High Court Karnataka High Court

New India Assurance Co Ltd vs Master Ramu S/O Kenchappa on 5 August, 2009

Karnataka High Court
New India Assurance Co Ltd vs Master Ramu S/O Kenchappa on 5 August, 2009
Author: N.Ananda


WQH C’

13 um HIGH cwm or 1<Amm'rA1<A AT BANGALORE
mmn ms am sm my or Auausaru

'mm HOIPBLE mmsncn % k

BREE

HEW nmm co. %

57!! noon, \?AI{I(AL:IV Am 'BHAVAN,

HUDSON cmm.a,* A

Apmnxmrr
(By mvocxm)

son oiajzzncaama, a mans,
' ksmczkkkmnamespazsammn BY
HIS Faflma AND M0'l'HER,
NATURAL Gmmmn.

.SRI~..KENCHAPPA
. or I-IAHUMANTI-IA
~ MEI: Aacxrr 33 yams,
_ WIFE or KENCHAPPA,
* 3-AGED ABOUT 33 YEARS,

% T *ALL1′:2/Ano. 295 HAVADJGARA sum,
.)’amJmHEamARmAGAR,
~%

%€Z?§%~§’ éféifiéifi? W Kmmmm Q? mmmmm Hfifirfl mam” @F KARNATAKA HEGH CUUW” GP i(ARWA”F’AKfi MGM GQUK’? 0?’

me. R.MAHEsH KUMAR,
son or RAMANH5, N0. 126,
mm 012033, smnmx Amzecv,

;m M.mau- U?” am-amalgam nwin-‘wmwm” -c;wamm-mnmmm nmm EQUR3’ OFKAaNMM%:§§”‘MwHcQ’uRT m’mmA’mm mm-2 ‘com? OF QMRMMAKAV HIGH “CC

RAJAGOPALANAGAR.

BANGALORE -~ 560 058.

3. we cAmMc>z'<£ 'rEx'r1I.m
PVT. LTD. No.5-104. RUHKA
PLAZA 157, WI-IEELERS ROAD,
mama mwn, A

– 5. Rnsséczmnazrrs _:

(BY sm KJAYAPRAKAS-I, 1%-‘oR% %

um mm mar: U/S.173(‘1″j{:._”C)F mi
AGAINST THE Juncmmrr & AWARD DATED.”

1712/ 2007 msssn IN Mvc I£{m91.1[Q6 ‘ FILE
or me: xxv ADIZL. wow, L
or sum. CAUSES, AREA,
BANGALCRE (3<3I&i10).A% % ammzme % A
oomfinsanai OF iRS.;2;'}5,(."£)(Li€-' @
5959.5. FROMT¥£E.'fl':¥!'Ev'{}F mm or

11-us QR'-…FOR Hf-IEARHHG ms
my, 'rm coz1a2TnELrvmg:a1*m3:%%m.Lom:~

filed this appeal fir

to mum of mm and ambilim

2. I have hoard Smtflarixzi Shivananda, kaamead

Coumaiappmnfifiar tbs Imura:ucaCt§n:q:a.ny.

5-\e~, -.48′ i 1. 1» ‘* s

£3
3
E
X

33.:

53

5°”

%
mi
Q
as
3
3?;

E

3.Aape:modiea1reoorda andcvkleme orPw-2
Dr.GopaJappa, cmmmzmisusrma aamwmg

1) lace:-ated wound mmaurmg 4
A’

filmnd

4. The about 4
years at was treated at
eutxieme of 1=w«2.

aaimmt has right facial
and walk properly. PW-2
phyakxal disability at 50% to

of Ra.2,45,000l- under the
kk agony Rs. 15,0001-
Conwyame tknourislmzcnt Ra. 8,000}-

QF %.f&RWA?%K& %-“$3-E CQUW” 0? KZRRNATAKA Hifitfi €OUfi”F WE’ Kfi§NA”¥f&%%=:;I==:3?:

4) Loss ofafififlhes Ra.1,50,9CK3 «~
R’ 3″ g,’_\.«~.

€1%E=«§ iffilfifiiw $5′ %i&M”éfia’E”&§%§fi’s. .’

2} abrasions own’ right mom %

%Iuc’xge

3 ..

Coma}; shall be tramfermd to MACT, SCCH-10 at
Bangpbre. The payment and Fmsmsiznam she}!
ratio evolved in the impugned award.
dn-ecwd’ aches:-than-‘ costs. .’ V V.

9 mai fimfi ,§33Q $93.” §£.£.§§ 3 #3309 $93..” 5_§<zm5_ 3 E33 39% §§§§§ 3 _§§,,W "_wm…..%.,.§§§ 3 ,§§$% wfifi