.1-
IN me HIGH COURT OF_KARNATAi)§”}Vfi*.4fi;A!§6_Ai._o7Ri§
omen THIS me 16*?
%
THE HON’BLE :»-»42«.JusT3;cé%.§&f:;:e4AN Suanrameouoaa
Smt. Chialidiiignlnfi. » 4′ . r
W/O “{~§%i1’3.g’1l;u¢: ” _ ” ”
A£e.’33 yams ‘ 1 1
00:5; Acter _» V a
Marathi Natgra Qgngha . . ‘ ..–~
Hosa}1i’Yél1;§u;j;’a. Talnk
Koppal ” ..Appc1lmt
Qnan§iiaa:w,km- P Patil, Adv.,)
H * India Inaulanec
Company Limited
Gagxdhi Chock, Raichur
12:23: by is Divisional Manager.
– Maflflvva
S/0 Eashappa Bzmgri
A86 Major
R/o Hire V m
Yclburga Taluk
Koppal District. ..Rcspondemts
(By Sri B. Shawna Bastwa, Adv., for R2)
-2-
This MFA filed under 36(!t_1_|’.Gfl.._].’73(.1 )V
the judgment and award datcél ‘ _:
No.25/’2(}()’2 on than fiic of that dudgt: 8:; lw!A£’–‘F,. Koppal,”
partly al!owm’ g the chum” petition fbr mid
cnhanccmcnt ofcofH$l3Cns£f50E:.4.. V .
This MFA comizlg on _vhcafi1agT, thisi§day the (mart
dclivemd the following; ” * ‘A ‘ ”
‘I’hi,-3 claixnarxb-appellant
awanied by the
_ %
. _ icam’ ed advocates appearn’ 13 on behalf
v . 335;. _rue’ and’ perused the material on moord.
« the accident that oecurred on 24.5.2001,
(:ig§iirj{a:1t~appcflant su1i’er<~:d multiple laoemtsecl would
" 'm;{er V'tt1e face and tear to pinna. She has also aruifewtzt
of left knee joint with disloca-{km as is clmr from
' the wound cetfificate Ex.P–6. The '£'ribunai in all has
awarded compensation of Rs.72,.00G/- undcr vmious
heads.
M
-3-
4. The claimant was i11p;at.i¢:m
days. First.ly,. she: took ‘A
thereafter, she took i.n at
Gadag. Thougll file ».i_ s _.i.13.1’s3i;i:£;ixad §i:1 awe:-d’mg
Rs.3<),00U/— under pain and strfiering,
Rs.20,O0O/'V—' tzxptznseas and
Rs. during the laid up
compensation Imdcr
the of cal' life.
L5. ‘4 has opined that the claimant has
to35% disability of the whole body because
I sustained by her. The same is
The doctor whey issued the disability
A. is in the habit of issuitxg such with
assessment of disability. Hcwever, having
regard to the fact that the claimant has suiiiamti two
injuries and as the czlaimant. is a drama artist, this Court
awards Ks.30,000/— under the head 01’ loss of imzure
In/S
-4-
amonitieo of life. As the claimant is aIi’*3;ffifit,:~:::Bl1fi
maintain her facial structure 7&3; ao-Aptfé:si:t.1tfibi¢:’ i.’u_ I
vim of the same, the ”
under the heat! of koss of of
6. The 1iis.10,000/–
towards i’ut:L11’e ‘i’m1s, in oi} the
cnmpenoagfiml of
awarded by the ‘I’1’ibu.:)ai
beIow,__ ‘.»it_l2r:f claimant is entitled to tow
oom1§cx1 satio:3. Ac.-.co:=cnngly, the fioammg
Voids: is Iflfitiéi ‘
of the ‘l’ribu;ua1 is modified. ‘l’ho oiain1a11t-
” is awarded to total cozupexlsatima of
i,.§J’.2,;00U/- (Rupees One laid; two umuaand only )
2 ~ ‘T Lwhiokl is iliciusivo of the amount already awarded by the
Tribmlal, with 6% intemst p.a. on tho enhanced
compensation iivom the data of }_.)t§ULi0il till the date of
realization. Award shall be drawn aooordingty. o1’thAc
V5
-5-
award ammmi. shall be deposited
J:3(«mk of the claimant’s choicfé
‘ ‘he ciaimam-appellant» _ is .. Lt»heA
accrued interest
amount shall be aiszg-msssd’:¢¢;sé%%’c;gimm;t–appenanL
Appw.1fi3__ ‘V