I IN TEE HIGH COURT OF KJKRNATAKA AT BAHGALORE mmn THIS THE am my CF SEPTEIAEER, mm BEFORE Tm HC)R"BLE MR.-JUSTICE B.m=:EEmvAsE
M.F.A. No. 1485/2009 »_(4M\fj~~…,’Zii’_’;v. %
am smmm wm. mm: earwmmn
AGED ABOUT 70 YEAR’S
R[A’I’ nwammfiam vmmars
maam I-103;:
nnmnaxaam TALUK ;
mxmwm RURAL DISTRICT
(BYsmpvmL?AfiA*’35E’3\fl .
I. K RARAY8-3.18%
AGEI3 25 . V
nmr mmwm
_ 11033,:
Ba:!cm.oRJ:fiHRAL nmrmcr
($5? $111,: 5:: c sumzamsn ma R! AND
CHUBB GEHML IHEURANCE FINANCE (:0. LTD.
1:01:33″, rm. zaaamm
% ‘.ua.1m.m:>. 199
~ V. « . mgmAv%.3mcmuA*nox
¢ 209
” mmsmn
% ‘ kmmmswrs
,_ V ‘ ‘R2.’a ER’fED3
%/
2
l£FA FILED UIS 173(1) OF EV ACT A(}A%’£’ THE
JUDGBENT AH!) AWARD DATED: 20.21.2003 PASSED IR’
HG. 37512006 013 THE FEE OF 17% DIST. AND 8E8S$.§3H9
wms, Pmmma ormcmz, mew TRACK cot1f12*:»§r%,A%%
BAHGALGRE mm nmaxcr, mxmwm, PARTLY _
THE cum rmmon FOR coumaaawxon *
EEHAKCEEET OF GOMPERSATIGN.
arms AFPEAI. comic} on
THIS DAY’, mi: count’ DELIVEREB ugwmG:~ ‘~ . «.
Tm appml B by the c]a1ma’ ft;-r t of
mmpermatian _} A H
2. For the perm’ am
thcTri’mma1. %
” case:
the clahaant was waving on the
i%kTroad icfi Avt’»*’I:fVI:i¢1v_”.~”»i4’3′.’ E\.g’AtV:’o to bar land, the Hero Hams. beanng’
% Lgmmn imixa-02-Es~1o5s mum in a rash ami mghgm t
Varulni daahm wine: her. As a mult, aha fell down
: ms.-.;:amad* mjmm’ . Hence, aha mm: a c1nncn’ pet.-.m*’ n
%
3
Rs.3,00,000/-n The: Tribunal awarded him a ccmptmaafion cf
Ru.67,3’i’5[– with intflt at 8% p.11.
4. As time is no dispute ragardzmg
accédent, negligmee and liability of am ,
cfifiing vehizle, the 0111)’ Fair):
oomidm-auonmumappema: ‘
‘whether the
Tribunal in just and it rm-
5~ W *mrm% ‘.[ fcr
the gum and award of the
Tribunal, I mam eampensation awarded by
thex it is an the lower side
mm.
6. % has suatainssd the renewing
_’ ‘ Va.) ft8.0tI11’\’.’.- of mack heft famu:
_ ” .-__Abei’asin11ova’ Idtfarehsaad
* . M . myths . m .1 ma
cwfiwm EXP-3. case sheet Ex.P-8, X-rays Exs.P-
9%
4
‘7 and suppcrbed by oral evklenae at 1:116 clafit and dctgaar,
who weave in’! as Pws-1 and 2 respectiwly.
dactar who treated the clamzumt has smtad
dkabfiity of 14% In the whok body. % A
*2′. Ccmsidesring the natura e_i_’_V ‘-.-” .
awardad by the ‘Tribunal just
and proper and there is no §£3§fae.f£~;”§»an:ha.:,’ V. _ t undw thfin
3. 35 by the Tribunal
‘hcmrards , an tk medical bilh
~91-mgumd there is ma scope for
” was mated as “fir a period
ief. 7 :21-Iaap1ta1′ . N¢%nga]a. Cconsida’1ng’ the
‘ 1’3: injust and pruper tn award a aumof
V tawarfla ‘inwards ‘eomeyaznsse. muxishment and
_ t cbargm’ and it is awarded.
%’
I0. Theclaimant clam to be an aykzultural oosolic. In
the absanw of proof of fiaamrne, the: ‘1’ribunn1
as%e.d his maoma at Ra.3,0G0l- per math.
inju:-m’ maggest that she must 1,” % ,,m;j%km.% =
treatfi for a period at’ 3 months
Rs.9,()0O/- k awmded
up period’.
11. Conaidahzg the doctor and
an axrwunt of claimant has
to undergo proper to award a
31.1111 of gr amm’u’m* arni ‘u: is
awarded.
mm’ _ income’ in basad on tm d7nabih1y’
and there E rm scope for ezxhafimt
mam
‘me aiaixnaxxt k aged abcut 71 yuan and
that aim is requimd tn umw fL1r& Irmmrnant
W
6
andtabeiowkedaftcrbysoraasexonmithjtxstazflpropegjto
award a sum of Ra.1G,0GO/– mwaztls ‘future
14. Thus, the cmmm is
compenaation:~
an) Pajnarzdsufimings – Re.25,0G{I
h) Medicalnpenses “jé Ra…2′?*,1″f5
e) Cenveyansee,
amattendan1:charge.a ‘~.j5.R’$..5,000
(films t
laidup
c)Losa ” 3 , -Ra..15,000
1} Loasef ~ Ra..25.20O
g) ” — Ra.1D,0t3B
n–.n-u..u.—u—«n-u–»aun——-
———–4n-an—.–.—-m.u-.u~.
% f – Rs.1,16,3’75
appml is allowed in part. Tm
by the Tribunal is modflkd to
e::t.mtt– hm ‘ above. The c1s.11:nazn’ in mm’ for a
cat’ Rs.1,16,375/- as agahat
awarded by the ‘I’rib1.u1al with ixamreat at 5%
‘ . . _ _V dn.}t1’:e firmed oomfisatinn of Rs.49,0DO/- firorn the
of<:Ia1m' petition til} that date. ofxmfiatwm
&/.