High Court Karnataka High Court

Master C Jayanth vs The United India Insurance Co Ltd on 5 June, 2009

Karnataka High Court
Master C Jayanth vs The United India Insurance Co Ltd on 5 June, 2009
Author: V.Jagannathan
{N THE HIGH COURT OF' KARNATAKA AT BANGALGRE
Dated the 555 day of June 2009
:BEFORE: V,
THE HCsN'"SE.xE MRJUSTICE : K?,JAGANE\E;%TjE'vE;'§ § "'--_

MESCEL,-LANEGIJS FEES’? APPEAL N0. 4072 ;:’Lj’:2:;::é3;

BE’1’WEE1\E :

MASTER. C.JAYAN’I’H

Sf ff}. KN . Chandraiah,

Age-,d abeut 9 years,

R/GEO. 42, IT ‘A’ Cress, ‘
ITI Layout, iiatlliguppws M3131—Rii:§ad;–~.,_

BSK III Stags, Ba:1gal;j>re~8.§ –

Apgnaliant beixlg n1in0IfV_:épreS@1jted’~vv ‘V –.
By his father mid _I1a'{;{2ra71’gu:;23i’€;1&:an ‘ ”

” ‘ ‘ …AppeI1a11t

‘{k.1a7y.s14~:’x3isf;».~:%;:-aiggitfi S.Sheti:ar, Advocate. )

: {;¥«1}.i!:€& i:1vdiai13$u1’a:1c€ C30, Ltd”

‘ _ ‘By’+itS.jTMza11ager,
A RégiQ:::.;a*3″‘Gfi3Ce, NQJEB,
‘ V U:1ifi§:_ Bufidizxg Annexe,
EgA:~:{§ALQREw27′

” sfmaju S/:3. Siddegawda,

Agefi majm’,
$30. 198?, 31%’ Crass,
931 Mair}, Kaiidaganagar,
BAE°~EGALC}RE’,—.:3€5.

…R€tSp(}1″1d€i1″1′{S

{ B3; Sri S,Krish1″1a Kishore, Adszecate fer Rm 1. )

Miscéiianeaus l3″‘irs*{ Appeal filed under Section
1?3(}.) 0f tha M.V.Ac’:: againsf: the juégzent and award
datfirci 13.11.2987 passed in MVC NO.7Q?’2/2DQ§.§}I1 Em:
fiie of XIII Addititmal Sinai} Gause Judgfi &..’i*Jifc:zi:’b¢r,

MACE’, Barzgalom, .’3CfCH– 15, paifly aliQ1¥i{3fg””‘fl’–1§;v..M_

pfitlififlfl fer cz:»:11p€nsation and seeking fififiagiéfigifiéflf

Campensatian.

This appeal Gaming 911 fei*’—fiéaaring {ia§;j, “‘:i?1é’~V

court deliversé {ha follawing-;;.

aimmif D
The campenfiatiéfii ‘V appeiiant, a

I”I1i;1oii*V’ <§}1§;i:'3.:jv5.<;:f M.AJ3.T. is cailed in

qufistiml 01:3. t'i'1¢.IgfQ::::{iy"é:§3atT it is on the iswer sida.

2: 1» ..'}'}:1e ' 'su i:£niS$i ::er1«..':0f {ha ieained Counsel fer the

. " agfifiélfégzi Tribmzal faiied is take naiite 0f thé

:<fi;i.sabi§ ii::g5v";}§?i:*=:;€'::1tage Qgained '£23; £316 deem? and foliowirxg

31% €a;_;1};:1"?f§§§i";€.11;:é€i fraszzturs sf bath Q16 bcames 9:' the 16%':

Egg, (Q-rufih iz1§111f3z' an the laft ieg arzfi feat sustained by the

' 'fagjgpéllaiit in thfi znotor accidcnt, the Tribtirzai cmild §'1&Vs"(3

' " "awarrzied highs? aomgmnsafian taking 111:9 account. the

{iisabiiitjgp k
J

'F

3. Bavizag iiakezfa into ac:(:::>1m: the abeve SUbB1§.SSi0I1S

331:} thfi: mezciicai eviderice puttixlg U33 diSa§3§i§f§’ i};ff.%3i,3f3f’$;

for S13 ieft iilnifi, I am of tile: viézw that thfi

be 8.’£¥i31′(,i€€i }'{$’3f3,10{)/– tz3wa1f:1’s~i:E.1e w}’§?1i€:h

‘£351.11 Ieaci to ;*€.:d::ced €a:’11i3:1gs; in {:’he’fL:i:13.3″é;’ – .

4. Thus, the c0:npei1$a’i£E)g;§;»v’ {g:¢t$ the
above amatult, ‘im’§€r€s:: fit 6%, The
award stancig :_110d:ififed.,:b:,5 ” »%%i_’.’=9*£;}k3eaE in part.
Since the ‘eic:;§1i.i1:a11<::m:1 311101111: bf:

kept. in B'gC.)& '3§1::-;j_a §i;3.'::i§:i?25<.E.i$é%.i zmci {ha i:11:,5z*e3': is

payable to §}1$a;:V£§3e§iEa:T1t. ' '

eke/–~ L'

mag;