High Court Karnataka High Court

Sri S Srinivasa Reddy vs K Govindaraja S/O Krishna on 16 July, 2009

Karnataka High Court
Sri S Srinivasa Reddy vs K Govindaraja S/O Krishna on 16 July, 2009
Author: N.Ananda
IN THE HIGH COURT OF KARMTAKA AT-E3z*.1§'§}f$Li§R--E _: "  

DATED THIS THE 15% rm Y  

BEFQRE .   %
THE HONBLE MR.  N.AmimA 
M.F.A.Nofl%*i<3ss;%Q§*

BETWEEN:

1.

SRISSRINIVATSA REED’? ”

s/ogm-s.NI:Y;a1,§r re.§_«:p%D”r.. – »
AGED fii¥%0!,§'”P_36 Y’«!+’.AF?Sj,x .3
N018, IS’? ms’: 3wANF1iI?Ui’e.,
BANGALQRE-5613 ‘G522 ~ » ”

{By Sn. PAVAEIA’ H, ADVOCATE]

APPELLANT

1. GOVINDAVRAJVA

– Ms/0 .KRISHNA ‘ M

Mms, RAF? FAME, IS’? mess,

1:1ANmLoRE

2.” ~. “‘T:.I:¢ffE5’.zuDiA INSURANCE co my
TARAPURETOWERS, 7TH FLOOR.
NO.326, A§:1NAS.ALAI

” J ‘.c11r:NN;,.:w6<9o 002
REE. BY ms DIVISEONAL MANAGER RESPONDEHPS

(r:iy's:i.f'3 NARAYANA MURTHY ma R2:
Mmmn: we :21 HISPRNSED wrmg

MFA FILED UIS 173(1) OF' MV ACT, As'T§A{I§l8'?
JUDGEMENT AND AWARD DATED 05.04.2008 P.-5-.SSi3D"i~N " u
NO.2?94/2006 ON THE FILE OF 7Ti_l~ADD1'FE'ONAL"'JZJDGE,85-.
MEMBER, MAC'?-3, BANGALORE, SC-CH-3, 'PARTLY'ALLGWIN,§3 .'
THE CLAIM PFf'f'Yl'¥ON FOR COMPFf!§S.A'f"i€.'sN lANA!")_.SF§F£»K':'~NG-.

ENIIANCEMENT OF COMPENSATIO .

This appeal, coming 'the
Court, delivered the following;____'-.__ '

This is a .claiman}}§% of

2. on the issue-,5 of
negligefgce company have not

been called intxi” either by the insurer or

lflfillfififll Lthfgy need not be reconsidered.

I_Vll1§«1v¢;A:V’f::~,aIri Sri.B.G.Kumar, laamed counsel for

élfillliamyana Mnrthy, learned counsel for

— ins11r’énc€:. fxifnpany.

K A’ 4; A5′ per the wound cxerfificzatn claimant had

K I follnwing injuries:

Vii) lfibrasinn over right cheek and ear.

(ii) Abrasion over nose.

(iii) Abrasion 8; haemotoma over forehead

(iv) Lacerafed injury above Ilp[K;’I”‘}§<p' A' V V
(V) Abrasion and Haemrwgqma

(vi) Abrasion on the left. A. 1 V ‘V 2

(vii) Abrasion on r’iglj£i.I.f.rnee..jr>’i;!’Vtg;:4

(viii) rrmcture of emsmoiai
44 ”

5. of medical officer to
prove ‘ £;onsequent. disability,
ttib11n§j”._Afi;;4§; of R’s.7’2,000/-

under the fdi’}.oW’ing-.Hé;3dfi§LV

-‘”.{;’_) P:éi};a.Iid sy1ffef9Vifi”g””‘V A :R’s.25,000

§”sf §a~.*§i’exjifties 85 enjoyment of life : Rs.25,000

(iii) ‘Lf >s.=; of during laid up period 2 Rs. 9,000

{iv} Meti’izf,;§§¥ Expenses : Rs. 8,000

nmarishmesat &t1’ans;mr=?§3iion
: Rs. 5000

Total Rs.7Q,0{}O

ORBER

The appeai is ameptnd

award is modified, of

awarded by the trihnnai is:”‘é:;1TI*::az’1<:e:c'i'
with interest at 6% dafgzyf;
til! the date of rr=.alisatir';:j1:fv'-' '
The
Judcié

Cm!-