the owner was being used for personal
Therefore, in the light of the relevant provis_io11s..:o’t2th.ue’_ji
sectior1–147 read with section 146′ of
the Act and the law laid down
this Court in Bhima.vva’s {supra}, “tare the
considered View on the
Insurance Company set aside.
Accordingly, the owner of the
offending the award in this
case? ——– ~ * ‘ ” ”
The “taking into consideration the
age, occupation and dtheidyear of accident, the nature of
. dQ”‘injuiriedi”sustained, dddd the nature and duration of the
percentage of disability suffered by
the”c_Iai1_nant’, has awarded a sum of €25,000/– towards
and sufferings, ‘<'5,000/– towards medical
'' . expenses, conveyance and other incidental charges,
~i'1dS,0()0/– towards loss of amenities and unhappiness,
$6,000/– towards loss of income, and a sum of
E0
?30,700/~ per month, in all ?81,700/–. The same is just
and reasonable.
13. For the foregoing reasoned fytnlpugned
judgment and award passed by ‘iiable
modified. _
14. Accordingly; bylthe insurer -is
allowed in part and theft and award
passed by th.e«2000 is hereby
modified, liability fastened on the
Insurer on the owner of the
vehicle’.-. if . V H V ‘V V l
_ The dowijeirtyof tiieli/ehicle is directed to deposit the
. V. entire i,eompensati’onfvvith interest at 7% pa. from the
eete –r§’f»..,:petttriea till the date of deposit within three
weeks date of receipt of a copy of this judgment
and award.
The manner of disbursement ordered by the
l .._’f’ribunal remains undisturbed.
Aw