31 THE HIGH CCIRIRT OF’ KARNATALKA AT
rwrmm mm Tim 2% mm are Kavsnmanémlkg ~
EEFGRE
THE HOEPBLE 13:. .ms_-rues
£
PATRIC DOHRIC muzamo –_
szovmcmrrnmamn ” – %
man 33 mm
cczzrrmcma % % _ ;
KALATKI§B.DUV1i.L§;.$:’E
anmamx ms’: . %
smrm KEJEIEGU V ‘-” ‘-
av: sm. a, K ‘a:.J’rs ?s3a*a*Axna, A£W8.}
AHB
_ L c::;A1=*r..v
….. ..’
. RG35′: svvxaks
VILIAGE AH!) mm’
‘ ‘$t)I.I’m ‘§£0.2)AG»II
“ME-zééx
S!’-{I momma,
AP?ELI.AR”I’
V’ x VTLRGKE) 523031′? 41 YEAE, OQi;’UPfi’1°I{}N: DEWER,
” V “Efi.IA’i7HM6.DY, AMMNIEI TDWK ART)
V PEST EOBAGZE DIS’£’RIC°’I’.
» a’x’sm$m:asn;mm:a:Lanv,)
mm mm 23 msna 1313 1739} cm Lav am fiGhBIS’I»’j5.HE
Jtmrsamrzw sum AWARD 13A’1’EI}:i’?.?.G3 FAESEB
flC3.$1j0fl as mm FILE cm ma emu. amen @2«.~m?§3..ggKn,_”
mm, vmmpmz. mm? mwwme THE 1’mV’T1″:’i:33,§~A___ _
FOR cemmsansx mm swims cm
commssrrxcrx. i ‘ ._
mm mm; come am” 302%
THE CGURT §ELIVEEE33 THE
JV’)? 3 ‘
mm ‘m an apw1 ii1¢d %u§asa~%jL%3§¢;,%L173(:; of Motor
Vehiclaas Act
17/7; 2003 the fila of the
Civil
fiar the appeflant.
‘rm H92, the owmzr cf th-£2
31;}; ‘ ragga’ u*at;3;onKa.C1′?K-5139,
itxgthjd’ cZ!afm ” — ”
brief facm ef the {$86 heading to the
‘V V’ ail is an under:
m rwpandmt No.1 hmin filed a claim petiticn
. urder Secnlfié :2:fMVAct, 1988, seekirg czsompexmatisn
L
ofRs.10,19,’?’20/- flow. the dram’ anti owrmr of the
mwards parwnal suatained by 112111 in ”
accident that occurred an 6151 1999. It
due m rash and t
tmpomient No.1, it came V’
cycla mamng Ha. mmmafizésasa
rwpomient Raul _a ridar
and t& c}a1mam:’ M ‘ in the
motor aecidfinifl petifion far
:91’ the 19:13! mtcred
of ohjectioms. The
many as 5 issuas. ‘I’§:ue partim
support cf tha case of the ciaimant, ha
V to marked EXP} ta P24. X-my reperts
K as Ex.C1 2:3 C38-C3. In rehutral, the owner of
got hm:-,1: mmszmd as KW-1, b-mam
3 KW-2 11: R’W-4 amd gut nmrfimd mpy 9f the
degwsfiian am. sketch in C.(‘.’..Re.95.3l99 as EXDI am
S2. ‘I’l1eT:.*i3:mna1 rm amwerefi issue 210.1 an the paint
af , in the afirmaive in favmzr offhe:
anfl wax’ ‘1: the ciriver and earner of the Icriif.
No.2 was aztsawmed in the 2
driver am awnfl of the
axzcident occurred starkly ragsh’ V’ t
drisfi of the matter Ifi3a”ue’;§” 3
& 4 wan
at Ra.5o,oocq4’*~%%k %% aufiarixm,
R3.20,€’3lZ}OI -5 rmméahmram,
expcmw am!” a
sum of has of Thus
the: .. fiwmtiad compensation af
‘ fixtmmt at ‘aha rate af 6% pa, in
agaimt the rmpondenzw 1 as 2,
ho1di::g s.mjoi:1t1y and gammy Bahia its my
« .. 4 , ai5%n:
is appmx.
4. The appeilam’. baa chelisci the quantum
sf mmpensafiem It is mntcndw that eomgmxaatiwn of
I
Rs.1,€)$,0E00i- awarfled inwards. Ems ef msnitiea 7:a~”::–=:1
the h¥1ghm* 55513.
5. Laarmed Gamma} for z§’i*1é’ V
‘ – – sumim that the quail.
awarded by the Tribunal dcm§ for
5. 1:; is the case efiixe rm
grievous Ex.P3 -.
weunci mm right
supra the mehm 2 3: 2
emé; ever Iafc thigh with
abnormal’ am the saga: 1% with
V. £he.19€«§r¢r vane third; swellm ova: tha Eeii:
wanna am’ the right elbew and to the
411′? ‘lhezrc was difiused mmhra}. oedema;
neck of the ldt fiemur, fi-acirure of
‘ ‘~%§*g.§b§:*aehan1m regon at’ famxzr; mmminutecl flacture at
and me right %u1a and comminutevd fractum af
, ciavioie. As par ma rwcvrds plamd before that:
3 the claimam was admitted to City Hxzzagfial
L
Rweareh & Diawstie Cmter, Manfira, wime h: was
mm as inpatimt an 14/611999. H
clamrh 1: was almw tn Cafind –
Ex.P5 $3 the dkzzzhaxge
mm in ms City rmpizal fgfiflfi
EXPI3 is madinal case V.
Hoapitsl. Jabalpur. was
mwmmmded to :;:f 31
(T-2’i~+24r} ” Work under
5upe:v?mig);;_1 and mt ta
A3 pm’ the mdimi
wéflm with a limp an the 1%: aide
g5m¥m~_1:mb. As per Ex.P14= aam lgaxzeoe, thus
, military &ut§$ in plexus” and hiik
__ . 4 but not fit for military dutim in
. figgaaga and mum long mashing (mm: 5
fit?-W Wm’ axxmre’ bmtilitm fimunim’ kmmgem
H ‘ ‘V ” etc.)tu1& for arawfilmg amijuz:r:q:m:g’ .
L
3*’. TmTfibwflafiw fimaM§
1mtez’1ak’ , ms 3:123 that the ch3ma13:£’ has
prmpeom, but rejected that eentamtisan that K
has got pmmarlerxt d?1sab@m11: J
‘IE claimant has eiaimw mmgmmatfien cf
mwands damw no the xmtor’ M
has ma that he waa 1′ _ca@iéc¥mati0n
mwanis dame he that he
did not mducé, docummts.
8. at perk:-d of
diaabifitim rntxticted, the
Trfiurgal cacrmpfimation of
and s , Ra.20,0(3€¥{-
naurfihmnt, atzteztidant charw
azcpeztmes and a sum of
towards has surf Thus the
VA has awarded ncmpensatinn of Rs.1,7C3,a)G/-
uakcefi with reasonable ‘waters.-at at ‘(ha rate sf 6% p..a_. In
opirxirm, the said vmmwmaaticn awazxiw by the
L