I-f{)€:c: at -;:1:r€:t~”§t:1″1t
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 14% DAY 0:2′ A{}GUS’1f’é0″’38:: ‘ :
‘PRESENT I ”
THE HOINVBLE MR. JLJSTIQE I{L.Sf€EED}i£:§’RAO
AND&<_ ff % _
THE HONBLE MR. J1I:STIGE}VB".'Sif?1¥f.jf=31f~IIV1XS'E*GQWDA
MF'A.NO.1}£}7A?i%'f;2OD6(I§I.if} "
BE'{'WEEN?;_
Sabaxma _ 2
S/0 Yeilappa Bhaxidari
Age: 23. V _
R G pica; VH9. Nagar,
Guibmfgag . =..__ " ~ . V V _}~ . . .AppcIlant
A ' "'"(By Adv.)
V 7
._ I Charsder Shankar Dotre,
' 'I':11ck Owner, age: about 30 years,
T Rio 1001, Waddaxvadi, Opposite
Akasha. Ganga society, Punc
Maharashtra State.
V. 2, New India Assuxance Company,
Divisional Oflice Omshri Apartment
C?
Karve Road, Punc, 411004,
Represented by its Divisional
Manager, Sangamcshwar Nagar, _ _
SB. temple Road, Gulbarga. Z.-…Ris:spQ11dent3:”-LL,___ :_~
(By Sri Shashikala Jaxmgmar £m~%%LR–2;) X % %
This Miscellaneous First Ap-peat is mad U/s.173(1) of
M.v. Act against the Jur_i@1cn_£”é1n£i’ Aivaxd dated” 1/6/2006
passed in MVC No.325/20:04′ an the I Addl. cm}
Judge (Sr. D11) & MACT, Gulbatfga; the slaim
petiticzn for c0mp3nsat.im1*v» fiecking ‘enhancement of
comp’?-Iisatioil. ‘ »
Thislv coming on for orders
this day, K. SREE31)E_~L’:ER delivered the follewing:
The -. pctifi0i;EI” siistéined amputatian 91′ left wrist,
bane as a consfiquencc of the
a1::;i:’i(:iVt=;«:_1-_tV. A was a. leader in a lorry. In the
“absence of.._c:’cd;i’hie incumfi proof, the irncemc is to be assessed
‘ WM’ é;t:Rs.2_.1(§Of; p.31. As per Schedule-I 01” the W20. Act would
The izlcamc contlibuteci to the disability would be
V[ :§::1GG$:60m126GG/-. The petitiimcr is aged about 25 years at
f1x1e time cxf the accident.
6»
d/
O11 reassessmsnt of the cvidcnga, is entitled,
for compensation of RS.I,00,00€®l’::-“‘t(§Wé;Wa.’$ .
sufi’e;ri11g, and Rs.60,000/- toxaiéaizig ICSSS bf 5111
absence of proof of mediqal awarded
towards medical cxpei1S»;.$., chargt-:5 like
nursing, attend:-mtV_h I cc-t<::.,
Rs. 10,000/– during trcatmttnt.
126Ox12xVVV_1?ééAfZ,.§"? of future income on
account 1- for shortening of left span
due 11¢} fi*actiir;f% to renal bone. The petitioner is
V_.c:1tit.1efi'-:ft§1'__fRsv.5,<§?i)<?:{)_g .w as against Rs,4,12,6000/– awarcied
The petitioner is entitled to interest at 6%
p.a. 't;:.2""L:é11cV compensation from the date of petition
_ ~.. _ '_ _» V
Sd/-~
Judge
Sdl-~
Iudge
LI'