High Court Karnataka High Court

Manoj Praveen T J vs United India Insurance Co Ltd on 14 October, 2008

Karnataka High Court
Manoj Praveen T J vs United India Insurance Co Ltd on 14 October, 2008
Author: B.Sreenivase Gowda
IN' TEE mm com? or Ia3.RI~1'ATAI{A AT BfiLNGaRI.DRE

BATED T!-IIE arm 14'" DA!' or ocmonnn 2095'   '

among   

TE-IE I-It3N"BLE H2R.«.2l'U$'1'ICE B.snEEz~fz:fvAsE   

u.F.A No. 929ax2r3t§a "'~-...[:«:*:*:.*'3  V. 1

3E'I'i'IEEI'i'

1

mrxos Paavzm '3: J
am Jarasrmsmxs.
AGED ABOZIT 22  V  A  %  A
nmr m.9i1, 2zzn'£;:1zcs§.&   
mm annex, .:..c;~ ._11m.e??-»J   ~
BAN€3AI;ORE-~9?  ;_  " _  '_   A
 ....   

my amt: srmfpmaz: K G mm

JANE :

1

;mITEn..«.;;rm’;:A co LTD
I-D. 2;,” 1; . PATRICI-CS
{:1-;:.r.s!.c”:~a1,’a:1I1.%n1)%;r;,,_ BIISEBH man
HA1-I<i?s.TE;Q§;E.§2.5"

31* Irs’–1mrm:§mA’T::

s anccvfi’

-.’i:’S,~’__'{l*» 1-:

1%..:m’%1si:>22, rmancz-mun man

cox

BaHca’§.LoR3~5

. . . REPONENTS

mm KUIJAR ma my

‘I I167-‘XII-I \i’\IH’l\fR!)I\f\E -If} I}fl”lf’1″\ I-EC”!!!-3 YISIHIHMHHV .ll’\ i}If’!!1″‘I HQIM \~I\l\-I1′!-l’l.nl’h’\l an iunn-s Lltuu

\vl\lI-(II-l’Li\I$.l’\I us I\I.r\l\-\ IIl\IIl u…nn._:nu_;- lullnun

tibialia posterior tandon mad ha was treated

impatient for awan days. Considering the natiz;-._§__§ .j’

csf injuries sustained by that apy 3

Rs.1G,.-GEJO.*’- awaxdad by the *m.buz§a1

aznti sufxfaxzing is on the 1owa1;TV.sidé’*~_tind théA2f§£6ré;

it is to be -asnhanczad by
acaordingly I award Ra. and
agony. The tribune»; 0001…

tcxwaurda medical e:;pi§’z%:I{§a:n.:i hills
pnocxmad by the -.=*a%.e,=’-. But
this obaexvatiran the maid
amsaunt inciudas is not
proper. Therafpzef caf Rs.5.0<30l–
tcrsamrds n'm3;ri;fi$idéiit and other expenses
far fiafhi ch caruuld neat maintain any

r:a<::e:i.£:.–1'V,:_;§'." V

V counsel appearing fox: thu

that can account of the injuries

aufi*;:a::i.::§zu.'i:ad;. the appellant has suffered pexzmanent
disahiii'ty at 25% to the uppar limb» and 12% to the
$5

-. : mu: : uuwswnauuu _lf’\ I\!f\f’\”‘§ unlu wuunuuuuu Jr! I)Il’\f’|”S i.l£\II.l \’l’\l!-iIHLI)I’H’\l -H”
I)H’h”\”‘| unlu Hslwlt-mun-na .:n’n:nn-1 unlu i-l\l\Jl\~lkI\l\-I’\I Jf’\ aunn-\ Il£\Il

campanssatien within two months from the date

xaaeipt of a certifiefi copy af this order.

Accordingly, the agpeal ifl: §ll§wu&g Th§ _i

judgmant and aamd stands modified. N§=ordefi fi§ t5.”

costs.

Fr!~ ,’

\f\3 \-I\I I§I’\f\”‘\ IJfi\ILI ‘I-l\!\’J’I\’§LIH\’I\I ..if\ I\II’\f\”\ LI£”\ILI \-f\I’IJIBIlI\IInl’\l _lf\ I\Il’If\”\ I Il\lI

-s.nn…n\.:s|\n.nz Its I\l!\l’\”\ I..lt\ILl S-J’\l\JI5lRI\t$ul’\l Jl’\ I\lf\l”|”\ l…!£\II….l Hlfifhlil ..If\