High Court Karnataka High Court

Sri C G Sathish S/O C Gurusimha vs N T Rahamathulla Khan Assoc on 28 August, 2009

Karnataka High Court
Sri C G Sathish S/O C Gurusimha vs N T Rahamathulla Khan Assoc on 28 August, 2009
Author: N.Ananda
IN THE; H§<i}H COURT 0:? KARNATAKA AT' B.a:g.::£_gi':;:;¥V;f§2';"§§  '-

DATED '§"'HiS T'}~iE 28755 DAY._(f1§'»AiUG?5'S"f* ':;iz'f2vt:i§i":  
BEF0RE§  Q a  1'x" 
THE H«::;m~3LE MR.g*ri,r$}fIc§iAN§}r~,?y:A®2a1. .._, :3
M.F.A.N0.866§%§  _g'M';f4}"  %  V'

BETWEEN;
Sfriri C.G.Sathish _   _   V
8;' 0. C;.€}u:msi1n21a, 1igedA.ai;}i)uf£ 4:2 yam  ; ~ 
R'/21: N::».'2-0, 3rd  3:61 B1«;~x:-..k _  ' "
Javazaiaix Cia1t1$e11§1jTT.'R.I§.*zi§§?3*1"VV' 4'   
Bangaiore~56C'{!2&-5;7_ .'    ' ' ...Apne}3ant
(By Sri Vasanfikgippa, VAa%*;5g,g+§}'~-- 
£513: 1   ,  --
1.

N1.._T. Associates

No; 23; 1 1,’ _a;1.’P;.;Roaa_,”sIaanka;ap1mm

E§a;:3ga3orem5E-{} Gm

_ V 12,. ” ._§j’i’1}3Lc:. Manéigfsri

~ ‘¥Z):iam’::.:=;i In3ux*ai1I:ic Qempany Ltd.
. 3 §3.€},é_.,Szinivasa Mansion
” vm-,3£.s§a)’ 3, “:01-h ‘B’ Mam Read, 3″! Block,
” ._ aJay3Li2;:1gar’,V”i5anga&ore~:’§f>0 U1 1. Kcspcndenis
{By 8

iii 5§.N§i¥$t;-raft, Advacratrz for R}; Sri 32%.?-§0w:ti1:7i_;’u,, Advcxcate

_ fcJr§€’LZ)

‘T’i1i:x;:app€ai is fiiad under sectican E’I”3{i} of ?vi.V.Act against

VZ_’j’t2.rigmeT2t anti .’.3f’2=9;2€x>§, on the me: of {£36 XVIII Acid}. Judge, nienzber,

— Mz’g(T.i’T, Eéetrepaiitan Area, Bangaiera {SCCH-4}, parth; aiiswing {ha

rzfaim petitiarz far fiflflipfifififiififlfi and seézeiatirtg enhsnrteamanir, of

~ .4 V’ téémpcnsatézan.

This appeai mming am far finai hearing this day, the ¥C3urt
fieiiverefi the famswing:

J U D G M E N ‘T
This is a c1a:i111ant’s appeal for (3I1;’3¥<3.I1C€II1C:i.}..;i:._ of

ccmpcnsafion.

2. I haw heard learned Counsczfgfor ciaifiia11T;;_’v .

3. As per Wound
foflowing inj12r’ir::s:~ ‘ V V ‘ ‘
I . Abrasion 0fI’ig§1tV14:;n:ee

II. Swetiiing over both aE’)i:);g1’e2s” ef -.

Hi. F7;actui*e 0_f teat}:

I1:;ii:::jf No.3..;%éS–gfief}t;u”S in xzature, The ciaimant was

f1′:s:a$’:e:i–v Vifiayaka’ Héspitai. Apart from gxmducing Wo;:>1mz:i

‘CeIi’ifi¢a3tLe; not adduced oral or dOC13IflftI}I’flI’fy’

L.;eié:g*1£:3i1c::-Q3113; ‘fi:n_0f.of irxiuzies. in the Ci}i’C’£l}C£}S1i3;{iC€:S, Tfibunai

hai1__ no <f:ti1é% xgray except tar awami globe} Compensatien of

*-.Rs.:5,{:zQ§";;~.

V’ * ‘”I'”im ieamfié Cc:m:z:1se:i fer ciaimant Wauiati submit that

VV HC§,:3aima:1£ izaci suffered f§’&C§”¥.3.I’6 of right antsrior teeth,

S. Psfter hearmg learned Counsel for claimant and after

going ‘€E11’011gh the mcords, E 3111 of the oginion, Tribunai

shouid have made some provision for ‘present a1:{:i»V”£”xifi1;ia%t

meciicai exzaenses”. Therefore, I award c0m’;$_c5n.s;ati(ifl.”A ‘

Rs..1€},O00i– under the head “‘§rese3f1t—-anfi’_’

expenses”. Thus, claimant is €ntifi£;.d v_tC>J <:(i3:}.:z§'c:1:1,,s;..*=;l2:it:1:i'1'._.<}v'§'»._

Rs.25,0{){}i-.

6. In the rcitsuit, I gagss

‘.f’}:;e: aippféi “gait. The imptzgncd award is
modified. 15,006} — awaxtied by Tzihunal

is ezfiiéincéd ti} ~RV$V,25,f}0Gi–. The saici amount shafl cmry

iI1€i3I”f;SIi tfiééévpar armum from the dart: csf pétition :3: the

“c§.3;i:?f’-:__ ?a:°m:es are €ii’I’€C’t(t{i to bear their Casts.

Ckfiiee £s_”di1féei:{e:ci to send back £’€£1§0i'{§S aleng with a copy of

h 4′ * .. V “tffziis Gréef.

Sal –

HEDGE

SNN