Karnataka High Court
Smt Susheela Poojarthi vs Smt Indira S Ganiga on 10 July, 2009
gown wan-van-m
s ms-wwnu mwwmammumimm WEWW vmwemm WW fiflwlfiflfiflflfi WEWW '5~»§JUW¥- W? mm§{N&"%é"mm?% HRGW
IN THE HIGH Cesar or xannawaxa Aw nananpaga
arm: 1135 'ms 16"' my 9: JUL'! 2009
BEFORE V
was xox*)31..s na..:us'rIcs
24. r.A.::<3. 4055(2008 (xv; ' "
aarrwaem: '
sxat..su:5heeJ.a Pcojarthi
Aged About 33 Year:
We Taja Poojary,
R/0 Kelagadde, Horeyudi, -. .
Yalajith East and vi;1laga,~~ 'V "
Kundapura Talukz. _, ' . jf\£*PE:L1u\N'l'
{By 5125. K Pavatzi S:l}'éi:.1'-ut!K_'}'"' '§§£iVa«i'
mm: .... " " " 3'
1 Ssut. Indira 3 6.3];-'45s:
we sridhara Ganiga " '
RIG fiayydrakeri; _Uppux:£iVa Village,
xundapum '1':-.1uic_s.= Uduyi 'P311116.
:52'Jrtxev-'_1ifa\{..L;r.~dia As'si2:=§'nca co Ltd.,
niviaia'w:l_4§ta_nagax, sri Mm Arctada,
Opp: '' 'Hem E'ra§t. office, Udupi.
?¢p!:_ by-vitns aiviaional xaaagar.
I RESPOKBEHTS
sri: ..5V"' sV!x§i;ihar, adv. for R2)
a~mm~:. riled uls 173:1: or m Acrt, agairm:
'fine. Véudgeicant and aware: dated 07.01.2098 pamed
'»._'--.:§n xznsaoxzoos an than £11: at Civil Jud):
-Ijfi-R."BN.3, lfiundapura, partly allowing the claim
pati'i::'..--c:n tar canpanasatian and awaiting enhancemnnt
at_'__ afmxzzpansation.
'i'hia appeal cwing can for admission min
day, tha ccrurt deliverad tn: .fo110wing:-
Rfiflfifim WW3"? mum
mmwwmwumwwuuwwnmmwmmmflE%WWLUUR§Q?KflRNWmfi&&fi$Wfi@U%?@FW%
JUDGKENT
The matter is listad £9: admiss£§n;fiith;§h3y1
consent at learnt Cunfipl -£§r ;§ért£§3f it is =
takan up for final diqy¢sa1 H_
2. This fiia A,ciaimapt'§'*-_§9fiaa1 for
enhancement at c§mfihn$3ti¢3}< ~ *,
3. fi& ;§er§i§§ufid~_§§:t#§figte and Radical
avidonqé §£ #fif§ibréfiipfififi sums: shitty, claimant
su£:¢£s E¥h$%5arfi£§iApargagant disability to the
155 Pt r£§fit égm a§§=12§ at waist and back. 9.2.2
has '&'s*.a::_§as e& physical disability with
;§férenco"t§ fine whole bvdy at 20%. The tribunal
" A_§;g 'éséragd. compansatian at ns.1,75,9ao;~ undar
1=: §§11#w1§§ihfiads:
if 2gia'£ sutforing ag. 27,aoe.oa
F" z;_u¢a1cgx expenses as. 37,466.96
3 S) spaaial dint, nuxaing e
attendant charges Rs. 4,508.00
4} bass at in¢¢ma Gazing
traatmcnt puricd Rs. 12,000.00
9) bass at £uture inccme
due ta disabiity R. 86,400.96
W
&£3.'*taMi.ti $uofl°'€*..Ki.¢WE%uii'm\§I\fiW..'mmm «mm H...
fl&%k%@Mcmu%?
-3-
6) Future medical expenses Rs. j}aee.co
1) convwyanca chargas Rs, §f§§§;O6
Total fi5;1,7§;§6é;9é,
ann--w-u:gunnu - .
4. : havt hoard sci, fi;s;sreadn§:;' 1§§ra;a %:
counsel fax the Inaurfifinp cémQamy'ahé 3ri'Pavaa&
Chandra snatty, loathed fiafingal ta: éppillant.
5. 0a ruconsidu;§§i§a ¢fgnafifi§§ §f injuries,
medical avidan&§ in px¢$f A? infifiiias, residual
affects at i%j§£iE§ 53¢ ifi§5iyahianca causad tn
the claimfinfifififififig £fi§*§fi$£"h£ his life, I am at
the cpifi;on th;£fg§¢ §w#§§ #33336 by the tribunal
requires u°m§di#i¢;§$¢§§ Acccrdingxy, it is
__m¢di£§§§'as fd11fi@;g§:
1j=fi§in e s¢ffp:ing Rs. 35,000.30
z;%agai¢a;*¢;§§naas Rs. 49,090.00
..-..Q.....m. mum mwwnfi we-" MWNIMMUK EHEGW awn? 6? KARNAWW fimfi fifififlf 63$
-_4'3} spécifiz dict, narsing a
"" ".attenéaat charges Rs. 5,000.00
~...n.u-1 Jam 4... ..
'*§§,La§$ af incams during
-} 'graatmnnt period R5. 12,900.98
" §i bass of future incme
3 due to disability Rs. 90,600.06
6) sutura medical axpansas as. ' 7,009.30
lgrv.
Vfiwiwmflwfi -éffi sun:-wu mm." 5
_ .........u ur nnxnalmkn HIGH COURT OF KARNATAKA HIGH COURT OF KARNEF--AKA HIGH COURT
7} Conveyance charges an. C,?%SQO.00
8) Loss of annitias of 11:0 agg"O3fiffifi@;ap
Total 1_-€§:;Q21;5nqi§g°¢k
5. In view o£._th;;O&§§v0gO;iO'p;fifi" in;
following ordcr: Thu ififiial isaflcc§p£ééhifi pa:£.
rho inpugnad waxy ޣ'i6ap6;xsat1on of
Rs.1,76,900/- Iuf£&§d h in; £r@bqna1 in enhanced
to na.2,214,:5a;o1--:_A'iri'ti~;:; the rate or so
p.l. rgcfl §$§ dag; g:.p¢§§§i¢§ till the data of
xva;;§§ti§u@%_fhjCiiI§i$;§? o respondents 1 and
2 ig _iéifitVaéfidC>§§vg:a1. Partifia ar;%f%§ at
.-. O4–, , L_F#
thoi§ughat3;.V5″
/; OOOOO Sd/…
C Judge
“”i§”gO..n§a.”C
Jf\ I\lo”l.||’\!’\ Illnuul ._.-..__