High Court Karnataka High Court

P K Mohan Das S/O Late P Kumaran vs H Raju S/O Hanumanthappa on 1 October, 2008

Karnataka High Court
P K Mohan Das S/O Late P Kumaran vs H Raju S/O Hanumanthappa on 1 October, 2008
Author: Subhash B.Adi
' ' H " 1  ' ' = Bhadmvathi

    India Assurance

VA  ~ " A-«I Zubeda Building,

-1-

III THE 31$'! GOURT OF' KA%A."1'AK.A AT BANGALORE

DATED THIS THE 137 DAY OF' OCPOBEFE, 2008
BEFORE

THE HOWBLE MRJUSTICE SUB!-{ASH B.ADI__  "   

 

BEIWEEH:

Sri. P. K. Mohan Das
S/o. late P. Kumaran
Aged 4fi years

Residing at Fig.2?! URC
Railway Colony
Yadavaglri  A. " 

Mysore. '- V  '  "v. ;.,.A.PPELhANT
(By Sfi. S. :N';"Fi11:r-at, nag.) ' " "

AM):
1.

H. Raju

8/o. % _ ‘
Major ” ” % ‘
MaujuuaLha’N_ilaya ‘ . ‘
Kavalammdi ” ‘
4_ Kadalzgzttc
fihadravathi ..

9-

Mmfis:ing’F9ri:Ifi’er’
_ Nilayd
Janaaptarai;

“Rep. by its Branch Manager,
Kfiranch Oficct 11 Floor,

3’4 tllmss, Shimoga.

there is __ Hector, but doctor has examined the
étfI1ar..__1() -greaf; rs, it is not safe to accept the percentage of
‘ my: opinion, towards disability sufiened due to the

“Rs.2f},0OO[- is awarded. Considezing the same, I am. of

ea’ have the compensation awarzied by the tribunal with 6%

iiiterest. Q3 \4

..4..

summaxy is produced. In such cimumstanoes, the tribunal has
granted reasonable compensation.

5. As regard to the accident, there is no dispute. As

to the injuries also there is no serious dispute. 1;; A. .
multiple fracture. it is not accepted that u
fit in 15 days. He requires reasonable
opinion, the claimant is entitled for R’:-:..§):,0G(V§;’.

of earning during the Laid-up period

As regards to the Ioss of 1255.0001-

is awarded, in my opinion, he i.e.

another Rs.12.0C§i’Jij {««._ to the pain
and sufi’en’11gs; it is enhanced by
another Rs.1(:J,0G€)/ is awanled. As regards to
the attendant eIxa$1’gevs,VV” is awarded. In case of
and nourishment. Tcrwaxds this,

aeethef granted and towards disability though

epinion that, the claimant is entitled for Rs.58,0{}{)j- over

F.

-5-

6. Accordingly, this appeal is allowed in part. Tim ciaimant

is tantzitlcci for enhanced compensation of Rs.58,000/~ over and

above the compensation awaxtied by the tribunal

interest

sail-%- % L%

Iu&9e

*AP[ –