N THE HEGH COURT OF KARNATAKA
C¥RCUIT BENCH AT DHARWAD
DATEB 'ms THE 4?" mv OF MARCH. 2€§b%9',5;; i
: PRESENT:
THE HON'Bi.E MR. .1us'r{1 c:E r:x!'.¥A<:; ?g"£'fi,' ' & ~ 7
AND % _ T
THE HQNBLE MR. .:us":f§M§:a ARM .P_¢A~€%kx¥§§£.,;W
M.F.A.N(}.699a.Q?'jz§34_ (W)
BBWEEN:
NEW 3?-JDIA ASSURANCE COMPAWYVLT :3, u
REPRESENTES BY THE MA:s:A<;'E*R-- .. j A *
cwg ROAD .. 3.
BELGAUM :
APPELEAJEET
{By Sri: ac'. é&'E"7:tF{;ARA%;égn{ 's2é;c;; .,.:AavQPA"s;uLa:m"3fi;'_;~
MAJOR; FzEs*:::>Emo§ i-iE{31_KA¥;;. DAM
HUK.'/.EF€I{TALU%()'
BEL§5AUME)iS"F. '
E2'; €t}:¥?;§~§fJfi§RAvBALAWANT MANVE2
' M ~.5foNaEr~sT3
A' ' "--.{§'&'..SRi. B.$L"K':fiaMATE? AQVOCATE FCDFE "R1;
V' 3% - Samar);
tflflif
5"---...S--'\"'wF\'""'~""
'}
4.,
was MFA comma om FOR FWAL HEARENG "ms Dm'ti:'.'?~_RALE
NAGfiRA.} .s., SELWERED ma FOLLOWING:
JUDGMENT
The second respendent §;n$:…:r4a;nc§ie §Ccst:tpV¥an’yA. in V
m.v,c:,2\sm754/2003 has preterkcgatttthtet gram
aggrieved by the judgment?-.2;’§tc£V avéérd stduiyttt
2094 passed in the $a’§:~;.Aca$e”‘b§,?t.j’th:é:’–add§t¥éh’a£”tvLA.Cf’E’.
Hukkert (hereinafter retiet;*.5e:;j”t;5i”‘:g;s far short) on
the ground :.:3tV.7c§ompensaticn of
Vof first respcndent
ctaimazfét and award is on
the higt;e:!sidVe it deserves ta be reduced.
;2, t.’v:_a};ef” héarti the arguments at the leamed
. tatc::;;:fi;*:§é§t,.,’;w~:’:b<;tt3 thvjéimtsides. We have atsc perused the
I and award and atso the entire
. matériatv*«.®'r'écerd$ obtained frem the MAST.
.. Except the finding as to the quantum of
«t dcttitpénsatien awarded by the MAC?" under the impugned
jfiégment and award, at! other findings recorded by it are
net in dispute. Learned counsat fer the respective parties
.—–«.(""'—-~"""-v–
3
have fairiy agreed tor the suggestiens made by to
the reduction frem and additions ta, the vari_c:i§.is”
of compensation awarded by und.er’fiiie_Vv’v .
judgment and award. The red:€;3c;ti«:>_’r’:sj”
agreed are as tinder:
5) Rs.5Q,O0O{¢…..RtQwards % pain. find
suffering from Ré.;:%O.né.§!a§_i<:5 " by the
Tribunal; .
st; F2$_. “£5,{§O0£+ ~:.z§nfiVé§§*”‘*fE?se….lT§ ead ‘fess of
amenmés; e%:;¢yfiT:%vér::’.%% k&trcm Rs.75,o0o1~
a\,Mardf’7ear:i” zine ‘ ~ . V
V’ ._ under the head ‘mas sf
eé;’sj;it’:§ ¢:a.p aA::}?t;}:f’ Rs.3,82,5001- awarded
by znéM_AcT; ‘ ‘ ”
has arrived at the said amczunt of
A RS;’3,82;4.?5{3fv§§/§V~.;;f:5§w¢ards fess 5? earning capacity by taking
V «V the”””‘inf3i«.: {ir1ie*’ V’of the irfiured ciaimarei at Rs.3,?5S!–~ per
‘ V” :j.:E’3’1:.L’:i”:'{§’A1 V5!’ Rs,45,0Gfll- per armum and taking functiona£
<ifi£'i;s'ia'EiA§l£ty at 59%, Having regard ta the nature cf the
Efijuries sustained by the ciaimant, the peycentége and
nature of disabiiity suffered by him, we suggesfed that it
'"
accordirgiy. Whatever annuni: Ea deposfleé by
appeifart insuranw Csmpany in Ms appeal sI’a§.E2’_ bfa* 5.’; —-:if
transmimd f0!’f¥”¥W§fi’! to the MAST eonoeI_’_aed_._
BMV* % %_5 §f 5 : : x ”