High Court Karnataka High Court

Sri Velu vs Sri N Thimmaiah on 26 May, 2011

Karnataka High Court
Sri Velu vs Sri N Thimmaiah on 26 May, 2011
Author: Subhash B.Adi
IN THE HIGH coum' OF KARNATAKA AT BANGALORE
DATED THIS THE 26?" DAY OF MAY 
BEFORE   3

THE HON'BLE MRJUSTICE MSVUBHA§'%*i"B.;:/3'5v1:3"I'~:: 

MISCELLANEOUS FIRST APPEA__!__.___

BETWEEN:

Sri.\/eiu

S/0 Irsan Kutty  _

Age: 50 years, Occ: N§!._ fg-- _ 

R/0. No.37, Gangman Qua rte'rs7' 

Murphy Town, H_a¥asuru,....__'--..   1 

Bangaiore ~ 8    V   '  .. APPELLANT

(By Sri.SuresH_aM:§i;aV'i;u.r,«.:g§f.«;{v~~..)__   '
AND;  --------   " 1' V% A'

1.

Sri. ‘-N.”rhir’rm:.a.i%ah’ ” _
S/’c_Mu_niya.p’p-a’-M’ ”

No.28./.1,.II cross

.vThiiak’Nagar” ‘-

” 5.5’A'”*£Jr3’0reé;*–V ….. .. «

Manager

“iifiitététf Indvia Insurance Co. Li:d.,
. ‘-5:>.C>;’.”s:zoA’a.:=5, Unity Buitding
A{:~r%ex£~;rre, III Féoor,
.Néz..72§, Mission Read,
Bva_.:’igaIore~27. RESPQNDENTS

* T: “.(E:§;. .§r§.AM.venkatesh, Adv. far R2;

— Natice ta R: dispenses} with)

was again admitted tie hespitai from
8.5.2006. Hespitei records show that even
the claimant has taken treatnfientn’
E:<.P.44 ta Ex.P.46. The Tribuiiiiiai
evidence and has awardeaiV_'i::n..e

under different needs. _ _» _

a)Towards pain ag.[§Ang§/e . _ ~ Rs,-45,000/–

b)TowardsVmedicai_expenses,
conveyanee,._nou;rishm~en1: a.rj1d_ ‘ *

attendant e:harge:3A J — Rs.18,300/–

c)To\i¢a ea rni n :3
Gena *’i_ duéfie peer’=7ifTan€iF’4t.e.
i’V1isabiiiity_., H _ . – Rs.73,,500/~

d’)TQwafd’s.VV!.0e:s»_ef–~i_nt:eme during
the peried of treatnjent ~ Rs.15,000/~

,, f’)’i’ewarci’s’ «futurev unhappiness
‘ ii ‘ii-ess of a’i*n’ei’ii’ties — Rs.20,000;’–

T. ~ Rs.¢1,71,,8GO/~
4; –E:f;;<.P.11 are "§nb"f6§?é";5fi§""ef the

ciaiénjahte snewing the effect of the injuries on his ieg. No

€:Iw_:cé=z_er,

making to the defermity and inconvenience c;V%_:i:”?$e’:.3.’,j”::r3_:’

claimant, I find that compensatégn requires’:’_r«,éé2~so’:}ai::_!e””

enhancement tawards pain and sfguffe-rén7ggftgiwérizls’Vfessqjf

amenities and towards fu.f;L:r<e tréa-tment.=' '§s:,.c:Q;fd_§3ng!Ay,_iv

claimant is entitfed for gtot3VLé£z'i".,:$u:}j O't°."F~'\«.r;:A3H3;'O,C§f€3O/~ with
interest over and abO\:séjthe'&_Vco§'1w;$é':f1_$éiiiogfx awarded by the

Tribunai. '

5. Thé V;a’§’iV_oi>§{ed.”

Sé/Q
JEEDGE