IH T812 HIGH COURT GP’ KARNATAKA AT BAHGALQRE
mmn THIS Tim 1%? my €312′ ocmonm, 2310
PRESEHT
TI-E Ht:-N*BLE lim.JUS’HCI§A>H.K.P¢a’E1°§f~.. ‘ : T ‘
AND
TI-E I-IO}\¥’BLE nm..3Us’:?Ims5, h
B ER;
8RI.vENK#;TE$HAP’f:&_ % A
$I9-VE5?§’.1fi;T§LS53&’-‘P1313′; _ .
AGE:42 YEARS, 0’0-:;a.’;m’¢, ._ —
R/<::.c,ro I§LRAHE"8H;
caawa ENG}HEEFZB'3'G3.; V
1<I0.?s,V2'?3 CR{3SS,,. :-
BABB;£§.RA?9&
" "H&C':£§L$E{Ef§.'{'I''&'..I~iA'IzI.I;' H ———- ~ "
< I3ARt.'§AI£_)F.E ApmLLm<rr
(Ba? '§=;'f£.;V;${if$'fi'FHA, Amzn, ma
S__RI.sIgIRE5H 3: LAT{IR~AEV.)
«
s,I.Q1–LAKsmmH,
Acm: MAJQR, <I)=C.{1:BUS§*i'E8S
. R15'? Ha.5€:§, Fmxms camm,
' HE LL 479 G38,
w/W_W,,_,,….
VISHWAIEEDAM POST, 2
BAHGALORE~–9l.
2. THE MANAGER
CHO
LLRGEHERAL INSURANCE
CO. LTD., 130.9] 1, ULSOOR ROAD,
(BY 8RI.O.lIAHE8H –ADV. FOR 12-2)
NOTICE TO R-1 DISPEHBED wrm
wo DATED o3.o1.2oos)
THI8 an IB FILED UNDER.,VV8ECTIOIi__17.?{1) uv
ACT AGAINST THE JUDGHEIIT AWARD rump
2a.11.2oo5 pnssmn m mm: Ho.+59q;2co4 on THE FILE
or THE 141%! ADDL. COURT or
SHALL causzrs.
(B-CCI-I-10), PAR’I’L¥ umwma “PETITION pon
COHPEH8-ATION ~ :,sE;.EIcni<3"~ E»1§H.°;HcEHEN'r OF
COllPENB.&TION',W1TH_w 13% IEITEREBT.
nus on FOR HEARING -rms DAY,
N.K.PA;TIL J.. DELIVERED THE FOLLOWING:—
L' the chimant is directed against the
and award dated 23.11.2005,
No.4-690/2004, on tha file of the XIV
Judge, Mcmber. Motor Aocidcnta Claims
Court of Causes. Metropolitan Area,
(SCSI-ia-10} (far amrt, Tribumlfi fer
m of &:n on fags yound
mmamatiaa sf Rs.94,000I- awmfiad in
cfiiwm as @231: 11% c3a'm1 '4
inadequate.
2. m brlaf mm
appeliant claims 13:: ._ aged
abaut 46 ymzrs as an the mum a
gum of ¢’r.;s;,”§ 11.4.2%4, at about
6.36 was c-rnuim M.M..Raaci,
in spam gr sag %.uVf:ég’%{‘a’b1e marleat, at that ‘£::u:nae’ , a
~–~N::.Kfi-02-B-8&7? cifrml by i336
filkfi manner with 11% apeed,
mam Due ta me impact, ha
6%’ bath the bum sf rsgm lag.
‘ m was aamsttea m Bcwrirg and Lady
Imam 11.4.2394 as 12.5.2m4{1 mum.
fl»
3. C311 amurxt af the injuries suafaixmé
accident, the appeliant filed the ciakn petitisn
rmpzmdecnm. ‘I’}m said clam’ petii:§on1’_’_h£;d Am;
mmidm-afisn befinre the 5I’§;e
‘I’r1’bu1’wsl, in turn, afizar
can me and afizer % era! and
&o%t.ary petition in
part, awe:-ding” izntezwt at 6%
p.a. mm’ Lac the am at’ ciepczrsfiz.
Beflw quarltum af cnmpenaaténn
the amllant is: ‘m. appeal
seeking mxharncemiz af
4. ~ “:.We have hwrd learned counsel far appelhnt
44 counsel fir second mspondentwixmuxance
“§\
\
S
5. Alta’ cartiul perusal cf the impugned judmem;
mdawarfl anéaftm critisai ezvnhzafionoftim exigmex rem;-as
amfiahle an file, what amzerges is that, the
awardcfi by ttm Tribunal wwards
raaaonabie ami dam mt mil far ,
5. Hawever, the in
awarding tmly a sum cf
muxiahing rm and &tfi:;r1d aj:;t .’#,1é’%%gs.12,om;.
fiaamsnt is
irmdaquam 4′ tiara
I1; is that on aacaunt of the
“§.:_xjt:fics:=aA in the aockient, the appelbmt was
adnn.’ haspital E31” 3 penb cl sf cane msmxth.
perked. he we-uld have spam: rmanabhe
‘4 wwarcis zzumreyarxm, :tmurish1ng’ fired azfi
%% charges. Having’ regard ta the
ifaustakzaed in the t, am man safely mama that the
%,M
5
appellant might have: trwamment; far at Ems’: ab; me:-mm
izrmtmd gr my mm as taken by the
Talcim these two relevant factors into
meet the ends afjustime, we 23% ha _»a§t?Ei4*;é§ ‘:
of Rs.10,000/- wash towards C
fixed am! amdam charw %
treatmsmt period in gc.:ldim’cz:1)_._ f3′,g3__’t3;;e ¢:¢1i::.g;e;.,§asation
award&’1 by the Tribxznall’ _ % ‘
8. In cf of
the éppwl filed by apmllant
in. albums! fig W Wm judgment and award
in MVC Ho.4€§9t3i2004, an
Addimrrml Judge, Member, M0122!”
m*g;enm% Tribunal, Court of Small caum,
Area, B@a1nre {SCCH—-1{}) is hmeby
A x r awardsxg a sum of I-1’s.1€),000/- each towards
V. faced. and afimfiant shay and
ficsa af incasme chi tzreaixmat patina in aciditian ta
A/fl