High Court Karnataka High Court

Marinanjaiah vs Siddartha Rao on 29 May, 2009

Karnataka High Court
Marinanjaiah vs Siddartha Rao on 29 May, 2009
Author: B.Sreenivase Gowda


:9: THE EEQEH C:OI_IR”I’ QF i{ARNA’I’A}{A A’F.~F§§é;?€{‘g;éxf;;§;1é’k,QfEv

DATES} THIS THE 29th }’_,).AY_OF_-1$¥ig9g’3i.’_’§.%{}§9′.V u

BEFQ3E A

THE HON’BL-E MR. JIM:s’:*1_(;:E;_ B.S:%E€:fi”:i%?3$}1;$f}§’;?}f£3–VV£}’E}WD:%. ”

}se§.F.A. _N::;». 34551 6? 2905 fixzivajy
BETWEEN: M

Sré, Marinanjaiah,
Aged 45 years,-,1 ” _ ;

S_,f<:»1a1:r:: I{er1fich:éj1ia1: A ; *
R/a {gr} '1'6;,"£ fi§.zad__Ii8g;ir, '
£Zha:12arajp€'£,_ ;Bafig;:§lQ1'vt§: 569 O 28.

, . . 2 MAPPELL-Am’
{B}: Smt; LB111.1s’r3a:’ii }1’Z::j:1ar, Adv. 3:

‘ Sitidartha R30

‘ a Q Biifiia Raf),
‘ R’,”_é_:a–(“c1}:’;%’%i6, 5*??? Main Rcad,
.4 Puram, Mysere.

” {mrner of the szzcmter]

.. n— / s The New indie, Assurance fificsmpany Limited

A 12/a 198, Man§u:’1a1:ha {Z;0mpi:::x,

C,M.H. E0:-ad,

Near Qeubie Road ‘£’1~a11spor:s
Endiramagar,

Baglgakxc 569 (338

83.? ita. Manager.

§%§:8?N}3ENT3
§:§ri K, Su:£’§s’a11a1’aya1:a Rafi; Aciv. fer E? 2
R 1 iiifzflfiff. fiiapeizsed with;

ix}

This MFA filed Linda? seamen 173(3) of :hei%jm’%%Ac§
against the judgxent and award datad }3{:3;’2€3§Cfi{‘ {Ag-gsfisézd
if} MVC N0. 33396/99 by thfii Member, MA g.-_4’i:§ fiidéil.

Judge, Court 01″ Smali Causes, Bangalom-.{S’»’:*3VC§<I:§5],
ailowmg the claim pstitien fO1' C'€i1"13'p6I1"u5atiQ_f1-»&;H{i.S€3€i}i"iflg

e11.han<:e1:r1ent of <:on1pensatioI1.=__
This appczai c(}mi11sg'Q_I;1 f{)Vi*A.,hé:ari13Vg','M' ciay', the
Court, delivered the f0110wing:f'=_ 2 '- V' '

,;3_.I_;_1_3.kAGr%

This app-€'al i3.A"ny ri:be11:’s._;=r.*i?ji<::1}..i:A1: _ ~ "
~;.hE:i1*;:*§_$"V:;é:xv%._§1'iv:sp*a35{Te regarding the bodily injury

szzstaintsj by ih_::§°app: é}13&nt in a mater road accident. and

tfzrfi 'iiahiéitgn' :§:$:e::: insurarlcs Campany', 1:316 @111}: point

' r*<::;11aiI1s fzgf-.3113' fiflfifiiiififafiflil £5 whfitkler fhfi campfinsaiion

H " fize '1'I*i'i:n.ma} is }11st and prstapfir 0:' ':1: eaiig for

::=;r1i;;ai:<:6:ne:nt.

” V» ;¥’hfi appefiant has sustairifiezi the feiievwing injméfis:

E. Cniah i;1ju.:’j¢ :9 Fight £2301: Qvm” the sizia an the
axxterior part: m:pQ$§:11g nxuscie, tc;:1’1:1o111 and
bilsfifi

Abrasimx UVEY right {mt dzjrsum aver big Em
Fraciure of End fge 591 xxaaiatmsai bones

DJ

Fracture of 1::§:I’mi11ai tinetl (if proxiznal phalazm Qf
ifira ta 5:1: tags right foot,

as eviéiencad fmm. the wcauné certificate Ex. F~-.1g €v.as

traatfifil a8 iI1pafjm”1t. far 43 days in X{c:§i-::;:1§.A_j.:’i1ia_$}fiits_1V,’

Cihaxnarajpezi, Bangalsre. On rfi-a[§j§r:::c’iati{)11..:€)£ V

and matarial evidence on rr:gord i._f “1né thz;-i*t:*–,

awazfiad towards pain and ;ag§:§1:x};f, E323-. tawards
1033 of magma d11I”iI1’g:.4_.f€§§z2r: fifczatment, Rs.8,(){)G/—

awards: “”” “T’:,.E:I}/ — spent by

” ‘inwards naedical expenms is going is 13:5:

éias awarded Grziy a sum of Rs.S,O00/ ~

“V…towar’ds'{‘:. the same. In the absence of actuai

“–V’_;’ei:f§iE::uz*sscInent., tbs ‘l”rit:-una} 123 not gtxsiified in denymg

V_ {E16 amaaunt spent. by the appaflam tawards meciical

expensas, and awarriing a 1’i”1€:€:1§’€: 31.1111 csf Z~*<2s.E§,i30iC3/»~.

Theréfarfi it is just arid pmper to snhancfi the $313325: by

4. In 811} the appeiiarat is e::nt.iE’i«€:d ar:Tv.:.9a;§C£Ti§i§b£ia;

campensafion sf i’€s.’:3Ea,i)f;i(}/ ili13’t.Ef::}§’;£i*,§.1Z,uVf’;;{)Ifi. tbs

dam ef petitien tiil U711′: date 0? Vdéposit. ‘the
appeal is ailewad. ‘1’hé'”‘*j§;i::%g11t::*i£_V_ é;§.;*ss-*::iH1*::1 :31″ the
T1’ibu1″3a3 is maaifieize th.§T¢jg:¢:1:w+%’s:g.ted margin above and

no 0rd+.:1’ as 1:9 cast. A