IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
Dated the 6*?" day of March 2009
2 B E F O I? E :
THE HONVBLE MR.JUSTICE_:...V._JAG~ANN%€??§?IANA.'
MISCELLANEOUS FIRST APPEAE, No;T1?2O'f3..'/..'2OO8;{1y__1;E_f«g'"Q]
BETWEEN :
Nagaraja.
S/0 Kfhjmmagrpa, Agéd~...abo11t 35
Occ: Coolie, r/0 Subhash .NagaIa.{. § Cm-;:$;~Sagar,
presently rfa Nayak Auto Saiesfis
Ugudi complex, Slzaimoga - _ '
Rijppin Pete, H9ea2;1aga1laTa1;fi:,-«.V V
Shjmoga Di$1£:iict.;'TT'L'V ., . ' "" "
...Appe11am
""" Advocate. )
I . ..KUH1élT _ ffiayatggrizde,
. ' S/Lo Shrmthaiah Gayatontie,
~ Age: Majoij 62; Driver cf the
v'éhic£e'A:'mada bearing Reg. No.
' * ~ ié{'i'~~1:.'~'.».[ M5568.
insurance Co. Ltd.,
.0}
..
S@a_1ff,’é3rancI1′.
” .Po;Vicy No. 971103/31/2431?/99.
Stini} Kumar Gayathonde,
S/0 Kanthaiah Gayathomie,
A Owner 85 Driver ef the vehicle
Armada bearing R’cg.No.KA- 15/ M-668,
Marikamba Road, Sagar Town.
Respondents
( 83; Sr}. B.C.Scetharama Rao, Advocate for R-2.
Sri S.S1:’.¥.sl1a.i1a, Advocate for R-2.
Sn”. H.S.Sums}:1ap13a Gowda, Advocate for R4 83 R6. 3
future medical expenses, in the fight of the evideificfi of
the doctur, Rs.10,000/–» has to be gmnted. ” I’ ‘V V
4. Thus, the comgensatioxz gfits E53;
Rs.69,720/– out of which Rs. 1o,{3:}(j;¥%;
interest and the rest will i11t€r¢$t._éft: s:The
award is modified accmjdingly tflh €:”‘qtiéntum is
concerned. But, the to be on the
owner of the ‘v=¢1j’§c}eL’__ allowed in
W’ Sd/<',..
eke/~