High Court Karnataka High Court

Smt Jayamma W/O Papanna vs Sri H K Vasuki on 8 December, 2008

Karnataka High Court
Smt Jayamma W/O Papanna vs Sri H K Vasuki on 8 December, 2008
Author: Huluvadi G.Ramesh

WQH mwm” $5?” mzmmmm HEQH €L’@§.§R”¥” WE’ W-W¥%&”E’fiK& E””§§€’.%§”E {W

mm mwwma mm” mmmmmwmm WWW mmwygs W?” W’W.¥%fi.’k”a%i%%a N%€E$v%’§ zsmmg’ Q?’

m ms HIGH cum? 0? mmmwm AT

masrsn ‘I”HZES mm 03*” my 91? nscmmfirt 2£1:b’z*§ ”

BEFDR.1’5′””

*3″?-IE P?fi:bI’ELE MR. cmsmvzx

2»: F A zao.49ésE*»-232* zc.mms4

aarwsm: é
saw Jmamaa hm’: mmm %
mm 3300? 4’3′._*rR3
HEAT nurszzkéafiagatea Bi;II£;,I)_}”V£~éG._
nsssmammflm . ”


 '     

BAraG;as..caRE_ <i__  " '  '_    mam?

43354 %§ i%_:T'    V   
Man ' V  Z  '

*1, $3-:1"E~§  
 ' zamaakkfhr 211.342
  cmss---~--::;?H amcx
«3AY}§fl$a£§h£* EMKSALQRE

“‘-v.é;SS;!%T!~3?$R*–{3F can BEARING RESI3’I’F.A’I*IG!-3

we:-.,1c:a.;;:.2sso;

“-.2 Vm-:zi:s*=gn 1:-ma zzzesunmcs ca urn
.. ‘a;=:.n.z:;z::-I GFFICE Arr mmmn: ceuwr

-:3:’46n.”:fI. 2’m«3 cmss 111 awcx
;§A mmnom 11
REF. 3′: BIVISIGRAL nwmn
msszsxsn car was
vmcas ma xmaagznzrs
EE?;:§!=3 :46 cm 2586: . . . Rmparsinwrs

{By 3.351: K E£3RE3H” FOR 3./Z, R1 SERVED i

A?”

zaE”‘i’i §m%.,J*%é§%ifi U?’ E’%4.$3%..§&3Nfl§§fi§n%?%M; WWWW %K3%..113|£””i._fi M?” wmwflmwm WLEWW Lmwm M?’ %.iWMWW1zW’§§’s.M W1iEWtL?””§ MWMKM QM” §§’h..&§§’%:f%(‘S.bfs’r’$’35:«E:’?§”‘§I.\l&ge?$”‘%a MEWM %?.m%M§%%.% W?’ §”‘u§’7kMM£3%§fi%%M Mfiwm MM

mag Flhfifi uxs 113:1: or av AcT_fi§g:n§€ ins

aunsmsuv .352 A§fiRB nawan axexos PA$$EQf»fN%’Mvt’
wa.295axa2 on THE FILE .$¥._$::: shah, fl:¢ncs; ;’

%EMBER, MAE?-3, couaT’; c:-jvs§éLL- *¢5n$gs,

ME?RQFflLITAN Anna, Ea5GAaon37_(sccH93y,’ Pfinwsv

aaaawzme THE CLAIM PET1éiga §GR,$Q$P£fiSéTEdN Ann
sfisxzms EMHEN£EHE&T 0F ¢gfiEsmsgmzéN».m :

TEES fi.F.A. ¢bfi:a$ $x5r§fij$3n31ms THIS BAY,
THE cavRT azzxvangn THE FaLLaw1N¢:4
7» “¥_g w fi»§}3Tn~fi w
the claimant, seeking
anl1an§:=:~’::€:sant”‘* ‘:’-A–._., ¢:V.ampensa.ticn being not

s§{§:is?Eie::1″‘ ithe measrd pasaed by the VII

Judge, fimalfi. Cans-Q flauxt mad 1\mC.’T–

._ :””‘_;’3sv..a:;g;§ié§3.oxe in MIG Nca.2954f2€iCi2 datad

$%3~2§s5L

‘ $;’ an.3-5~20o2 axaund é p.m. in frnnt of the

I~E&::3.jz12″:-.atha fivimnfi. warts an Kanakapuxa Kain Read,

when the alaimant was retunzing fxrem market ta

%1_:/

her shay an Kinetic Honda hearing rqgfiH.% i.:;§§a.f:’vion

z~m.m–=:m-::—3229, at that time a

registratian H<::t.CA£3' 25BQ""§:'ame'_ i AV

magligem: manna: mgd f§-.a_gfijains¥’Véia’iman$V:
suatazined griefizmug :i.:3,j’1i’r::Z _:s’;3V””:1;a:11e:3.Ay*’*fr’&s::tu::e of
tibia. She was ‘i§zie’a’tvr;u§&:” a__§’–Eii,vil__side hoszasital

and §.at91′:_, vipéftivititsn.

3.. ~”z%’1’1~:a :ti:;a1t§§::§:wr fisags acfisgtaéted by time Insurance
ficzmparzgr fits’ ‘the affending vehirzxle
xamainad aax’gm.:’ta_:;§:E_¢:’~a3}’ the Tribunal.

a§ .’=. “éghe pleadings, the Tribunal

aa 3 21531233. After enquiry,

%_[j’_:«.’_i;gé*.ii._’;3ii.z:g ~~ t:1′:at the accident wag daze to

m.g~a;%g,:¢’:»m am this part of the driver: of this

F’ ‘Tiheaxing regiatratisn No.r::AJ 2589, the

‘ . awargiaad total compamsati-an of

?;a..’?§;%38G.r”‘-. Being mm: aatiafiad with the

“”M V… wI:I’wmr”‘<|$1W¥G'0.f} wwar

uwwmmxmwmkmfiwm mwm mggrmaggaa war mWm;NM§§afi%a%&% mam fififiififi? €13? mmmmm WEQH fiflififi? 0% mmmmm Wfifiw flflfifi? @? mwwcmm ME7€%'% {.74

W

we i..¢&wHm$§%§ £""H9é..2§M' E..§€J§«§.§§33§; W? %fi%W.fl§fi"%K% WEWW zwwwm W?' mmmmmmmm WM,M'"§ mwzmaam RE?" mmfififififixfifififi !§"'€E9§.;:¥*l?"fi mmmw M? KLMKNMKARKM Mifiiém fiih?

saifi award, the claimant is bsforg th§§ édfiit

in agpeal.

5. flaard thfi laarngd 3¢Qfl$&l> ffi£:

raapaetiva parties.

5. E-‘admittedly, the agad about

$5 years at the} ti$é~.é£j_§é§id9nt.

miaimant has fi§%fi §§éfid€§_é.§ué cf E3.25,090/”

tawarda :pai&»fl;afi& ‘T&fiffafiifi§Q Rs.1D,DGOf-

ttmraxazia .%..a’}ss1 sf a;§e:;:Véijeja;%%.%aa.2a,o:m.I- towards

mefiiaal _ a3§afisas; ;V*fia.5,GGOf- tawarda

$fifiv@ya$§a;;-andx “n§uriahment; R$.1$,0fi0/–

taw&;fi5 ‘xfii$aEi1ity; and anather sum af

?fi%§5.S,$fi§?*Vtb#fi£da future treatment which does
~ fiat aazrf interest. Ifins, tbs claimant was

5 gwafi§afi §mtai capansatisn cf R5.7§,QOU/-.

It is seam that the claimant said to have

‘éuffs.=3z%z:1 diaabiiity to the extent of 49% as

BX”

The

%%sd;;L, % %

The amzmnt in »::isapc>5it he
the Tribunal for diabursement.

mm»-*

5 33% §§§%% aé $539 26% figfiwéfimg fig §§§Q 3%: §§..E§§§ fig .§§§§ 33% figfiizgfig E; §§.§§ gag: Eémzixg am; QEEJ mag