High Court Karnataka High Court

Mallika vs M N Sethuraman on 11 March, 2008

Karnataka High Court
Mallika vs M N Sethuraman on 11 March, 2008
Author: Mohan Shantanagoudar
1

IN THE HIGH mum' or-' KARNATAKA Afr

DATED THIS THE 11*" DAY or é 

Mallika : _ _  1.    _

We Syed'-Mustai ., p    % 

Aged 35 §?¢;_.u._.a     '

Rfat Siddappa C!oir'2poLii1fd,,._ "  ;

Mu:*:Viz'am&ppa'i3!ack; _ 123?! Main .  V 

7%? Oman; €3angc'nahaiii.._ _

B&ngal01':-5603332,»  .. ' ' .. APPELLANT

( Bymi/a.1V.aix-ye§i~s§' »;¢§~;_Wmtm 3

V o

 _ i._ M,i€.S€thurmnan.
V "310 Ndfiilarayaxl,
Rita; Nb.87/A, Bye Pass Road
 vDarr-napufi-636701 .

 A 2. -fl"he Regional Manager
A '  United India Insurance Co. Ltd.,
R.0. No.25, M.G.Road
Sahnkamarayan Building
Bangalore-560 001. .. fiE§"Pf)NfiEfi'T'

I By Sri B.C.Seetharama Ran, Advocate for R-2 I



3?.

This Appeal is  under Section 173 "Motor
Vehicles Act. against the judgment  «§3.t}?£__§l'€71;__ dated
24.10.2002

passed in MVC.No.2998]O2 1-vs
Addldudge, Member, MACT, C0u,rt.. ._;_vf $.x*.n._fi_l1_ f.”.’;5′-.3.-!.9V;=I.t.j’-3.’.

Metropolitan Area, Bangalore (SCCH-11;), the”

glnim petition far cr_:-m,-L-.-1′-.-..e.*.3e1i: %d as.’-:~._’:i:1.-;g* Ve::1;V.;=::-.cr¢;rr’-t ‘eff ‘

compensation. ~ ‘ ‘ _

This Appeal coming _0i1._i’or *;the (30031
deiivcred the foiiowing: .


   

V     

This _    t--appellant sedan' g

enhance;-H1001′ fivansled by the Tribunal below.

appearm g on behalf of

botli”p01′!iiés agiti; material on xetroni.

A ‘ . _f=i’u’:'”‘* ¥f*’¢-iigjpeiiant sruifexui seven: injuries to her right ciavicie.

._ for about six days in the hospital. The

“F1ibI,_i’1i&! all has granted compensation of Rs.21.000/ – under

.0 V0va1i¢m”s heads.

4.’l’he doctor is not examined in this matter. Thus. there

is no evidence relating to disability on mcxmi. Even otherwise,

Kr/9

W-

:3. ,_,,, ,,.,,.,__.A I___ -AA_ J,-__1__-1:;__ _1_.A_. ;- 4|__._ 1:*..____4_v..~.___AV..”,._V.¢.’., ..|__-_’_1_
IHCIB 08111101 DC any (lltlilfllllly um: 19 ll!!! uuue. ~’!3_ ‘ ‘l V1332.

However. having mgani to the fact that,’-“i}hé4A ‘tV-has

sustained injuries and was ijiiiir

days in the private nursing l13r)me;’,” ”

compensation of Rs.45.GD_G;,4_f. 1;IAeI’lV(‘3(‘:.,V is

made :

Award of thé The claimant-

tappellantfis-3: ‘_;19fi1p£fiaation of Rs.45.00()j.

(flupeegf “i’_?pIi§*fi:__Ié 41;;;q3:agx~:t_1’3«’9n;y), which is inclusive of the
fiby–.t1_:_c:V ‘l’ribunal. with 6% inflarest p.a.
from the date of petition till

me. -_1&_saa.-%. Awsyd. .r; n t… drawn I3.r:1:so:’d.mg,1y=

V _Ap1x)Hea1″is’ allowcd in part aocoxtlingly.

“W