High Court Karnataka High Court

Smt Siddagangamma vs The Oriental Insurance Co Ltd on 25 September, 2008

Karnataka High Court
Smt Siddagangamma vs The Oriental Insurance Co Ltd on 25 September, 2008
Author: Ravi Malimath
%  »  A  <15RIENTAL INSURANCE co. 1:19.,

% =  "-V7'TUM".KUR - 572 101

 ~ (ByPRAsAD & Sri V Y KUMAR, ADVOCATES)

 ...A.k}AINST THE JUDGMENT Ami) AWARD DATED
 07.10.2006 PASSED IN MVC NO.693/1999 on THE

IN THE HIGH caum 01? KARNATAKA AT 
DATED THIS THE 25TH DAY OF SEWEMBER   
BEFORE;  é %    % 1'
THE HON'BLE MR.JUsT1cE'*«RA$I I  7'L1j%-ffi _
MISCEL__LANEO'US FIRST    T'

BETWEEN:

Smt SIDBA_GAN(?}AMMA=..   _ '
W/O.I..¢.ATEi';BI)LI.1$.IAH .,-- ig 

AGEE)   

R19 H{§CP£s3LII'<I§§AFPANA H?A'I'l'I
GUBBiAv'7i,'ALUK  
'FUMKUR"ms*i'RICT;--~.. -- -  APPELLANT

(By Sri: \.**._B. sID;jARA§a;AiAH, ADVOCATE)

T'1.$T«.FL()OR, TGMA BUILDING

 REE«',_ B'Y ITS BRANCH MANAGER.
  .  RESPONDENT

THIS MFA IS FILED U/S 173(1) OF MV ACT,

FILE OF’ ADDITIONAL SESSIONS JUDGE, FAST TRACK
COUR’T-I, MEMBER, MACT, TUMKUR, PARTLY

Jaw

ALLOWING THE CLAIM PETITION _ 4′ * 3
COMPENSATION AND SEEKING ENHANCEMENT.i’L:’–~QF% .

COMPENSATION .

THIS APPEAL COMING ON” Fee. A
DAY, THE COURT DELIVERED THE I_?OI.;L<.Z'~.WAING:? ye

JUDGeg__:;;1§1__3j =

Being aggrieved by theeeuueg.~eeez ae 'ewexsci dated

'?– 10-2006 passed by Sessions

Judge, Fast; Tumkur, in
MVC Ne.693]«3.V§é9e,e a:f)15eal..iee'e§fi1ed by the appellant

seeking =

2. I ha*Je’hea1!i the counsel for the appellant

and for the respondent.

V. while passing the award has failed to

fact that the appeflant has sustained

L t1.vo’§’ie9:ieué’ injuries. A sum of Rs.5,000/~ has been

under this head and no compensation has

– ‘ewarded for the seecmd gievous injuzry. in View of

@«4.”””””

not awaxding any compensation for the second gievous

injury, I deem it just and proper to award a.’sifHi_1′-wet’

Rs.5,000/– towards the second gievous ~

appellant has undergone treatm.em_ 30V K 2

days in a hospital and being

award of Rs.’2,()0O/– toot

meagre a sum. The ‘3tands”e1Lh.arieed to a

sum of Rgs;m,eii,ie’;,{«’; 35$ been made with
regard» /co» V conveyance. Under
the said ‘beast’g’jeVsj.:m4″‘eef “‘Rs.5,900/-. is awarded to the

appellantlt’—..V%Ml3}t of Rs.5,()G¢.t)/- is awarded

the gfievious in_§ury. A sum of R$.10,0{){)/–

suffering, a sum of Rs.5,0{)0/–

nourishment and conveyance and the

same stand added to the compensation already

A ti The enhanced compensation shall carry

‘ interest at the rate of 6% per axmuxn and the same shall

be paid by the respondent witilin a period of 8 weeks

U/we

from the date of receipt of this order.

The enhanced amount of compensation shali