12»: THE HKEH comm' 0;? KAREATAKA M BANGALGRE
23237131) THIS THE :11 a" DAY 012 DECEMBER zzmj %
BEFORE:
THE H{}N'BLE MR. JUSTICE sX}~¥AND BvR;é;RE:}3jy T
MISCELLANEGUS FIRST APPj§1_Ai:, }~1{§1,.4:. vacate)
.....
1., V ;a3{:;b, ” Magi:
‘ 35¢} %Na!:icé'[$ab
# 3*’!
H. Sideiaiah Ram}
‘ ” é ” ‘ ..B;g.:1g:ai-»:*s:.’e-568 Q2?
..VM;:’:s{: The New India Assurance
Qcmpany Limited
” V Tfiivisiansi 01??-ce-I
End Flam, No. 48, K- R. Read
5
_ II}it:I*t:Si ai 6% on abmsc {mm the: éaic: ufciairri petition.
The appcsllant had, afier undergoing
injuries and on the basis mi’ an
pmciiiiurrcr as ragardrs the atp;>e!}a11v;i”‘§
accuunl of {he injuritts had
Claims Tribunal for «I66 {he Motor
Vehicles Act, 1988.
3. Tim Tfihi2,na%’; V_hag. }jwé1_1fd€:i_§ fiiwc foliuwing amuunis: of
e0mpe:;saii’0i}. Qfidvf “i37*:é:t$t:”‘i1v;£zzis: H ‘ V V
;. Pain and s’u£r%e.~;;;.é – Rs.:~:2,oo0;..,
,, ‘V M66533}, “‘E7r;;11sp:3r£ and
‘ ‘ iincizigxztal exgéenses;
Rs. 3,,7C’7§–
:,f&3″13i11g during
= 2a;a+;:;;tpmiod — Rs.}1.,396:’-
a4″ Bgsggiiiay .. Rs.1(},0OG:’-
LOSS of tdrneniiias – Rs. I 5,600??-
‘»_
33?}: 103;.
It is this which is in chaficngtr in the above appxsai,
3
S§mi¥3,r3y, the wmpttmaation inwards loss anjmfiiiiéss-§i_1 V’
Rs.15,0G{3:’- is on tin: luwcr side and;’:–ii’iMéi(f¢£§A_iii3:’i21i’ R$.’l is
certainly jusiified. This amend resp(3n(3¢:;ni–.had nu?
claim. Tht: appellant, is iheréiisfé; ht:}d ‘»E.”4I”l:fii’i’t:3(i at iuial
addiiionai czompensméon Rs_7{},0{}0.s”~ with
iniemst ai 6% per annum frunffihe {ill payment.
.... ' h' fry VV V