man uvum vr RAKNAIHRA mu:-1 puuul U!’ Ixnummnlun mun Luulu Ur KAKNAIAKA I-ms:-1 COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1
124 THE HIGH ceum er mnam-ram 3%’? nnn;¢1a_. i;.r; 3x
nmsn ‘n:-ns ‘ms 323 my cm auu§5″~-2’ac§§_’;'”‘.;’
THE ‘E-iON”B£aE 2«11:.Jus’:’:§:;cz §u-iasxflir;
M.F.B.Nq514933{2Qh7(Hfi! ”
BETYEEN:
!-iaruti Manj unat’h-…_§i1i1ei;a:;_i.L” ” > ‘
3’! years, Mwcata –.
Rf«::.N:i.1.ekani, Si;’:gi_’ra1uk_. ‘ * ” .. .m=rx:.z.m’r
(By Sri. shripad §h;a,et£*i, i
ma: _ .. _ ._ .,
3.. Sadhir Hadaafl ‘ ;; _,
C::”¢.r-:.r:.acaik cczmplaxw ”
Devikere, 31:317. «.
2.’rha N-aw India Ass”ur.’.”mcVa’ _ ._
Company {;imitge¢i,L..Brant:hV_ ¢.f.fi::e
shrauqw “P..F:a3ari “5u:i.__m:L_ng, .
Chuz’ch_ Read,” mm:
By its ‘:~g1a:m:gar
éf.’ vagsnindra. m.s2′:%sg:;x
Gaz_’§’g’-:1. !i’ark,*-.;,_1nnemat§s Galli
Siirai. ‘iittara ‘Ramada. . .RE3PCNnENTS
Rae, Advacata for F.–2
‘”=.F&*:j1’—-.and “Ra-‘3__I’j{:}tiOB dispensed with?
-o~o–a~o-
4. appaal is filed under sactian 1?3(1:a at
Hand: Vehiclas Act: against: the judgment and avarfi
datfid 7.9.2007 passad in u.v.c.a:a.a9xes on tho
%
filc at Number, Additional mew, s3.z,sui’r’,_ gg:a:t1y
allcwing the claim petitien for cfimggfiaétigfi and
saaking anhancamnnt of compansation,f7 2 H’ l
This appeal coming e§mf§r.§inal»§aar§fig_£hi§_ll
day, tbs Caurt passed thal£oil&wing¢$__ _”
Jufitsmamh ‘
award the lfifirnfid géunsél tor the appellant
and the learned gqqhsal fr: thgfréspandents.
2r”r,f§§§;¢a§a Va£Vfth5V_a§pa1lant is that he
wag rifiifiéiallli§n]§h»§mmhtor cycle and the sans
hafi mat filth in aééiaaht resulting in Iractura at
“nun Luun: ur RAKNAIAISH rm.-.vr: pupa: Ur I\nxNAtAI\A HIUI1 CUUKI of KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I
his lef£’=§high;« %fii§h3l§rded in hospitalization
V and _§reatmént,D§fidl having laid a claim for
r_Véam§En$$§i§h<_baIorr the Motar Accidents Claims
Erihufiglrafinrjfrihunal has awardafi a total sum or
x 'V Rs.i,#0,GG$fA under various heads. It is this,
l"*v_§hich is éaught to ba ahallenged.
V"3} The counsel for the appellant wuuld
l arcafitanfi that the Tribunal has awarded a total sum
A"""af R3.33,000!- under the head of meaical
expensas, incidental charges like convuyance,
%
:93 count': or KARNATAKA HIGH cgugr or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT or KARNATAKA HIGH couxr or KARNATAKA HIGH :2
fig gamma: ef R3.§,§§§£– qxantea is an téa lever
Eififiw Farzhfir, in 3% far a3 t%% ;m33"@f2futurs
ifififififi £3 fifififififfififi, tag T:ib;nai."%a3_"@r¢§ee§3§
fig ada;t tha nciianal fiigabiiity"逻?n5% whe:éa3
t%a a:$é9$maa: 3? s maéiéal:g3§£t$:ififisf§¥a§?tka: A"
t;ara wag 23% fiiasfiiéirya ?%$ra§az§; it i$3wh¢;ry
unfair ea tfia gart £f ihg ?ri§aa$i 3&6 tha
?§i§g5§i fiafl§fi§=$%§6§ia$$S% i§E,fi§iBiflfi a3 ta the
%xt%mt af fiiE§hi§if?Vi§:th%fi§1§€$ af the maaisal
grgatitééfiérffi :é§inian"'$a§*-Ranaé, tha award af
3. fin£éE3xt§ap Essa af Emtara lass af
. 2§¢aQfi: sf i§é disability sught ta ha
*§hé*@é5;5 $h@t tfia diaahility wag 20%
53 ms? ?;§%;
;; _ Far cmgtra, tha fiflflfififil, far the
V.gr&3§m3g&§:¥w¢ulé mgpeaa tha fiflfitfifitifififi and wmulfi
A,;aia? fig: that tag Tribunai has graceadad an the
fiéséé af tha matariai ihat wag mafia availabla snfi
,_ ifia $§§%ii§fit is §éQki§§ snhamsamsnt mf
caggézfistian withsmt any iaumfiatian being laifi in
3ug§w~$ mi the same. 33 as far as the
M
5$fit%3ti§: fiaat aha lass af fature insame ought
5
IGH COURT OF KARNATAKA HIGH CQ’U3T OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG?-I COURT OF KARNATAKA HIGH C
%$fi%li$ht :3 hald éfitiiléfi ta R3.1Q,fiafif~
tharama. E3 3% far 53 tkfi iaas mi in¢éfiée&uring
aga §%fi§@–Gf fiffiatafifit is sancezfiafi} afiefitfiéagh.
fihfi ?3ihuna1 hag pre5ume§,:§g n$%i§nél figuzg bf’
E$.éP$fi$E~ gag’ manih, Ehaf gang _au§ht’ft¢’?mav§z>’
xggn gzanzaa at Raga: figs ffimf mani§3;,M$ihcay,it
fig :%$fi:i£€e£ ta twa Om§nt&a,'”:h§’ agpallant i3
Eaifi %2tit;e§ Vfiéf a§fii§i§n§iOv$am Qf R3.$,Gfi6f~
afifier the’ §%afiAW§f._;§3$ ‘%fV%i3t9me during the
géxiaé sf fiiraaémaht; “AOz%*-$§ far as 1355 af
“”v:=.;me’ ;=:wa.:*d mi R.s.5,:m;-
s’:y:*:E% i%§¢zV.£i§a Oéfifi. tha aggeiiant is halfi
§nfiiti§fiV.t@O1ffi:§Ee:. sum. sf Rs.1G,§§fif~ tawards
L333 Oéf “%m$fii%i%3} is am far as the claim
vfiflggxfig 3$§3 mi future incame is csacarned, there
i?» ‘giagfifi mafia am: far amfianaemant. in 5a fa:
7;§ ffiEu:§Vmadica; axyaagas arfi mangerned, it ia
4§$fip;i”§i3§ute that i@§l§fi$fi are gut aha tha same
A:,:%g$i§&5 ta be ramfivafi, ?§% ?ribunal nag not
“§fifi3ifi%f&fi tfig aaifi haafi, w%i$% is unfair. $3 a
€§fi$%fW§ii¥é aafiafiamané. Qf auah future medics;
&fi§@E§§§ R5s:§,§%&K~ $§§ hé safely taken as
5
IGH COURT OF KARNATAKA HIGH COOURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
%3″;”2:’;:lfi;;.E.»-3=§ 23% gems,
awn
agagzaiiant ii: grgtitiazi [ta”‘:ac::5,it1;.:;ia.’;._”””
sf I*?:’$.§3,i.?-¥3f§2′- with izstesest 5%
:.?<:;:: mtg <32' awarzfig
*a'3.fbg'-».
z2zza::§.i§33; Qxgargfisas. ‘z’E”::.-ya agspallané: is ham.–.__
;%:::¢r§i:*;§l=g, ma gyms; is _aa.vJ._Vi_é’:3:.£_~a;i*.i:.A_.Of4