IN THE: HEGH CZQLFETT C1}? §{ARNAT;%§{A ET BANC%ALC}RE
Sateé the 431 day {bf JLEIEEE 2009
: B E 1??' Q R E : V
TEE H€Z3N'BLE MRJUSTICEE : V.Jg%GANNA1j'EE§~_;E\§"".
MISGELLANEGUS FIRST APPEAL No’ 9434%%.£%’#%2’c:§§%’z_;@§§:?::3,
BETWEEN ;
Sr}. Staniiaus Pinto,
Agfid 48 years,
E/a QNO. if)/1?,
fignca Village,
Shakthinagara Past,
Mangalere. V
. . .App€:Bam:
(@ E§;K§rj’;§n3;kéi:fj,~._A:dv;3%ifate. )
The 1\§a1i{)i:a1 }’::*.5V1;e-xii-:c=”‘1_(5«:%__ Ltd,
Brmich Ofiice, I §<_'i(:o_i',=…
E1T1§«?ri~3'$ COIYIFQBVXQ '
. ¢_ B{:iii11&f£;i:a,_ D K
gepresenzgq by its Branch Manager.
‘ V. ” ” — …R€:-spondent
.’ . By Sri S.Srisha;i1a., Advattatc. )
§¥’;1′;scel3anee:us First Appaal filed Lmder $@cti<::n
" '~ _V1'?:? {é1) of the M.'if.Act against the jucigxmmt anal award
M-éiated 219.2005 passed in MVC: Ne. 1389/2394 on the
file Sf the E Add}. Civil Judge {SR;}31'é') 813d CJM and
MA<.1'F–"~.?, M'anga10r{; .E).K., part}? allewing the 613121:
Em)
peI:ifio11 fer croilxpensaticm mad seekiflg e1111an<:&:11{=:m: of
c<:)111peI1sai:i01'2.
This appeal cczming am far haaring tfi1};$_r12é.;?;’VT.{}3;cf
caurt delivered the f011owi:1g : A
JUDGMENT,{
The appfiilarzt is aggri_¢_=:§red”‘ L.
compensation awafiitsd ta by and
hence this appea}.
2. The argued that
the iI1j%_1I°i_€§’A”‘3x a.pjpe11a:1i: in a meter accident
lad ta Vte£::¥i1V axtzd the appaiiazzzt was
advised to vt&L¥r:$ a:id._ I’@fEiI’i’iI}.g ms the alnount givsu by the
“”;}§;:i.:€;T§*”‘bfher heads, €I}ha1″1C€I1″15I1§Z is sought.
Taiiirxg into acc0Lmt the Iiafilffi sf £316: injuries
“ii by the appeiiarz: anti $31516 pair: while chetazirzg
fiied, I am Qf ‘aha: View that tawards loss of axxzanitias of
fife, E-%s.,15,0{}C?/-« wifl haw 1:0 be awarded and izmxgardg
ftjture trcatznezni, Rs. 1{3,QQ<'Z!f»-« would be raasgnabie.
fi/
4. ‘1’h::: c0Inpe1’1satio:1 gets €I’}h&I}.{iZ(“‘;(1 by Rs.2.5’,’§{}Q/ –
out of which Rs.1.§,{3i)G/- W11} Ca:’ry irzterfizst
the appeal in part.
Ck:::/ –
33. The award stands nlociifieti’ é;Cc0t’:ii;1giy b§,%_:3i1€;:é§:ifig b