:31 ms: HIGH SOUR'? {>9 KARNA"i"'AI<,'A A'? BA§¥§'£:¥AE;§f%'.1'5i:'EZ'~A A *
DATED mis THE 6% my QVw.;j;GTUs'f';' i_z<i#é%;_::s *
EEEFGREE
THE HOAVBLE MR. JUSTICE»TA-:4.§§;.v;«:§4L;{}oVpA;:;;; Vcgawkm
Misceflatzeous First. Appeal
BENNEEN: A’ 3 L ‘
Sam:h<::s11,
3/3. C. Naraya11a;_'V' __ I _ :
Agm. about 13 ”
R/’at Uppinalgcre 4Vifi_a.gr~:,” V” ‘ ‘
iV{ad{iur*Fah1l<. _ " _, ~
Mandya i:}_i§t;'ib':, "
APPELLAN’§’
{By
AWE:
.. E? ” A ….. .. 7
‘:f:j;::;’; Chajznaiah,
‘ R1’o~Ga.=:;ga;fi1e;ti1:a Beteofi,
Keir: Eideéiia-vali;i’T£)wn,
Martiziya. ‘ « f ”
L2}: The Managerfi
“»National,..i’:1surance C0. Lia”,
3 ‘\;f}~D§agar,
” Mandya’
* FEESPQNBENTS
‘ (8); Sri. M.Amn Ponnappa for R2)
THES MFA ES FILEQ U?-{BEER SEC’T’E{}§'<{ 1?'3E1} OF' MV
V. Riff, AGAINST THE? JUD{}MEN'F AND g'–'{'%§v'ARB E}ATEE%:
2E.31.2G{}7 PfiSS;:E:'f.) If? MVQTZ N{)e 530$/2905 GE? "§'HE.3 §5'ELE
8 .
enjoyment of pieasures sf life. Hence, he is eI1titl~g–:::i*.£0
be awarded iii sum of Rs.10,00Q/- under
‘loss cf amexxities’. Considering the fact_fh$_{t,.VVtI?i¢r¢ iis’ ‘
loss of income when the appeflaigt u:afs_ar; f
the h9spita;lT and far éiv€{3Ef’TfliIj1»’§£’i;T-€§%O(iV ‘~f1f}e1;c§éx’fte2″,..iiE§: would
be just to award 3. s.uII;C§f_ the head of
‘I033 of VVVf”§;;3V£9ueatrne11t. The
tribuna} by! L}I1d€:{‘ differant heacis
has -»t figlobai compensation,
which {this of the case, i3 not
just ;:0;mpe f:9;:3′;’iiQ;j–_. appeiiam: is entitied to bf:
V’ bompezfgsaiicfi, of RS.35,8£)Q/ — in ad}.
V’ ‘V the appear} is aliowed in part. in
:1301zi§;_Viic23,t~i€§’:i:’..– the Judgxsafirxt & Award passed by {ha
“t’zjibiunta£,, :’ thfi appaiiani is hem enfitiad to adéiiionai
A l ‘:”Z:<}3LiI3}"§;f;*§I'1S8.1§j()I1 ofR3.1{),0C1Q/~, wmch $11.31} carry interest
V% 6% p.a., frem the date: Of pstition til} (iiépflfiit by the
}i'€Sp{}I1d€I1'i".S. The respandents shali éeposit the
k
2/
i, n
ba.1am:e/ enhanced compensaticn amount
tI'ib11r1a1'w*:ithin a period of two mgnths. Nd "
Registry is directed to <,f§,r.fa.w Iiitéciified "
IEQV