IN THE HIGH comm' 012'
CIRCUIT BENCH.AT»GUL'B51fi§G2!._ Vi
DATED THIS THE 13TH Ii');AY7 ()I+; AU{§U$T. 2«.%ii3aJA A
THE HQNBLE MR. J1IS--'2f¥I§?E' K, SREEDHAR RAO
THE HONBLE__MRg'JiI$%I'I§§Ef:fE3.,_ VSREENNASE GOWDA
(MV)
s/o abaruxaRos<é1,%i%%%%
Age: About:"3._9 years, -'
0cc:1$?iI, V' '
_ R/0 Yi~:é.II1ér:i,V Yadagrraxuk,
C}q1barga§'I)i$t1jct. .. Appellant
%(Byk gzsxgn R. Vijapur, Adv.)
' ' 3{)~Vi'si1nu Kumar
_ ' :8/»c..Kapoorchand Agarwal,
' Age: Major,
..._C.}cc: Business,
R/0 Mahaveer Associates, A. C.C. Cross,
Post: Wadi, Tq: Chittapur,
Gulbanga District.
CV.
2) Khasimsab
(Deleted as per Court order
dated 04-07-207) 1
3) The Divisional Manager,' "
United India Insurance ~
Jawali Complex, Super Market,
Gulbarga. ' A Q ' '".'..'1§espondenf:s
(By Sri L. Srikanta, _for'RI3;'R & R2 deleted)
This Mieoéiiflflfifléisi is filed U/s 173(1) of
MV Act agz¢'.¢i11$5t..'t.*1e'__Jt1cijg;%z1"<'::_1'i:V. and.-- Award dated 10-06-2005
passed in MVC§._N_o.4/04 eonot,1:e f1£%e of the Civil Judge, (SLD11)
65 X A3h!ACfI','~g.YaEIgir, the claim peti 'on for
eompensatiofi' enhancement of compensation.
This MFA comgngoeror hearing this day K. SREEDHAR
RAG. ,' 'delivered. the foIlowing:-
JUDGMENT
Singh R.Vijapur files power for the appellant.
A 5.’ , The petitioner has sustainm amputation of right leg
‘ knee as a result of the motor vehicle accident The
fiimme of the petitioner is assessed at R52, 100/» per month.
«– The percentage of total disability is 50%. The income loss
<:£[.
proportionate to disability is Rs.1,05Qf-::; ”
consideration of the evideno§é,pAA’V K i~to _j
Rs.1,00,000/– for pain and agofigz, of
amenities and future Rs.25,f)6d;’- for and
incidental expenses ano in towards
medical expenses including Ij”or:rep1aeem__é.-;~nt of leg from time
1:0 tilnfifi RS. – per§m.enthA’x«i_”1V2__1i1onths x14 multiplier m
Rs.1,76,4C*{3]Q,.’«—- % earning on account of
disabi3:ty.e 1555 of earnings during laid up
period. the entitled to a total compensation I
of Rs-4,61;40(§/=»V§asA.”‘agAé:inst Rs.1,23,500/– awamed by the
:}.». iz1teI’eei'””‘e;tV the rate of 6% is ganted on the
‘veo3e}_.;ensafion fiom the date of petition till
AA [ allowed accordingly.
Sci]-
Iudqe
Sd/fi
Judge’