,2m;i:::;%«i
IN ‘I’H’E HEGH SOUR?’ 01? KARNATAKA AT’ B.a §e3As:} o§§°§:F:’ ” :
DATED THIS THE 1773 DAY: <3? Auc:gUs%?1*" izircé' V
BEFORE"- %
'THE HONBLE MR;;¥§}'SfI_'IC£§"N;_'AN{§§%§}i. """
M. F.Af_No.777Afi'ifL1iuV§£§}()"}'., gmfié' " « T. 5
BETWEEN: V é
Somashckhar.K Somashekhar Kganchaxétidy
S/0. MahaIudra;}pa_ I
Aged about 29 ym;;1's_. _ "
R} a: C] cw. ¥i;’Ee§i’§?,aj&S’£;ekhg:1f
No.3, B.Ho0-niti C§a::f§ien ‘ A’ ‘
Mahad€vap1_mij. Post; ”
White Ficlzi Raga _ _' Bangai¢:re+--5'8.V " ' _ ...Appc1laI1t
(By Sri Raiashaxkfiéxr. finiiiocatc)
Rizvanuiia
_ TNVG-.2296»; ‘5¥fl5..(Zrr)ss, mac: Post
;B’2″M_*I:_Stg4gc, New Gurapparmpalya
V Bangaiom-29.
{€}wn:;r’9f vtthiclc Ixxdica Car bearing
k?eg7′.;.I’¥o.KA–O2/ C- 1366)
V’ “~Th¢ Cirientai Insurance (.30., DAB
” «II, No.1′-332/19, Pavitra South
Avenue, 9″‘ Main, IE1 Block, Jayanagara
Bangalore– 1 1. Respcndents
V’ {By Sri Ashok rmayak, Advocafe for R2; RP:-Served)
This appeai is filed under section 1?’3(1) of
the jttdgrnent and award dated 12s12.’.2{)06, ..;;3;s”a*..e3d”-.Vir;._ MVCZ–. V
No.’??’80/2005, on the file of IX Add},~«J1.1dg6,.’Memb.ér, MA_GT–“3,
Court: of Small Causes, Bangalore; partiy a;!_Iov$fxr*;g “1′..?1«:=:__:f’
compensaticmssetc. ‘ ” ‘ ‘
This appeal earning on fér’ h<:éi'in_g
delivered the fcxllowingt
g:::.__;;;__
This is a claimant'; fixhanccmcnt of
coillilensation;"'§..
i2.__ “haE?§S’:i3€f:1?£.f(iV ” for claimant.
‘T’.h e the evidence csf ciaxm’ am;
that he are of distai 3//left radius has
V. ‘_ cgumfiékxmiioxl cf Rs.48,500[– under following
“I; éain an *étgi”¢;§i::gg : Rs.20,000/ —
Ii. z§éwi¢}-gi Egpenses ; Rs. 5,000}-
” ” w.%V::;:..J Lps$ i:>f earnings; (iuring laid up period ; Rs. 13,5001-
of amenities :3; enjoyment of life : Rs. 13,000] —
Total Compensation : Rs.-48,5{}O] –
N 096% £;>M»,£f.%_w,¢\
3
4. The iflarneé Cotmsci for claimant wouid su33m:_it. that
Tribunal should have awarded compcnsatiozl .
“ioss cf future earnings”, which I ” ”
for the following 176880118;-
As per Salary 7&3
was Worldng as an s.£’§€ni{1S Cofislfltants
Ltcl., Manipal Ccntnt, contents of Salary
Certificate, it is very accident,
claimant cont§i1i1é§s,V-to véork aé and there is no
Itductigbn — sufléred by claimant
has not”a fi’ccted’ Claimant
5 ‘S _ Tiff: awanicd under the heads
“”méi£i«£.c:§IL’t§Epu:nscs”v “loss of amenities 85 enjoyment of
is ” Eiower side. Thcmfom, I awarfl a sum of
u11der the head: “mcdicai expenses” and
..Rs.2G,’iCIVOi?[ — under the head “loss ofa.m¢11itie$ 65 tnioymmnt
I
6. In the Ivcsuit, I pass the foiioxvingw %
oRDERf
The appeal is accepted
modified. Compensation of -V. V’
is enhanced to Rs.r33v,5g:o;-.&,%Th$%’l;»;aia%%_am§um sziau carxy
interest at 6% per V petition till the
date of reaIisati;;i1.V_.The:-tieigrsfiftxfit shalt be in
the ratio are directed
to bear their'<',§5s–t;-2%, 3 'V
sa/- V
JUDGE
%%%%%