High Court Karnataka High Court

S S Manjula D/O Krishna Murthy vs M/S The Oriental Insurance Co Ltd on 25 November, 2008

Karnataka High Court
S S Manjula D/O Krishna Murthy vs M/S The Oriental Insurance Co Ltd on 25 November, 2008
Author: V.Gopalagowda & Swamy
  mmwasmmwmwm mm am.mW.¢:.. W mmmmm Wm ea;":wW"m W mmmzmm Wm mum' W mmkmm §v%§?;'Z%..*:v% mm? W: mmmgmm WWW «mm

3: 1% HIGH :::mm'rc>F KARIIATAKAAT 
awn mm Tim zsthmv ms' N R  %  %

THE Hi?-WEIR MR.       %   
&   J  % . 1 '  
THE 1~:c:mm3 MR.JusTm  A  %

 

3H'}3.$.8.E£Afl.3ULA   
mm mxarazm  _
£.$E:29YEAR$       
sigma":  
 
Emmy PURVARPa_KOE§.3..__  % "
MAEHUGMTMXIK'      % L
Tumma ms'm;::r_    

;E¥s&§:r.s:s.2qs_;Hvk)a.riacT'V  'Q5';-Ri'I;'.l'.§.R£!.1s!mI-1 ANTI}
3m?§$§.3, A,

 amm  mm

m. LTBQ ax rrs mvmamr,

~ ~ M j  4w-;m{}ER,V :30-vu
%  .'5'TfZ}., I,  E'L{}OR, SHAIIKAR
   ~z»1::3:m§.'tm'n:xcr-Im cmas
=   ---- 5&9 use

 2Q~3I£°§;;HnsEERA@n
   _s*;x:m.Kwm Ammn, mm
 RfAI'¥Q.§1,TASKA£E'I'£IiWH
= BaAfi&°sL€T3RE--5é0026

 REBPQCDEHTS

}N/



mwmm KM" a"«;,mmmm,$»mm mimm %».";MmM%&;W* fiwmmmmmaw Wmsvm m.m;m:& W?" mmmwmummm mwm mwum W3" mmmmmammm mm-sew ammmm mm mmmmmamma mwm emwmra:

(SR1.$.$  REDDY, ADVGCATE FOR R1}

mg mg 5.5 filed undm aar:1:ion_.1.?f3£1] A.bf; Ba§k:'tfia_g 
Vehizflm fism'. agairzst the   
33.4.05

passed in HIVC H.5-ZEQIQQ bf ”

aw. xJudg¢, Istlemta-ea’, MACT, °'{;o1zrt af*$mai1

Bamalareg SCCH Ht3.13′,

pctiifiwzz fear «wmp¢zsaatioz1′–3i:3s:1»s¢ek3ng’ ‘ ‘ ‘ 111: iii’
mmp¢nsat:ion.. _

33% ERPEBI ‘ this day,
wymx GOWDA .J., de,1ivwa:=.x%-3:1

% a ‘ t and
awam at.’21»:i;+§g%:.%>sc:c:.’5%kji;§:@1:1.*s’.»i: No.5222.(2002 passed by
the Miami Ba5¢§;1arej%g5CcH-13) as ohammaa in this

I mi ‘ oompuw 111 ‘ A tmvnurgm’ ‘ V3110’ usgrounds.

A oomuatriacl by ‘cw learned caumel for the

chifiéfit. that the compemation awardead undar the
amaa. mantinxwad in the table at paxamph 29 of

‘ émpwmd ‘ind? unclfi the hcad ‘loss of

aarrzirxga and amentsitim.” tiurhg rneditzal uaaunm,

111/

Cmifififix WW %fi%W’*§&”§”%§W% ?£'”§E$;{°§*.W ,%;J?’3f” WW%?§i”%%A%$$WU% mum Kfléwfifi W?” iwmmiwmmmm HQWM mmwma W3’ mmmmmimmm nawm mwwww WK” wwmwmammm 5§”‘mm;a’$’¥ ‘Vzs.-nfi’3-.rn”‘K23E’f’a:~

ram and mm evflcmae at paras 3.2-1? ax;;:: 2Q in

amwer m Elbe ccmtsntiaua isa-ua 110.2,

awspmfi the case but crmd

mmamrmafinn uder the head

4% Wa whance underhv.

. and
R&.5§D£fl{- awarded has of «future
that one has
m ‘the right leg and
we mm mu-sea. she has
zm it wnulci be just and proper
fess: Ra.25,€IJ00)’=- unclm this head.

@1115 conveyance: and
very km as she; has taken twamem for
mnntm as an 3221; gatrient, hence, the

2 mam ta Ra.3,0U0i=-. Rs.5,000/- awarded

A future medical arpenses as 1m, aotzepting the

emddeme of the dactm, we enhafi azxathmr Rs.3.0E)0[-

~m.,,4wmE mm” mmmwmwwmfi Wwww %w%;§MfIifi§.-?£«i?;:W* mflmmflmwéa Wfifififl @€T.’l?%,§fi’?§” {KW Kfififififififififii §”§§€$v?%”*§ €§Z%f.;’5J?§.§§Z.”§’° %%§i’;’.$’z”%&?”f¥%§?§.é4’3& %*%E%%*% Cflflfififi” W?’ %M%%’*«£i3a”§’&K£#?a Wfififl fifiiw

5:3; ‘rm clfinxaxxt had claiw that she was earning
Rs.3,fl[- pm. 6133: af her phfi the sauna
mt mm mm conaidaration. Though offs.-gig if A
dkabémmt suainixicd by the
a’a$’aI’€i-‘E-TIE ccmpflflfifitifin under’ the

carnings, the tibunal has in law.

aampensatinn as
nmzinml :1. be the total
ism gar 3% same is n:n1l£plmd’
by 12 and regardto rm-

omummamul Kinder’:

W mm 4415, tha mm am
§¢u1a.jbe%%m4c,aoa;–, mm, the chimm is

‘ kxpu total exzhanmi eomemauou of
under The mg’ was an addition to

_:R.§g?$§?3{- tmcempmatign mrdedby the t:r3:.:suna1.
mnm ‘ ams.?4,3oo1- carries 6%

L

fifimflfi’ Q?’ §(I §’i{ §”‘§§§§I%§*§ §§,&%N&”§W&%a%, %°°§§’$;%§?””é ammw W?” %fl.%W£¥%EM&M% mama MUM!” WE” mwmmmmmhm Wfmvw wwwww WW zrumemmmnmnmssm mawm mwwlm.

sxmmtrmm thedabe er petitizm an tkxedateefgieéfikgit

cu-gait.


?«A , '  _. é
   L  

s. The  depoait
the awmfi;    fimr wash,
mmmm  cw ;;  yum

____ H Ehiflfi

Illdge
        sax.
   %%%%%  Judge

Afifdgwéiffibfi