACH’,
2
KARWAR, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT <35'
COMPENSATION 'WITH INTEREST AT 12% AND THE
APPELLANT HEREIN FURTHER PRAYS TO PASS AN
AWARD AGAINST THE RESPONDENTS Jo1NTLY'j,AND
SEVERALLY BY SEWING ASIDE THE mpufifixsm
ORDER. . T"Qgf";*
This Appeal is caming on for V.
SREEDHAR RAO, J., delivered £1135: ‘fi)i’10’.W”i:i1g2_:~ _
JUDGMENT’ T Tj
The appellant (;J<:titio:':jc%:Vi*}-%» of 'V
medial condyle of righ~i;.§j:bia'"i'1i 'a§ ;_*i§3iQ: ve}ii(':i6' acciden{.
The ocréufréryjr: 0Vf_ 21£:'Ci(i_(:r;t, .fiégligem:e and insuraxlce
policy am not '«'=I'he petitionsr was operated.
T}";ez'<–';– is sfio1{Vt¢11ii1g."-0f.iim¥3 by 1". The perrnanem
."'dis$biiiti§' ti) ai§ééSsed at 10%. The petitioner is at
Cf€V3{3&ii€°:. fn:%:%'ja7bsenc€ of czredibiti: proof, the iIi"1(3{)fi1€: is to
Z _ beAi:1fe1j:E'e'é.,LAia%.f;T Rs:2,1GO/ — pea' month. The izzcome 1033
H " 'T4A'''–. §;r3po1$:iefiate to the disabiiity is R32 10/ –~ par mtmth.
V' * 8:1 reappreciation of 'aha eviderxcs, the
VT " -peititicner is entitled tor C01'3:1p€I1S3Ii0¥1 under iihe faiiewing
' " heads:«
. Pain and agony
. Loss of amenities and ciiscomforts
Rs.30,0{}()/-;
Rs*..1(),{}00/-
. Medical bills am pmduced fer Rs.2{},O()()/ —-. En
petitioner is to be grantsd R$.25,000/ —
211151 incidental expenses.
. Loss 0:” income during 1J~eatméjfit’
..,Rs. 30,0001».
. Loss of future income dn«§{:::Qu11.t” of 10 ‘V
(iflcflfllé) X 12 (mcilihs) (‘m’i1’1¥;T1;91ie1:)’ :”RS;;}5,35Q[ -.
ii’; ;_a.1}1_ ‘;)€’sE17_t_i’t>1f;c:r I is entitled 116: a total
compefifiatiéxa 51* R’é.{‘1,2’®.,f%é:O/- as agaixmt Rs.5’§),0}G/~
awa;i<_;1édu.by £he:..V_Tfibz§111a1. The petiticner is entitled to
aif: on the enhaliced compensatien fi'{)m 'aha
till payment. A
xtzvb.
Sd[-
Judge
Sd/–
Judge