High Court Karnataka High Court

Shri Murugesha vs M/S New India Assurance on 17 March, 2008

Karnataka High Court
Shri Murugesha vs M/S New India Assurance on 17 March, 2008
Author: Mohan Shantanagoudar
wuwur-nrvuq qr: uwalulnlvaluxaraturi -ur---w-- -uv~ -- u-- -:u--

§H'T?flE}iE3}i€3Cfi}EKfCEFIKfid§§H¥IPfiifisAJ'EEflH€HDCHEE
I3iA'T'$ifl THIS THE 1??" BA? QB" M&R{3I-I Q063-

BEFflRE

rm gmmsnm am. JUSWQE mmsan sagxwrmaacaufiasé 1   

M.F.A.NG. mag QF 2&0? (M3.-")~._

B N:

SHE: MURflGE$HR

E-35$! [u"§I'E EHEI ARMESSRM

P9339 }'*&BQ€.3'l" 39* "£'EAR$

mg 12%? anwmwmvaavwana,

Amsaam ~  '*    
ERNQALGRE -V i".;..afia3LL&uw

was 33%;:-1 E *~'_a:*;"r:3..s::..=-*,;*e'1;;1:§;¥:.,,  R, .3§;;vm::§;;--*v;;Ts.....?§§ts'=és.,;

ma:
1.

?hi*;s’:’:>”‘ :’=éE:az_154333.;.;!z.3′::~=»%:§:@.3,:»:£_§: mi: gym,
av W’:-.’=§ 2¢&P;réA£:¥E}§..” ‘
ms: 3:3,x’;».V.V_z1, FL’=:10F:;. ‘
Z mxmfi ,. *5 me: RF’v_E*~£?*::.”‘§,P=.§%…\
fixgaagcma saawsa ‘
I-.2. :»:.*::w73r..§”%.¢._
~ }Ei;fs_.fi: :§?;’§~?P.I’«}e§JExR_EC;G§?”£II*s.
” ‘}i;=m:w:,”<»..,_« ~ ' _
~.me3.._~".:'a ,; ;:;s; sa»,u'p.m, mmcsanx
.Pi71?_'s-.P'§Q4hL&_<N§E".V.-Egg <:I'3<.:% Mwom

AA .«:;B'31" '~3.§»1:9.2.R;:x.3U, .a.m?.., 1:22:32, R-1}

rm'; FILES ms; 2.73:1: cm we ACT
.;a1«32§.ms;*r TE-IKE mrmmrr Mm mm}; BATEB 28,/8/ass

Vflf'A..,_ 5Ef:-*a55E;.:; ms was Na'::.£é$'?fM mm 'mm FILE cm' 2::

I15 nun;-5-. umuu unlununuuxnl Jfi manna 1,3631% HVIVQIHMXHH 4!} 2%!!!

. …. … uh u-uu._g-nu

TE:

%REfl¢ 3fiN§&LfiRE ififlfifiwififi, FRRTLY .R&LQWING THE

€i.gPa.IM FE’}’E’T.C€&.”JsN F09. $Q!°§F’E§*£3i¥.P:T”.£?C.}f*E EQID SEEKING
Emmmcawamw fl? QQMFEMEREIQN.

C8313? §Z?ETELXimRB3I3 ‘ME mawwmm

TEES }%fi’fi. mama 93$” FQR mmssxmm Tflfi fl£§Y.,

Jiffififitflfififl

‘mm appeal ia am my :11: cs:;.r,am” mt %f<:i%;%Ak

twlmwx

mafia' 7% 'my,

mmszmt mi' fidwznatmg

3.’ Dim me:

cEa.1n*’ «of both the
mma my mt ‘3’e.¢’g. ‘v”I”‘;i’.;-:~’:;:- W inmtimli. far 15 flags

in the apinad aim the: skim:

a§:%».;§:§maa x1fi%”–‘d,§_$;&.1$:§li1§r vi’ the: wrme body.” m

A”E.?gr37%?;1′:::;g.%i » hm awarfiszd mmpmmtion M’

3; fiiflmxzt mm mm: abmxt 30 ymm at the

b%§’–.,m;.c;i.e1:E=.xm Hg was wwrkirlg as a mcalie under

mammammx by mm Ru «Eamm Jayaraj. The

M

mi mat?mn 1

awn: uvwmu -a . .. uvuuu-.. .. … —

4 2

4%, in ‘Elm abmxxca. wf mmdical him, tlzm tribunal has
awarxrimi Ra.15,%@,f~– under the head ‘medical

mmmm’ and -. the magma Tm retaiznsad. However, 3
the claixmmt. is awarrclm Ra..m,0flQ£- Lmdezr the 4_ ;

*a’r.tmss;E&.m;, ‘é 2 ‘

Tm Ma 21? pmad in am mazsgr
am thma mum ma w the I
awaraie:-& ¢mmpw1safi0m Qf ‘«A:A~f
irzctmusa rimming hid up pgr,i?mfi{_
afirmli Em awaxdmg jj’:v1’§’VQ;}2?’;’C§{>.4l<}O[-
En is mag»
V '_ $3 awarazzlefi mmpemation
cmpm Tm Lakha mm which in
wée by the tribunal with 5%
aam af petitian an the dam of

% 53% mfflm awm amm: shall M aapwima

gganimmawsi Bmk er the ::t}.aa'.mam'a choim rm.» a

mf times yeam» Tim c1@%1t–s.pm11a.m is at

W559? €953? W? KAKWRERAH l"il,%.V§"§ aways: we' nnnuunamnn sa

L/\

5"

libafigi W withfiraw km aocmad intaztreat fram to

m Tha 1 amwunfi amll be disbursed in

»”.:§a.i.nnm”3:a?.~ &pp

tr. mmminggr, mm: gun he arawzz. ‘ *

*m.I1,t’~**:%t4-.i2il% k

.gmm.,w_;~.esu.%5 gm sumwxm. mgmsw muwzmwwmz _3.¢% §%¥’u”%”§ gags W%&§§§$=fl.§%%l £5’! Sflflfifl Hfiggé Wfifiéwkfifiggdgé §§%§’§%