High Court Karnataka High Court

Sri Vishnu Prasad K S/O Gopala Bhat vs Abdul Kunhi S/O Kunhi Palli on 19 November, 2009

Karnataka High Court
Sri Vishnu Prasad K S/O Gopala Bhat vs Abdul Kunhi S/O Kunhi Palli on 19 November, 2009
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

THE HOIWBLE MRJUSTICE §A,4sREEf~zNA s:s 'Gdiir3A::.1'

:I’RI£SI§§\1’I’:

THE HON’!-BLE MR.JUs’rIcE N.E{.P1__%.”‘;{‘&i.I’.’ ” .

D2’\’I’ICI’) T1118 T1113 19′” DAY OF NC)\:”I*ZME3{CR. EOQEJ

M.F.A.No.

B ET’.-V {*3 EN :

Sri Vi:st’1t11.: I-‘t”a-iszid 7
Agar-d ali)ouE 29 yea-Ln}, V
S/0 G()p2-1.1’;-1 I:3ha_t…;'” –

R/0 }{(}!e;1:}{ I}’£()ué.;_e. N{:l.{:’2.1’jc”C.h£iu}gz§}a Ville-.1g(‘?.

K21S£1;i2ig;§()C§j}I’£11UR 2-mu d Dif5.~i.:’ii.T1.

Kcwziiial ‘3’1′:211E’:§’.”–V._ b ”

{By sfaé. K ;–sh vi 1-; 2135′ ..A’c;T»5§3’c=;§i”e») _’ ‘

AN D

I .~

* —–{:I’3y Sri.I,,S:’Cck;-1I1t;;1 Re-1
R~ I: .55:-~n.’c*ci)

1″\x1’)(‘i L 1 I K1″mI;1i ‘
. ¥fVEég’c”s2j.S/() Ki’ifi’I’1i Patti.

_V .,I’2;I1ez§.¥iz1:j’1.1House.

V « _K£.11’E”1Cj(f;’rIT. Ra: i 1. LE r ‘I’a1uk..

I3; .::j_) i*i(‘1’.

?\I211i(‘$i1a’1l Inssuran(‘c (.’,’.(.)1npa11y

” i.)AI1:211’1′”zI2.1st!’mle..1 §’3L.1i1(ii1″1g.

R’/I21i:’1 R()2.1d. F’1:%t1:r. Pujsun” TE-ihili.

V D.K.District,MangaI0re- -« 575 001

Re;3rt;?sm’1ied by its §\/E21:’121g§oz’.

. 1\{:’i\–‘c’e1l{.* for N2

…/\ppc*lla-111%

Rt*s[)(:11<.§(*:1Es-3

t)efc)1’c 12116′ ‘I’1’ibunz:1I. wllioil in turn, axftcl’ !”]t..’Z1i’il”l§:{ b1l’1
si(:lCS and :3-1f’tc’z’ a-1.~;svssi1’T1g the oral and ci(3(?:4111ae:1£2-11’y
cvicimlce. 112.15 a.11!()wec1 the said claim pctit1’m’1 in 1′.)z»1_.rt and

Ci(ru*1’1’11i:’1(?C1 the c~.1; f }1c=?_;52-zija V<v)«£'}1.I'1–e.

appcllemti. with imcrest at 6%' }5;.;::, i'1'0i1i1 t~:1r1e. (Vii:-__-_i't.~:i ('s.f'_

pemion till the date of depo.$:i"i, Bcihingg VzzgggtriéVvcv€l"'Ejy the

saicl _}udgme11t and v'c1\¥:T;'1i'(i.'~'Hit?' }.:2'1;)15'e.I1a11'11 h'é'1s"'}.)1'csc*:'1ted

this appeal. seekilzg app.1'pri»aicl c.’.c:)u1’1$£-‘I for the
e1}’)})c’.lIb«1’11’ ._z11id }’c%’Ve’1(t<)1a(.l 1"crspu1T1dcnt–
insz.1_:fe11'1cC"Co'1I1pa11y=,_

After V(i'.21'1'{3f11I perrlszll of the jL.1(.lgn'1m11 and

'i':.Wé1'i=fi""»pé1v::§Si’i me1teri:.=11 i1″1″1.};v1ja:’1 in dm-c1’r”ni1’1ing the comperm;-11’i0z’1 ur1(lc1′

” (}if’if€>’1’c31’1i }1e3.(is. on acircount. of the injuries sust_z1ii’1Cd by

:1

_..§1’1c z~1ppelI3.1’1t in the 1′ ad imffic’ ac(“~i(‘!m’1t. {he said

l’L’I&1I’.t”S to i”ixin;_,>’ !”1’1c* <?()n1n'bnm1jv 1'1e§s.§li;_g(*1'1c"c-* at 59% on

the pan. of the appcllzaxlf.

The s3ec*(‘)z’1(£ I’E”S1)()l’1dCl”11~1l’1!:3l11’E311l(j'(?.- ‘(3()l}]i)él’i’if,’:”‘iS .

(‘lil'(‘(.’1(‘.’d to dep():.~;it’: the l’€f3’fl’E}»i1]il]§§f_ V0I:’j, Ixiw’

(‘on1pens211’i()n .21m(:)zm1 within 21. pr;%z”i()ci “c)t i11)1,z,1′”gifcfks

from the CIEIIL’ of receipt ()f z:T’a~ ()Ai.°1EI1_i..s’

Out of the (‘.0E”3’ij:)(?l’1§§V1’1’i’i¥%-IVV}”bf”..R$.2:2T’;O’0b/N 50%
with proportioxmic in the
mains of or S(‘hc.’d11lc*d
Bank for :1’ ” x:7c:’1ew21blc> fin” another
five ‘2″1’1′)V%).lIz1111′ 1’0 withciraw the
in I C’. reté if 2-“1<.".(' 141 1 L*V§I:V:' 1 fly.

_ 'I"l1e"~re2VtT1mi1–'f:i11;g 5.0% with proport.ionaic i:'1tcrcst:

sl'1 :-11} by m1c.=;:1:;~:;ecl'Vi'1'i"i"21v()1.1r of 1.110 appell£:11T1t. i1nn'1c(1iz.m-31y

(5:j1_ &ie1§(':.$i1~ ¥:»;,r_ i:_1:1c E1'1st.1ra1'acc C(m11'_)e:1.ny.

Sd/M
JUDGE

Sd/-

IUDGE

tsn *