High Court Karnataka High Court

S Shankar S/O Somaraj vs United India Insurance Co Ltd on 5 March, 2009

Karnataka High Court
S Shankar S/O Somaraj vs United India Insurance Co Ltd on 5 March, 2009
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated the SW day of March 2009 9
: B E F O R E :

THE I-1c-N'BLI.«:: MRJUSTICE ;   " LT  _
MISCELLANEOUS FIRST APPEAL' No; .12 11.33: 12005 v{M\}'{;J  

BETWEEN :

S.Shank:ar,  '

Aged 33 years, S/o SQ1;na1*aj;...__  

R/0 Paparpetty Viflag-E; 8:. P(.3st,. .    

Pennagaram, Dhaxmapiiri' District, '   AA . 'V  ,

Tami1Nadu State.      
  :4  '   ...Appe11ant

  Advocate. )
AND]: """   'V % A' V
1.  Ltd,
Regional C)fi'i1c¢, ,.  '
_No. 25, Shaxfiakazrafiarayaixa Building,

" _{ B/iL..(}.Ra;'ad_, VBan§;al0rc~ 1 ,
 by itszMaI1 ' 

 -.  M{i'e1.j_t;'£', o Arunachala Modali,
 Nc&3E3,~A, O16 Subramanya Swamy
' }§qil'Stz'eet, 89--A, Police Celony,

"i?§3pa1*patty, Dhaxmapuxi.
. . Respondents

( By Sri S.Narayana Murthy, Advocate for R— 1. )

Miscellaneous First Appeal filed under SC(.”Iti{)I1
173(1) cf the M.V.A<,:t against the judwent and award
dated 16.3.2005 passed in MVC N0. 4836/2002 on the

2
fiie of the X111 Addl. Smaii Causes Judge & Member,

MACE’, Metropolitan Area, Bangalore, (SCCH–1.3), partly
allowing the claim petition for eompensatio§1’~.._4d_e:1d

seeking enhancement of eempensation.

This appeai coming on V’

court delivered the following : _ 1
JUDgMEN$=

The compensation by the
MAC’? is called in -the ground that
the quantum is”-0;} under the
head ef because, the
disability at 10% instead
of atnount also requires to be

enhaneedeeizdeéf Ixeéids of future medical treatment,

v cotfiseysizee «z1o1.zrishment etc, as well as under the

‘ headof amenities of life.

£2. counsel for the appellant Shri

referring to the above heads, submitted

r}iat'” the medical evidence of the doeter examined as

d’ has (dearly put the disability at 30% for the whole

body, but the ‘I’ribu:r1a3 committed an exror in taking it at

%

towmris future medical expenses will not carry interest.

But, the rest will carry interest at 6%.

4. The impugled award is ” ..

allowing the appeal in part    3 

   ' A Iud'_iI3
ckc/---