High Court Karnataka High Court

Sri Inamul vs Sri Chowda Reddy’ on 30 June, 2009

Karnataka High Court
Sri Inamul vs Sri Chowda Reddy’ on 30 June, 2009
Author: V.Jagannathan


as “me man COURT on mmmmm E!’ mnmmnn
mm» ‘Pi-1% ‘rm som DAY’ or JUNE sow

B-1!-IE

‘rm Hormw m2..:trs’rIc:.*s.’ v:.r;$::..:4&!@ 3 11’»34\Hf. ] . 1 7′ .,

BETWEEN :

ammmexm.

sgommsmx,  L 
AGED ABDUT 26 YEARS;        '.

mgr Le\l(I(UR mmegmn HQBLI,

MALUR V

KIDLAR % …APPELL.ANT

AND:

1 S1?ICHG’3IDAREBEY–

$10 HARAYAHAE’-‘A’«
%%w:.3o*a. m*’%mE.,
AT’ VLLLAGE ,
MALIIR.,TAI’I1I~§, A
‘”~’*~KGLARuDISTRIt§’:.’i’.

zcmi

G;3N2m5L INSURANCE cc, L’ID,.
PRESTIGE cr:>Im1c}m,1w.52;1,

fu¥.’.43’D”FL()OR, RICHMOND ROAR,

“BAHGAIJCE-RE-56€X32fi.

A ‘REF. 3′! rrs MANAGER. msyonnmrrs

Maw!’ wurumf Mn Mr”!-v\I*wr~\w’\£\.v~ I’u\.’uH gyunv \J!’ I\.M:\IvNur1l\1m r1I\..’:I'”| \..\.ii..H’%«¥ ‘UH’ r%.£–‘ai\I’v., Fm am A H 1%mA SWAMY,
a.1:::v., FOR R2)

Mme: \wx'”Vum”%.a*e.3″‘% §””H’L¥?””§ W.

THISMFA FILED U18 173(1) 0? MV ACTAGa3s-HIST
THE JUIXRv!EHTARDA’W£RD BAIED:
IN MVC RC). 1410,I%D’? ON THE FILE

am.. am, cam or swm. causas.

Mam-4, METROPGJTIAH AREA. u

ma cmamnsammt AND mums

‘mm M.F’.A c<:mm=3 Oi'£ am A

mar, um courzr nm.nragsaa:~m,

2. ‘wad ‘ I 5 Couxneli um
wme the appenam my the
waswr disabmtywas
V 30’%and cmxaequentba award

Infigudkfifinn. semmuy, it is suhnathed

: Imwr sideumlerthe head efbaa cf

E175 and no amoum. is given mum loss of

T “V3. On nnutrmruna, xmxmcmmx mi msopal’

fin’ the insuranzve oomany argued that

.i?~a~

i’~;..9″‘\IHafl’&R5″Q%l’*’\E’U””‘| ¥”lH*vJ*l”7 ‘7~.’%.d\.JE’€s.l Vuuflfl %’\§”‘*M£\EUl”\If”II\4r'”¥ flint?!’ V

tt””VvHu,;H””* MWJUN! $.31″

l’§J”\¥\’§VI1fi’K3J”‘\¥\i’4 K”H\J3’1 Kjt” |’\.!”‘§¥§-‘*WI”§’nF’|sV\.l”‘e i”¥ILUI”‘l \_,§,,JI….Ht’§¥ K)?!’ i’\fi-*’NV¢§WJ*”lE.¢”‘h€”U’**¥ ‘?”‘9\’3Vi..,.W!'”‘?F *3…K»~”Vb…¥W*ni”

-3…

pcrce:atageufdiaahflitytal:1enbythaTribunal£njustand
reasonable hnvim regard tn the limb disability.

4. Having thus hsard bath sms in
amputation of all the was
disability is around 20% as pa: W3′;

additim, dnctnr has
auminsadcrlash pa 1%; rm-e
wImavuh1’nr1 as ataghael mm-any
to me 5» am. and

3. coalie, acres for the

whde to be’. on 1.13:. mm side.
of loan (if fixtuxwe earning

will be emtilahad to m1,9+,4oe;- as

Tbwarda loan of fifitim of lib, tbs

by :1» ‘I’ribuna1 is further M%aa by
Rs.15,ooq~ and towards has of mamy
3 sum ofE3.15,O%]- is awarded ‘l’hns, the

camn&tion. gem unharmed by k. 1 ,22,40QV-.

Ev

; /

». w>2l”wd*2:I« wwwnu» m-rm |m«”rmtnwt”‘w.I:¢”‘axE’¢m”‘I ntalmvrrm \m\mfKJFU\!: Vaflfi IM°’t5%’%lWI4″°&|H”%i’Efi”?\ ¥’i’$\.’3’i'”3 Q-o«*§.JWa.N”:5

….. Q ..

Ttvaasszsvax-dismodfiadauaoordml3′,l:g_vaJ1awia§c
appaalhzzpartthun. Sefifioftfmenhancedamahmxbe
paidtotheappellant. J V’ V’