' *2 T. Wis »v%;J'p§r1'3D ;NmA INSURANCE COMPANY LTD
nifly Sr:-15 U POQNACHA, ADV FOR R2)
% MFA FILED u/s.1?3(1; 012' NW ACT AGAINST THE
JUDGMENT AN?) AWARD DATED 2773/ 2906 PASSED IN
IN THE HIGH COURT OF KARNATAKA AT BANcAL€§:'~:§j ,
Dateti: This the 21st day of February 2{)o9%[
THEE HONELE MRJUSTICE [§l.JA{3;AN'NA9THAN* x ' :1 J 7
M.F.A.NO. 13155/2<je61'{19I.v) . 2 " "
BETWEEN:
SR1 N PRA'i'HAP3,!_0 LATE 'NARAYANAPPA
AGED AB{)U'1'36'-YEAR'S
R/AT GADDEKANNLER VEILLAGELTV-. " »
KOLAR TALUK A1sI.£1.,{)I.s*rR1::,T' 1, "
'A ' "APPELLANT
(By Sri N Gc3?:*Ai;i«:12V1sra*z\:.rz;,_ ADV, ; " "
AND :
1 SR1 G3SR_I.NiV32ASA< RE$D'Y
S/G GOPALQALRE '
M':'.\J€"_)R "
R/A'F._H(}SAHAE ,i;:. WELLAGE,
_ . GUMMAREDi3Y?PURA POST,
.. SR!N¥VASP.~..PURA TALUK
" KGLAR DIS'I'Ri(,"}'
" ._ REc;1.Q-ML OFFICE, SHANKARANARAYANA
BI_J;LD_ING, MG. ROAD, BANGALORE--5600G1
R.EP;f3Y ITS MANAGER
RESPONDENTS
MVC. NO.3767/05 ON THE FILE OF’ THE IV ADDL
JUDGE, CSC MEMBER, MAST, METROPOLITAN AREA,
BANGALORE [SCCH.6}, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AN E) SEEK}
ENHANCEMENT OF’ COMPENSATION.
THIS APPEAL COMING ON FOR HEAr2;_:NGA.?;’}iI’S§ _”‘_f ”
DAY, THE COURT DELIVERED *:’H1;«:,.§QLLQ–*wiN~
‘4
3
accident. All the bills produced are pertaining to the
period prior to the accident. Therefore, in the
absence of fall in income proved by the apflfifletnt,
question of awarciing ioee of Wit} or T
arise.
3. However, towardé’t’elo’ss of a:11et:rL’:iesf’;of life,
having regard to the :.~–DoetorA tiiat the
appellant has ‘developed: !..$=;eeonda1’y to
left vocal a scar on the
upper of neck which
maker; of amenities of life,
a furt1te1%.ei1m is awarded and towards
loss; of r_i11coH1e__V tile treatment period, taldng
“of the at Re.7,000/- per month,
fof”._’V3e1 four months, Rs.28,00{)/– has to be
avéérdeé; future medical expenses, a sum of
7§3£:’.,_§n5,Ci(Lt{}/~ needs to he garated. Thus, the
‘A’eoin;:)ensation gets enhanced by Rs.68,0()O/- out of
“‘&$rk;ich, Rs. 15,000/– towards future medical expenses
will not attztact aI1j%.tCI’CS’§Z and the balance will have
to be paid with 6% interest p.a.
released in favour of the claimant.
Dvr:
The amount be
sd/~
Iu5ige%%yA%% :