High Court Karnataka High Court

Smt Mariamma @ Rosamma W/O Jecob … vs Ramanna S/O Koragappa on 1 October, 2008

Karnataka High Court
Smt Mariamma @ Rosamma W/O Jecob … vs Ramanna S/O Koragappa on 1 October, 2008
Author: Subhash B.Adi
IN THE HIGH COURT OF KARRATAKA AT BAHGALORE
DATED THIS THE 19" DAY OF OCTOBER. 2008
BEFORE

THE HOIWBLE MRJUSTICE SUBHASH B.A13: ::  1'  

 

 =

Smt. M @ Rosamma,
Aged about 40 years,

W/0: Jecob Chako

R/o. Kalara House,

Kadaba Village,

9.0. Kadaba, PutturTa1uk. “~:;’gv5..fiPPELLANT

(By srg; K.*j:;jTCha1£:-.imn5ihk»Ad§.)

H :3>
. £2
§

Ramannéu ~ _ _
Aged abcvut 43 »
S/0, Koragappa, — <
I$HnfifiPm&iHomfi; '
F§iIinem_=.Vil1age, V'
Puttur;jTéa}{1k.

Timmappég _

‘=Ad.vl’t,’- _ ” _ V .

5;’ Oé*-JKora3$v1?Da«;’ ‘ V V
R} O.Kadaba33:,i_ani:,
Doddakofipéy «-

KocIi.mbad}=: Village and Post,

Taluk ELK. District.

_.Nafian§§§I Insumncc Company Limited,

_ ‘~«-Brégnch Ofice,
* v..M_a_in Road, Puttur F’.O.,
” ” . V VPt1i.’tur. RESPONDENTS

(By Sri. S. Viswajit Shetty, Adv. for R1-R2,
Sri. A.N. Krishnaswamy, Adv. for R3)

though Rs.50,0G0/- claimed towards the medical bills, only

Rs.15,000/- was granted.

5. Learned counsel for the Insurance Company .,
that, the isibunal considering the evidence has’:_:” — M

zeasonable compensation. He also submits”fh,ai. the does

not call for interference.

6. There are two fracture
dcxrtor there is 40% on ‘iimb,_ th.<'31"1'g.h,A hsis not
calculated disability as to a,esWee .'*f'§_:.*ex,'V:t1~i1;una1 having
regard to the Ilature o4feinj_uxy,.~'shosgdv.}1s§:e:eensifieeed for gram;

of reasonable xarege-.161, compensation

can be globally enhanced 'iie [above the

award passed by the tzrihunaliivith 5%' "

enhanced by Rs; 5O,{)VQ'G,'.V-

above the tribunal.

mp; »

‘ compensation is

6% interest over and

Sd/-

Iudge