High Court Karnataka High Court

Safeer Ahamed S/O B Syed Mohammed vs The Oriental Insurance Co Ltd on 13 August, 2009

Karnataka High Court
Safeer Ahamed S/O B Syed Mohammed vs The Oriental Insurance Co Ltd on 13 August, 2009
Author: N.Ananda
  . 

IN THE HEGH COURT OF' KARNATAKA AT BANGALGRE

DATED *1"-ms THE 13TH DAY OF AUGUST gisoé;

BEFORE .
THE HON'B£E MR.JUs'm;:E;..N. A':§A§;'B;i"   
M.F.A.No.1755IL"é9Q3..'fM'V)      

BETWEEN: ' I A T» A

Safeer Ahamed 

Sic. B.Syed 3V§ohammgd~~..'_

Aged about 25 ycars 4'

R13: Room No.3 '- _ V
T4, '?'5, S.€3.Roa¢_i-- _  * 

B{111gi;1r_'sx'§:.--_9. ._~      _ _' ...Appe}1:31nf

{By Sri 'B.._R" Sri B.N.l'vIa,§:1eshwara 85
Smt. B. N . E?-.c;wmya,_ Axivsxgsétcs}

'   -7I'he'€TJ fientalI1;suranc€ Co. Ltd.

'  Y,  kar House, 3" Floor
' R1'\.'!'x.§'.. Extcnsien, Mckhfi Ciro}:
l3an_gai0re~80.

 :2. ".S_A,-:i1':isI?; Nagaxaiu

 S/0. S.Nagaraj'u
 Aged about 26 years

I*€a=.3, Cémund Floor, Sih Cross

Shaktiganapathinagar

E3as=ave:9wa_r:xnagar 3" Eétage, 4&1 Block

Ba;1ga1u::r::~?9.  Respondexxm

(83: Sri Clfvlahesh, Advocate far R1; R2-Saved}



At. the relevant time, claimant was working as a Sales  in

Popular Leather and Rubber Industries. After thrzjiaéfcifiiimt,

claimant continues to workés a Sales   

reduction in the salaxy of claimant,  

4. The Tribmzai has avs2;aI¥:i€'£i  {Sf

Rs.i,O4,5(}0j- under foHoWmg''1§iads:- . '
1. Pain 35 sufienng V    --   : ré;-s';'A'3c3,00o/~
H. Ivlcdicai EXD€Ii1Se$  VA  "   I  'Rs. 14,000)'-

III.Incide11tai.vEX:pt:11s¢3;§'   V"   Rs. 10,000}-

£V. Loss   Rs. 22,500/~

V.  fife : Rs. 26,1300/«
VI. F......¢ med.-.¢{.r..:A ; Rs. 8,000]-
 ""I'<§fa3VC)om;)éixE.a'&'on : Rs.1,04,500[ --

 {}%i'«..;*cco;1si(i<:rafion of the matter, i am of the

 ;1_rp:Ti:;;:;i.iA:e'nv4:'{:.i:::L'£a.:rx.ié-.:1"sation awarcied umier the heads "loss of

amenit'.fiéS &«:"'en3'0yment of fife" and "finizgre medical axpenses"

 V' gginaaequate. The mbunax has not awarded compcnsatian

"  the heaci "Canveyancc Charges".

?\-'.. CL.  ---L. 'f/"- "M 1"" .

 



6. The;1=.:fore, the impugned azwani is ~ ;A_s1s
fo11ows:~ A  »V L. 'D V
I. Pain 3:. suffering     
ii. Medical Expenses  iv 
iii. Incidental Expenses       
IV. Conveyance Chaiggs  K " t" ':   --

V. Loss of income . "  _
trcatmcnt ? '     ":u_R3.22,5{}O/~

VI. Loss of axgtefiifies     Rs.4~(),{)0()j -

VB. F1.1':,iIz'e..  ; Rs.:20,000i-
* 4'  :Rs.1,41,50Gi~

. \I'h1'1é'§',-V 'C191lI1H  would be entitled to total

 "  _ CQfiflfifl$3tiOfl Ra";-.g,«.*,4i,5GO[ --.

    v*#"l}.?;:':ttsu1t, ; pass the fo]Jowing:--

ORDER

” appcai is accepted in naxt The impugned aware} is

Ciempensation of Rs..1,()4,50C?}’– is enhanced to

‘ Rs.i,41,5{)0f–. The said amcunt sh-all (:a1’ry* interest at 6%

pcr azmum fimza the date: of pctifion til] the ciate of

«am /4 Age» ~

realisation. The paymazn and invcswcnt $1133} hfaiin * V’

evoked in the impugnad award.

their costs.

SNN