IN Tm}: men coma ()3: KARNAT/«\i0}__,V; . Bzulgaiure. * ' V ' ' Appeiiani. (By Smt. M.C.uVU.;Tiade\Ti1n1Tiagt," A:d'v.} _. And I » : RuEil':";.';3SEZ..' " . _ " _S/(>T'I§:é11E.E_§:g,r5w_g1';_'1$ -- "Ex/13.ji' Accident Claims Tribunz-112::Bang21i<)re--,e'te,. ' This Miscel1ai1e0LisvFi.i;qt Ap"peaI!i_:"'e()ii1ing OI'1 "I'0{'"Fina1 Hearinor this the Court de'ii_v,ei'ed'.Ehe;' E'<)lI'(1.wiin<r:i _ This :.1ppea1i'i::i[ f3.«.i_re'eiEe(i«i_aig;-1iimt fthe judgment and award in MVC N<).4§ili1£.24(i')(}F8icialeéini6ii'€ir;2(i(}9 on the file of the Motor Accide1i{C'1:;ti1ns Trivbiuvnui, 'Bzi11gii!0re. The appelizmt was the ¥.Vc:!.21'irr:r,1_»ni£ beifO«:'c_'E'i1e Tribunal and the respondents were the owner
zi1id._tlie._ iVns”ure’i2,(.)1’iihc”o1’1Tending vehicle. There is no dispute as to
ihc (mee’:11’1’e.iie’eviii” the ziccicicnt and the iiztbiliiy of the second
‘ “,'[‘t1S’}’:Ui?CfCI}[Vv’¥ l11$ui’anee Company to pay compensation. The
in
uppeflzlm 11:13 Filmed this atppcal SGC§{iI’]f,g_,_ cnhz1r1ccm<:n: _..0f"
c0:npcnsa.1t'in.
2. I ham: hczird the Icz11’ne.d Comnsel ms’ the pa1″Lies;’-._ 2
3. Lcaarm-3d Counsci for the zsppelhmi §.yoL1id c<3r1't'end: 'f1'h£iv'1"~3,h(3_
cluimam had sL1E'£'c1Ld serious inju:'i<:s in'-._:h:3_"'z1c:–;:idi;m.'~He
h0Spi%LifiSCd on dii'f<3.:':i1hsv.«–..VThc2
Doctor has given cvicfctnast-3 to this ef’f_’fa;i3r.V_’i’*h_ougI1 ha-:_y\/21:; vcE1*c>ss–
exaim.im-rd vhiiohihEng”ii,w01’ihwf”1E’t’e. “has hE:'<?:":'1V elicited in the cross-
<:xzimim1ti0:9i'..AHaving 1'e;§;;ard'T':() "@516 ,.nz:1ur<-2 of in_ju1'y mstainccl by
him. il1c_a\2vu1'd"~r.)1" cg)1'_:1pé';:1_sé1'£~ibn towards pain 2-mu! suffc:"ing,
" V:"E'.v<'Z.idCE'iE_i'.fi' c':,Xh5?ensex :mcI"i'o;s';.s"we.r side. The
“]”A:i_ihi’m;_1E’oilghl».io,_ hzgve 2iW’2£i”dt3d compenszztion towztrcis futun:
:'”n<:cliC;a_I expc_a]s'C:..~:-:_ "On the other hand. [earned Counsci app:-:a1'i11g
_t'<;!i,L13e sec'ondi- E'CSp()nLiCn{-iE1SE.lI'ZlE]CC Company has sought to _iu.~;1ify'
' «.thc'_it11_pL£'g11cdjudgment z-ind £lW1\gi
1
4. It is clear from the evidence on rccorcl than the claimant
had s1:£’f.’c1’eci sc1’éus m’jL1′:’ics in the accident. it is also clean’ that he
was lmspiialiscd for nlore {him E3 months. The Tribumtl V§’;.:’_1s”._
awarded only -.1 sum of” Rs.3(),0()(}/W Lmvzxrds pain and ‘_.”-1’l..1Vl”{‘3’3;-.i_I”:’-,_’;_.Y_’:.__V’ .1-
\.’.1I.’\
Rs.f.5,()()(‘)/~ tovvards loss of amenities and RS.10,’Uuu/s.::[€):\VEfi’d’SA
incidents} expenses such as conveyzince, l1v1i_)LI1′.:§2-h.*TA.1:f1:;’.I1’E’,—-,C’EC..VI’LifI’;V:(?-3:
the view that the Tribunal ought {o.}*1′;mj: z:\va{rdV_c.d :;:tlc;:sVt”z’z_:s;1.:m of
Rs.50_.()()()/~ t0w’:.1rds pain and SL1fffiC1’iHg,1’R’fiL%l()~_,Q(.)()/-..[t).\»%k&ifi;LfS of
am.eni£ies and Rs.3().0()U/– Ec’:w§i:’ds’._i:1c;;’_icEe:it21i’-Aexpenses such as
esonvc-:yanc{‘pe:1’sc:s. _
5._§1.fi the 1igla’t”Qf’L}1e :-;f01’esaEci discussions, the clz’:im:mt is
‘~::11{.i1Ic–.:.!, for _tt1c.£’oivi’0–wit1g 2-idditionai compensation:
Ks
F
5%-N0. P;1rticufza1’s Amount
1 Ttwvards pain and st:E’fe1’i11g Rs.2(),()UO.()()
3 T0w:u’ds loss of 2-tmenities Rs.?.5,00().()()
3 T()wurcis incidental} exguemes such as Rs.2(),O(30_.»()O
conveyztnce. nourishment, etc.
j Towzrtrds future medieai expenses Rs._’_L5;0OG,e.LOOV’
TOTAL Rs?._ 30,’ r;~{3:j’-,-.1..,r2_’I;’T’
J-‘–
The ztfort-:sa:’d sum shall carry inte1’c:<.'»'t"'a*:~t.1'he_;fateVoi' Vperf,
annum from the date of the zlpplicntioh tiii the me' ()f'dc';1_gisi.t',.v
6. In the 1’cst:Et, the i:;34])I:<-1} is zteeordingly
allowed i:jt't"pi£a*t'; éiéehtanci'*»fe'sp()rtci'eii't!tnsurzmce Company is
directed ['C):VV'C§{3E.:)'()'Si1'V :1 in addition to what has
been awzutiecl the' T1fi.huhi~._fu int.e:'est at 6% per annum E'r0m
'V t'i1;tAcia1t'e.j;3'E' zqagglicatiei1"'t'i'i1V the date of deposit within a periocf of
1h:¢"_j.;iz'1te of receipt of a copy of this order. The
:1;3;3efl'aa.:_tt is ;jr3.:;1:1h–.§:ae;t! to withdraw the amount on such tfeposii. NC)
Sd/my
HEDGE
.._fB'MM/432<)1t)