IN THE man COURT OF KARNATAKA AT
BANGALORE
DATED THIS THE 16"' DAY OF JANLIA:m;* fiajia,
BEFORE ' A ' '
THE HON'BLE MR. JUSTICE"I'IU.LU«§3Ai)i1(;¥§.é§_fs{IESiEi' A
MISCELLANEOUS 1?1R_s’r
A
BETWEEN: A
Sri.N.Ramac%-Qndra, 2 V.
29 yearSg_3}’Q Achairi, __ _ V
R/’at Nos”! 1 if}, N”O.?3._r V_
BhuVa._nesh\w”afi;j;_agu1;”» ~
Subtamany§3;A_)ura’fVPO$t;._”
BaiiAg%11¢3:e.V ' ...APPELLANT (By _41V$.Ic't.,:' '
Sri,.R.Chémdra3hekar, Sri.Girish and
.KFiShAfi0j,i___Ra0, Advs.)
” A s.B3§ar§;a§a, Major,
WfO’L;akshmikanfl1a,
” Rfézt NO.S4:’I ‘7, Chunchanagatm Layout,
~ .A A Kcnanakunte, Bangalore-560062.
V The Oricntai Insurance Co. Ltd.,
CBO No.1 1, At No.21, Mission Road,
Near Subbaiah Circle,
Bangalore-27. (Rep. by its Manager) …RESP()NDENTS
sustained grieveus injuries. The Tribunal? on the elaimlpetition
being filed, afier enquiry, having held that the aecideefiéjdfixfes due
to the negligence of the driver of the ante
has awarded a total cempensaticm of li(V;1t_’d’
satisfied with the same, the claimzint befofe~i*f.
3. Heard.
for the appeliant file
cIai_:rdnaI_1Vt’_A of the right femur. He was
workiiagas 3 Cerfienfei=.:’eafi1ing Rs.4,500/– per month. He has
l’§.s.l;2,000/– towards pain and sufferings, he
another Rs.8,000/– on that head. Towards
r and enjoyment in Zife Rs.5,000/– is awarded.
be awarded another Rs.l0,000/– on that head.
2 ;Towerds loss of incerne during the laid up period Rs.9,000/–
veould be awarded for a period of three months. He would be
awarded another Rs.24,000f– tewards £035 of future earning due
to disability, since taking the disability at 10% the Tribunal has
W