* V. BAI€{';}'xL_ORE-68
IN THE I-££GH Comm 014' KARNATAKA,
mama THIS mm 16TH DAY r_:;::f«: VQQLFS ' ' V
PRESEST
THE H<:aN*BLE MR .m's*::1;::E "1}*c'§EPA}~i,:v"\E:§;fEzx:2A;w5
THE HC1N'BLE MR.VJT§3TIS'.E.:_»i';SREENNASE GOWDA
MISC. AP?'£AjL Na,%ks4é3 §m4(M\r)
BE'I'wEE1~_:_ 4' :5jj:_%%v% % 9
'SMT. SPEE--S_§-mB:1".MA__ i
W; C; P RAE§I~iAVEi'éDi%A HANDE
A{3rE;D~ AB'oU*r :;7"Y.EARs
M R/ON0' 3552', 1; MAIN,
V, _: ''<:HENNM{;*ssI-I;xvA
E¥§--£I.AYA, SI1'¥'€4ASAN{)RA 13.0.
APPELLANT
gayksza; .t:ggé:KR1sHNA S HQLLA, ADV.)
1 MR. T K SHASHISHEKAR
we N0 4'27, V mam, :2ND STAGE
gm PHASE, were MAHALAKSHMIPLIRAM
BANGALORE .._
?'v'
:2 1311/8 UNITED INDIA INSURANCE
co. LTD., BY ITS MANAGER %
NO 40/3, C}EE2'I'H'A MANS-1RE--9 - =
RESP*£)I€.fiENTS
(83: 31-1: A M VENKATESH FGR R.N0._1_ served.)
MFA FILED U/S 1?3(:3*0F iACfj%.* AGAINST THE
JUDGMENT AND AVJARTJ zmf£ED;'3.1A;$.2o04 PASSED
1N MVC3 NO,.7€I?j02 C§?€.V~'THE"'z'?iLE3__VV€l)F THE V1: ABEL.
JUQGE, M-EMBER, j~1M.§xcT~3',. COURT OF SMALL
CAUSES,5BAN{3ALOF$E§;fx(Se';:(3H9:3)" PARTLY ALLGWING
THE {}LAIM""1?@I'fI{}E§" 'Fag ,5COMPENSATI{)N AND
SEEI<jII\I(}'E!§5}iA}*3fC133§?§i53_I\4'T 5:112' COMPENSATEQN.
This Mi;%§:éfl$in€0.1is."F'irst Appeal Gaming on far
hearing "ttzis _ day, VERMA, J deiivered the
foilawing: ' V "
JUDGMENT
A Ski; 8. Hana, for appeliant. None fer
No.1. SI’i.A.M.Vcnkat8sh for I’€Sp0I’1ds’3I1t
2. Appellant Sheshmma is a primary schmi
teachtsr and was aged about: 55 years 011 176-01, when
T5
not in dispute in tllis appeal, that in the
this appellant had sustained bmiiiy. écéfizxiat 2 ‘
of which she was taken
treatment. _. .v
4. 01} claim g;;etiti{;1T;…. VI::}’r;*iI’:’g__’ filed” bgfqfe MACT,
Bangalore by the 4.’V”Vff..§:’st¢red as MVC.
NQ.707/f2O02,.::V*i;1€: appfiilaflt has
been aW5af«§’¢s:li». jfsiiltiy and severally
agaififi: tlflffi’ jzcsgetlzer with intfirest at the
rate of :31′ the pfifitififl till its payixuc-::x3.t..
~. A_ agjp-gal iSAAf’£3I’.._€Ifl31aI1C€:IfiCI1t,
_L’a_azned Qaunsel for appellant, at the outset
.(_1i1i1!:§ri*.’m*it::£l iilfiat the Tribtmal Cemmitted an errcpr in not
avé23ré:¥i1.g’vil1e 81116111112 of campensatian fer the medical
‘.2331;-3 éfifimafively znarktzd as EXP. 13 and Ex.P.25, duly
l wjgfifoiied in accardance with law, before; the Tribunal. T9
2 ‘examine this aspect 0f’ the matter, Wit have ()11I”S€3V€S,
critically gone {.h.’£'(}1Sigl’1 tha said hills and found that all
ctnnulativaigz :1:I1a:’kec¥ as EXP. 13 and Ex.P.’25. Th§’–total
of the bills sf Ex.i”.13 comes to Rs.2,3′?,578~f~-
mm} (of the 1:>il1$ of EX.F’.’25 Games to
amounting to Rs.2,4:?,:214/-. «mi
aforesaid 3111011113: to
mistakenly, oompleteiy amount:
for the aforesaid _T-i:1e{_ assigned by the
Tlibunai am 31eit.t1r:::f.vV«1c$g5′.r;al¥.,_ sxlstainable.
Thu$:’$§%éVT’da§§In if{fi’£ to award the aferesaid
axnotlxit. sf towards madical expenses.
‘}’he 0.f – 14/~ would {aka care of
been awarded by the Tribunal
§f;i;§_j.axn’$1mt cf Rs.25,0(IJO/— gets marged with
:1’:e_Va11;c;:.i:f:g}1; :}fRs.2,42,214/~.
n ‘T Now We Wsxljczl some to ather heads.
” 8. Admittedly, appellant was admitted in Mailige
V’ ‘Hospital centre for mum than a. momh. During tha said
period, as per ma evidence of P.W.:2, Dr. T.V€:I”ikat€Sh,
she was treateti by difiercnt speciafistsV,__»£hV:;at; f;s, _ V’
A.V.S. Srikazmzh, Orthopaedic D¢§£¢;; *:.e;u:h%:;;;1§;:;~¢§1§ig%:_st
and Dr. Vamm. He has »f1_1rthé:1§€1v$pose(‘2.’y.M, that i:’1 hi$*~
epinion, the pennanent. ;:}f the
appeliafit would be Slznpugled
award that ctgiy :»:-1 /— has been
awayclad :9 r1¢§rL?% suffering. This
Céftaifily in 9111’ cansidered
opinicéfi, f.z%é.tment taken by har and
the she d€S€I’Vf3S to be
awarded aV Su_Vni cf Rs.1,5G,CI00/» under this head.
,A SVin1i§af}§f,a.4 A’§wz–:~u*d$ conveyance
a1’1c¥._ Iiitiurishment, Rs.10,0€){f)/-. For salary of five
“‘L’§1’af§:(iiA*c.’i”1s, Rs.50,{){}0/-. F01′ permanent disability’ and
“§41eurologic:al probltzm, we award her a sum cxf
Rs.50,000/ -. The totai a.’£B()’t1I1T. comes to ?Rs.5,3:2;21-4/«,
9. We ciagrify that the whole of the
R’s.5,3Q,2 14/– Wollld carry interest at the rafié’ of
from the date of prese21£ati9nV.-sf $11.13 V
“actual payment, The
ta ths above extent.
10. Appeal above extant
with costs tI1r€’ugho’;v£:.v–V:._iflotuzséiisg ‘JRs.5,OOO/– if
V. Sd/-.
….. fudge
Sd/-a
Iudgé