High Court Karnataka High Court

Sharath Kumar @ Sharath vs The Manager on 3 February, 2010

Karnataka High Court
Sharath Kumar @ Sharath vs The Manager on 3 February, 2010
Author: L.Narayana Swamy
 I, Av('B.§*}§RI£GIRISH §mBALADARE, ADVOCATE]

    V

IN THE HIGH COURT OF KARNATAKA A1: 
DATED THIS THE 03% DAY OF FESRUA13£{;..2'D'I'Q':: {T  .
BEFOREAW    V. _ V _
THE HON'BLE MRJUSTICE   A
MISCELLANEOUS FIRST APPEAL No..I§_I',;44  
BETWEEN:   "  2 VV

1. SHARATH KUMAR @.._SHARATH.   '
SON OF' HOSURAPPA  * .  =
AGED ABOUT' 1OYEARS*. ' _
SINCE APPELLANT IS MII§oR''A-I'

AGI«;D"ABQ:UT 3?? YEARS,
SRiI<2A1\IIvURA,».DoDD_ MAGGE HOBALI,
   DIST.
NOW E?ESIDII*é.G"1X'l' ,_  '
NO.480{"«l 3%! 'CROSS;  "
I<:'L;vEI\/IPUIIAGAR, HASSAN.

: APPELLANT

I. VMAAIAGER
THEQRIENTAL INSURANCE co. LTD,
» A DIVISIONAL OFFICE
 ' '--13--D»i#'2'?C}_8: 'drove 'V 

a rash and negligent I1'1£1l'11'1(=::t3_ aSg""af  ofh:whizi:_1fl1
appellant fell down and sustainedl .

4. The accident is  rash and
negligent driving of  insured with the
2"" respondentl.' 'There against said

finding.

noint to be considered in
this a}A)’pea}._ is compensation assessed by

their’ ~clairr1.VsV’i”I’ibu.l1’1al is just and proper and

eofntnzensurate to the injuries sustained by the

A is the Wound certificate and PW2 is the

Dr’:Ahci:ui’v§asheer who examined the appellant. As per

i the’ wound certificate, the claimant has sustained as

as eight injuries as mentioned in Para.i3 of the

judgment. As per the Dcfiztor five injuries were of simple