IN THE HIGH COURT OF KARNATAKA, EAr;{E;ALIOI§_Ei–. .
DATED THIS THE 16TH DAY OF OCTOBER. ::3’O:O9_ ”
PRESENY: . . ‘
THE HONBLE MR. Jusf;fIcE’}I.
THE HONBLE MAEIMATH
M.F.A.
BETWEEN» ‘
MARUTI~II,=i’ _ I
AOE;39 YEARS,1′.;__ 3
S/O. E-SR1″CHAI’1iKAM’UNi1TAPPA, ‘
KAREif}UDDAHAL-LI;vI * « .
EANGALO_RE– 560090, ‘
– V APPELLANT
(BY SR: _G.R. PRAKASH, ADVOCATE)
1:.’ “II¢:iE..IOIéIENrAL INSURANCE CO. LTD,
A “1.IDIv1I3.IEONAL OFFICE ~ VII,
# 1_.,~ RAJMAIIAL VILAS EXTENSION,
‘MEKHRI CIRCLE.
BANGALORE — 80,
V x BY ITS DIVISIONAL MANAGER
‘SR1 KUMAR,
s/O. PUTFAPPA,
AGE: MAJOR,
# 91, DASAPPA GARDEN,
H.M.T. LAYOUT.
CV
[J
RT. NAGAR.
BANGALORE w 32.
(BY SR1 v. NARAYANA swA,MY, ADVOCATE EQR R1) A
{BY sRI BABAJAN AND SHIVAKUMAR, A:Dv,s.I.,FoR R2;
THIS MFA IS FILED is/.s 1.73311) ‘OF Mv”AcT Ac;;AINs_T>
THE JUDGMENT AND AWARD”vDATEi):__2;3.,1 Iv,03,P}XSSED IN
MVC NO.-4209/02 ON THE FI1;E_oE THE’-XII1’ADD,L. JUDGE,
MEMBER, MACT, COURT.,”v–.O’F_ CAUSES,
BANGALORE, Isccugrs) FARTLY._ALLOWING THE CLAIM
PETITION FOR CDMPENISATIONV AND SEEKING
ENHANCEMENT OF coM-pEI’-1sATIoN. ; ._
This apfneai hearing this day.
.; delivered the following:
“” H ” ~ = N T
__Tliev”appveHani:.,fij’e_titioner has sustained fracture of
lateral In.aIIeolus- ina niiotorivehicle accident. The doctor has
assessed th.Ve”to_i’a1’bov€:1y disability at 10%. The petitioner is
Income Tax returns disclose the income of
the “pe’fiei;§rIe.ir..–e: Rs.63,892/– for the year 200102. The
in(:.omev’lCsVs~i’ proportionate to disability would be Rs.6,390/–
Pi?’
V On I”€*E1}3II)I’E3Ci¢’:{‘{iOI’E of the facts and evidence the
Mpietitioner is granted Rs.3000O/~ towards pain and agony;
Rs.1000O/- is granted towards loss of amenities and
discomfort if any on account of disability. The petitioner is
40/
I A
‘4.)
granted Rs.lO0OO/– towards medical
ex enses. The etitioner ma be out of em lo~’»<rIi'enifi"~for–aboiitu
P P Y P J' b . _ i, .
two months. Rgs.IOO00/– is granted jiovlvjardis.:l.oSs4’o£”=inc:§nie
during treatment. Rs.63.’30(ir3Corne}” X
Rs.95850/- is granted towardsfigioss liincome on
account of loss of .pgetit.ionerv is granted
Rs.I55850/~ as against’A__:§é15’fi=§j,e.o§;,l’,L[kawarded by the
tribunal. On the interest
payable is date of the petition till
atifiealivl is allowed in the terms
indicatedllalbovelglg n
iiiii JUDGE
sd/-
]UDGE
Gpslk ..