BETWEEN: ”
IN THE HIGH COURT OF KARNATAKA AT %
E)ATED THIS THE 10″ gm 9? A
BE?/\()RE:”‘:”V.. 1
THE H()N’BLE MR. JUSTIC§Q;3a?~3A};Il;} B¥R%A1§fiI3bY
M}SCELLANE()US 1335*: 4 105 01? 3606 (MY)
M” G. ” 2 .. ‘
Wig R.R.Sugih¢¥mdr3–‘:’*_V_ ‘
Resident (£813., i:.S’?fMai;1 .. ” V
Sree1}i¥asa1i3Ig&f”i:’ ‘. ”
Bazmshaakari I S12-sge
Bangaim-g. V ‘ ‘
(By Shri,Shr”ifiad_:VvS}:a$£:”i,V}3§;ivuua,ie)
Sfafiovfnégg Siaéamyr
No..__ m’%z;, ‘5-fi.’«-Main
6″‘ Cm$s«,_ KM. Ceiony
..1§_BI:><ck.,; Jayanagara
VA "ii Baii'gaIam-ii
V. i7heNafiunaI1n3urance
Company Limited
RC}. Subbarzmm Complex
APPELLANT
M- G. R3343, Bangainrt:-0}
By its Manager .. . «. 2 9» " _A
(By Skri. B. A. Ramakrizshna, Aévtmaig fuii"-'…4R .t_"~:~.:*['5e.:»r:i:su'i:<.':1'"':§
Notice 2:3 Rcspendezml dispensed with} " . '~ . «.
$g§m$
This Misce:l1azstmu:~;"' 'First Vius-._I__¥§ed itfxdvcr Stxfiiun
173(2) 51" thfi Meter Vchiclizas, A.§;t§. ;aga–i:'1m'fi1e judgement and
award dated 06.12.2005 pass:tt:§_3 f'I51"MVE3., "2—17232004 an the
fils of the 14:" Addfiienai Mater Accidents
Claims Tribunafi; '(kart if Siziail" Clr1?"€:i;*:'?L".S,..~- Meiropvtjiitan Area,
Bangalcre, ('S€f3.H~1_4}; allnvaaag the claim petitécgn fer
cuxnpcnsatiunigxuiéiu. » Q'
appe}fl ."';: .'fl._V§":}g 'b<::i§I3.__}1-3a§'d and i't3:§i:':!'\r't':{i and (arming on
for pmzmimcement {:f";L'::ég:§ie:z!V..this day, the Court deiivered the
f0ii0wiI18:- * ' *
«g Jg3GMEwT
» –» Beaitd. %£§1:<% €1;unsc§ for the parties'
2. ‘Th”e~I’a<.:{S ifilgg faiiuws:
Thé was injured 22.25 3 rcsuii «sf 3 motor accidcrzk
‘ ~>.¢AeV.Vr¥VT1L:%’é’;?:f;g the van in which she was krawiiéng which was hit by 3
h ‘ … im”;§s, being tiri van in a rash and negligent manner.
3
The apptzliani after having obiained ireaimeni had pmifiirgd a
ciain} ;3uLi€iu11, seeking eumpcrzsaiiun umic-.23″ Sc:cli0:;””~§{j§E.
Motor Vehicitrs Acfi, 3988. Thu Trébmzai .. 9»
folicrwing amounts:
I. Pain and Suffering
2. kicdical Expcnditprc
Li.)
. Less of earning :3firi§1g.£f::_a{§.’i:}:r§.{‘* .. 2L%,0(}(}
4. Loss ufg.;;§§:13.iiies:” V’ H ‘ ‘ 7 Rs. 15,086
5. :’Ct313=;::}.?3i§gt:._a1id I’:3_¢_.§i£3.§;fi-$,aE sxpcnscs Rs. 4 000
Rs. 79 090
Inicrcsipz} £l1é?”::*.bj§v::Vé:=i daic of pciiiiun iii} {3a.}=*mc:’;L
.’ V. &T§i«:.:&:’c¢§ii:%t:Ii’iig3;1 o{&i3}ié’Counst:l that ihc appciiazzi was ¢:+11€i£}t:r3 iv
:5». §:e:;::j’gef 1:,iw.fa%_1″d:«; 3:333 uf earning during izwimcni as was
‘ C\fi(iA€’7’1*«1f£’eC{.%””Ei:%,*’vA’.:’&’1Afi$ Leave Ccrlificais for 136 days, whixsh wouid
§fsw¥’§ts§ the appttliani not only lost her camings aj
per month apart from the less of benefii uf
-«fincashmcni uf ieaw: and Ehereforc, seeking mhanwmeni is
Z3
5 .
sxsiace far {he disability which aifmisz £113 appcilani, in u{im:§f’~.ways
apart from musing lust; of amenities. Hcncc, the award.’ Q? _’_:_:L:iV,§+;*;:1:~.:.¥«
Rs.20,000r”- {awards disability’ is juaatiiitzd.
The appellant in: am ebntiliéxi £;} ::,e1ijg ‘:in’ur8″V.m§;:i’¥.£c&3.i
axpcnditurt: as Eire saints has b¢¢:n4__re-iziihufacd by ‘7i;§1¢§4_c;1:{:;iu§?cr_ L.
and the ts:-mess paid by {he appefiaril has T_a:wa1″v§3i€d. T316
a:pp_ci3az:£ is heme, hcid €3:I}”1~!:.{};’;:,’r’._iA {:3 a;Vj_E<}:.i3'§–_*;sj;z§.§iiii3.)nal cumpcnsaiiun
uf Rs.6l.;{3i"}0f~–« iiijitresé» 'at 6%"'p<<':':9 azinunl from the dam of
award ii¥I 'P'a,$?&":1c:2L "