High Court Karnataka High Court

Nagaraj S/O Sanna Thimmappa vs T R Prasad S/O Late T V … on 5 February, 2009

Karnataka High Court
Nagaraj S/O Sanna Thimmappa vs T R Prasad S/O Late T V … on 5 February, 2009
Author: Huluvadi G.Ramesh


.. _–… ..,. ……………m – r-nu-rH.’.’Uulfi or KARNATAKA ‘H:’GH’CbU’hT’dF KAEW

hUfl%KA Hflflifl

IN THE HIGH man? as §=,:A9.NA’ms:3;é’»:wJsr»z} ” ”

BETYEEN

NAGARAJ 514:: smewn. Tax:-mé§?AV”

was macaw 33 j2’s;ms,_… A ‘-

s¢'<::Ri«:mG AT A3.Z..?sP£-_E'AiiNTS 'jr,'e?.=*-'».<.-'.'f1;*'$.'&'._f=.*'.V'
am z..:.s:z«:m.a;:-_{.a.:_.;;:-:V = _ '
SIRA TALUK' _ 1 '
vuuxua nzL:4frr=.3:_c:f:f . . . aeymmm

E E3; ;~_s.r:,%%; " 3. .;;9 ¥}
RND :

3 Evfgfishfi ….. .. V
‘A _ 3.30 “‘L;A'{‘_Ei.’*«fi’ E’ Ar:mI’}£A:AHsHs;TTY
‘_ HAJQR;MH.fi.0WNER Q? BUS
.}€Q§?’–.H’-=..In5~}’s–r5553, 39.2: zamcaa
‘– A :z.–!r’a M’. G’;—R{‘3.?sD, Y. 2% . HQSAKZGTE
“~ETL¥Bi£€L”~R pa: swim ‘-

~ :*;*:~za émzcfi Mmsaeaa

. ,UN”.T.?EB INBIA Ixsuamzrzs so LTD
‘BRANCH awzca .

; Lhxsmz EAZER

~7CZ}~EI’?Fi.hBUR,Sfi. 57′? 581 a.EsPc~Nn$:~z*I*s

“fay sri : <2: MAKES}-I ma 3.2,, R1 3s:avm§

W

-.,….- vr uumwnlnrul man COUR1 or KARNATAKA men COUR? or: m’s§X’§WW

AKA HIGH I

MFA FILEE E}/S Nam 05′ Mi!’ 35521′ F|¥5f;3L’:.i.’!!’3 S’I{“‘v:.”f:”}’¥’fg:*i””””‘”””‘”‘-*~w1*m*é§%:
JU£JG’M&E’-“‘{‘ Arm man mama 31f5ffi6 e§.s2 £;-:-$.:a ‘:c.z~3:”‘-§«:f:’¥..s”.:«;*
1~:::a.124/83 9:: THE: FILE as THE I .=s.Ia_.I.:~v.:1–..r:’:f’!:”i~;.: ;¥1;L:~:;E’~w V

(swam, awn. MACF, cH:?aAmii’é£:g.’§’,~ ._P3£R’E”E;Y__”V

THE: CLAIM Esmarwztsm ma =:c~:4é’1g.1a*$”é.*:*ic:2:”–.§L2=£:3_ s£:§£c.,=§ii:£’«,._

azwxaricmzm ca’ strczz-1m¢s».’c:’car_.r_. ” -7

‘mm M.F..A.. :62?-;I::°<:.&.<t::r':~:'A'i.fifo%i"L~.QRnEFé$"'"(firs mw,
THE ccaua? DELIVER§I£}""'–E'1'¥fEE, i.«*unc:§ t.4.45 p.m., aftez: ccrmleticn. of Ilia
A ” pat:$’r:;n&l work at Eiharmapura village, bcarded
tiia bus bearing Ragistratian No.33;-lfiffi-§fi§3

to go to his native glans. flue ts: the heavy

Jfi’~’

.,… .. ……..,…….. naurl wax: or xamnmxn man COURT or KARNATAKA HIGH 0

same, the Tribunal has awarded a _wfimImcf

R5.20,GGOf- towards pain and §fi¥féfii§§f*” tmaards was 0:

ta ciisability and Rs..w=6’1,%4r;*:_Va:’::..:r’.’..A._ 5:3′

incama during the paricfliéfi t:eafméfif.

B. It is fi@é_§r§fifi§fi§V§fifl§%% éfigfinsd saunas:
for the ¢@$a;i%gt”§h§t tfi% %;#ifiant is working
in tbs A:iafi:§ginfi§L§§fi§%§f: earning mare than
Es.4,$fiQf’ é:m;l§n§V%§1§fiy caxtificate is alga

predu¢ed”igVthi§ §e§§zd, but the same has not

,V baeng taker: intq con5idsrati¢n. It is alas

=_$fim;t§ed»L%hat the claimant has net been

§uifiabiy awa£&ed an ail othar haada.

§;*g;e$rned counsel fax the Insurance

-§C£$§a@y baa cmntenfied that the claimant has

‘ ffi§xan the benefit under the Emlayaes

J?”

Inaflrance Company Act, 1348 where _héflIwgs

treated. as auah, he ia not entiti§fifffmf~

enhancement as theta i3 ha;_undéf”S§¢tiQfl.fi3

af the Emglayeea State Inafiraficé Est; iQé§} 7

10. Per centra, tha leaxfiad”;§ufi§el_ay§earing
far tbs claimanfi* submitt$&:xfingt the aaid

A.ba:*»§n:yj,;¢} géépect sf the

s¢heme operatga

amplcymegtmgfiifigyig§a n$t fi§%W&he injuries an
accougt_§f E§a§lfi:a%%i§l§$%ident or for Gther
raasdgs,- fi@t&§u§h;]he’fias taken the benefit

af medi¢aiasxpénéfismé§c., he baa mat admitted

_ that fifiat. xAcfi§rd§ng ta tha learned ccunsel

‘W f@r,Rtfi%D.§$aimant he has not drawn such

.. ……………… .1…” LUUK’ ur mmnuwa more cover or KARNATAKA o-sac:-a COURT 0:: :<AmAm<;. ..;;5;..mc'

"" "ii;»Qf "course, as rightly noted by the

' $:i5ufia1 itself that 3x¢9pt the liability

: fin&ex Sectian 149%?) cf the Meta: Vehicles

3xr./