IN THE HIGH comm" OF KARNATAKA. I3ANC2M,;QOf§i§'V;~ "
DATED THIS THE) am DAY OF MAR<:§_1;:" '19- C A
PRESEM' A A A
TIMIE I~~10N'r3LE MR. JU$T_ICEA:1{,$F2I§EDfiAf2'A'R11;OV "
THE HONBLE MR. .,1Us_T1c1::"A;1~§.j.'Vi;-e.UG0PA1;A*'CowDA
M.F.A. Nb:2742'»O'F 20:()-'.Lf'_'{M\:V_)
BETWEEN:-- ..
SANTOSHKLJE3/1A1;2;'"' _. _ , "
S/O. '
AGED 23 ' . .
R/O No.43'/.Ai;. '1&='i"'?j\j'1?.c).:~:»i3j'.'
AsHw;ATI::reAG=A}%,_» 'V »
BANGALORE -- 94;. " ~
~ . APPELLANT
[BY SR1 T. NARAYA-.NA--SW~AMY, ADVOCATE)
I if C'.vMO§A.%vX:\J;A1\ED.
_ OS'/O:QVILDTEDUKRISHNACIMIARI.
. AGEi'1\2_iA{JOR.
R,.{'O. -VECNKATESHWARA LAYOUT,
::m_m'AMA;\z1 TOWN,
A' KOLAR DISTRICT.
. .t...\-}"
NM/S. UNITED IND1A INSURANCE COMPANY LTD..
POLYTECHNIC ROAD, CHINTAMANI TOW'N,
KOLAR DESTRICT.
BY ITS MANAGER.
RESPONDENTS
[BY SR1 K. SURESH, ADVOCATE FOR R2}
(R! W SERVED BUT UNR1?*IPREZSENTED]
‘(V
3
THIS MFA IS FILED U/S. 173 (1) OF
AGAINST THE JUDGMENT AND AWARD DATED:.1.;i2.’2t3O3I
PASSED IN IvIvC.No.6I9/2000, ON THE FILIIZVOF VII’
ADDL. JUDGE 81 MEMBER, MACT-3. COUR’F..vvOFi”~S1V’LA;LIT,
CAUSES, BANGALORE {SCCH~3). I?ARTLY1–‘ALI;o’wINC”fI’I~1.E'”
CLAIM PE’1’1TION FOR CoMI3ENSATI’0NANm_”SEIé:K1N(;;
ENHANCEMENT OF CoMPEN’SA’I’I’QN.;f~..–* ” ”
This appeal is C0miITIg.._Von for QrdersV..:’vthisday,-_”
SREEDHAR RAO. J .. C1(3liV€I’€’Ci”-IV1′..l’v;3. foiiowiijlgra
D cm’: i
The appellant/peiiiiieney. fIjaCI.ure of right
femur r€Sultif1g”«jI1″.8.I11QL11LEi'[:i91″i-.'{i’f=’i’igV1’1i. below knee in a
riioiot A/’€hv}’.(‘I’Ii’€,:i.C1CC}..a.’:V€VV1;11: Ii’
2}. 4. The céCCi’uV1;rIen2C3’Cf the accident. negligence of the
driver of iifie ()’ff€I”1d1’1’i’g:V3Hi(Tl€ and Coverage of insurance for
I.he.f§IehiCie are riot in dispute.
petitioner was a student at the time of the
-VE-,;tf,’.’?(,’,}’.(V.’i’v;’}’.:1′”t~.I_’ II.:iV!I_h§: absence of Credible proof of income, the
iiiieifiiiiie assessed at Rs.3000/– p.ff3. The percentage
of .diSa–hiIi’i3? is assessed at 50% of the whole body. The
§n_QOIT1€..~ibSS pmporiioriate to disabiiily RS. I500/~ pm. The
of fuiuie. income on aceoiini, disability wouid be
1500{in(1ome)X12 hs]X18 (rI’1uItip1ier)==324000 /~. The
petitioner is entitled to compensation of Rs.5000{J”/–i-«i
pain and agony. Rs.1.00,000/– is granted_.t’oigifa.rds.i.:iovi.éirdflé~,;: artificial
limb and its rep}aeemC’i’it_lrori1’mtiiiie ‘tVontirI1e’.«’R’s.IVdOOO/- is
awarded towards ioss oi; up period and
Rs.5000O/~ is:.Vg_,.–%lLn:i.ed prospectus.
in all. the;’pe%._it:ior1e’ij vis._Vj-gra11’ted”‘.gtotal compensation of
Rs.eo9oo’o’/’+ei..’:i;a.g Rsiseooo/« awarded by the
II’ibi.1HEli’., eompensatiori the interest
payable isdat E}%Vf.p.ai._ iron: the date of the petition till
V’ H ‘ ….. .. V
entire enhanced COITip€I’1Sa1.iO1’1 shat} be
payabie to petitionei’ without any provision for deposit.
appeal is aliowed in the terms i11*CiiCa’L63C1 above.
Gps”‘