High Court Karnataka High Court

Srinivas S/O Jagannath vs Prabhushetty on 14 August, 2008

Karnataka High Court
Srinivas S/O Jagannath vs Prabhushetty on 14 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA CIRCUIT 

GULBARGA

DATED THIS THE mm DAY OF AUGUST    1%}  %

PRESENT

THE HONBLE MR. JUS'FICEV.I'{,SREED HAR 32.13?"  

THE HONBLE MR. aUs'r1<;E 
M.F,A.   

SRINIVAS, _ .

s/o.JAGANNAT1--:, -    »' 

AGE: 27 YEARS, OCC:"WQ- "INGAS
SALES MAN. IN" SINDHOL PETROL PUMP,
     ..... 

R/O;-HAL I

NOW AT Si-flVAPJAt’}AR,” BIDAR.

?’jB¥’SRI SH.A4RANABA.’:-EAPPA K. BABSHE’I’I’Y, ADVOCATE)

~

% ks/o¢. MADEVALAPPA MUDDANNA,
‘AGE: MAJOR, occ: BUSINESS,
k ; % k (OWNER 01? LORRY N0: MYA-6896)
R/0. GANDHI GUNJ,
BIDAR.

E

2. THE NEW INDIA ASSURANCE C0,, L’l’D.,
PLOT No.2, SINDHOL SHOFPING COMPLEX,
RAILWAY STATION ROAD,

BIDAR, THROUGH rrs

DIVISIONAL MANAGER, A .

DIVISION OFFICE,
GULBARGA.

(BY SR1 R.V. NADAGOUDA, FOR R2V)”V”-?”:..V..V”>
(R1 SERVED BUT UNREPRESEN’PED)_ ‘-.vV_ A

THIS MFA IS FILED U1] .§7A3{1)2,j_OF”‘MV AC1’ AGAINST
THE JUDGMENT AND AWARD DATED”2;’4._.l:_1;?_fl00€! PASSED
IN MVC No. 25/2003 ON THEFILE OFEEHEVIADISL. CIVIL
JUDGE(S.D.) & ADDL. ‘MACT-iII,§Bl§1′)AR;’ FART:§.Y ALLOWING
THE CLAIM PE’I’I’l’IQI*€.F€}R.1COMPEN$i%;TION AND SEEKING
ENHANCEMENT 01:’ C0MPEN$P§i’AI0N.,I– I

This oom1ng’ on for he-armg’
this day, SREEDI-{AR RAO;;_d;’d¢ih1cred the fo11awing:-

” R;-if” l’Ea::ia@;udaI”Vteii{&sV notice for R—2. Notice to R-1 is

diapenwsvsd _ ”

;iet.iti:ineI’Ai-Iégf fracture of right scapaxla in 3. motor

v£iIicie* Vacciciexlitz The hpétitbner is aged about 26 years. The petitioner is

in Sindhol petroi pump. in the absence of income

pm. is inferred as his income. The Doctor has

a§§é§sefl..t}’Ie disability at 25% of the whole body whi<:h appears to be

«. The disability is assessed at 10%. The income

%

proportionate to loss of disability would be Rs. 210/-2100'

3. On re-appreciation of the facts and the evidence, ii

is entitled for Rs.40,000 towarda pain and agoziyLiiiR§;.$0GO

of income during laid up period, R3.10,000/- loss ofv_a.1t18T1iti’§§:\ ”

The petitioner has produced the rnedioa:.:bE1i>s sat “”i’l’ie
petitioner is entitled for Rs. 35,0QG}-
expenses. Towards loss of future Lhtfie is entitled for
23,43,340/–. In an, the petitioner ie.Aen*iit§edi i’.’:’1{‘:’._i_?sii.ii’1’v,..i3ai8′:i;.«i8.=’-iii.)/– as against
Rs. 50,750/– awarded eompenaaiioa,
the petitioner is entitlizcl {roiri the date of petition
fiflmmmt -m . ,_ ._ .ll

Sd/-~
Judge

Séf-

fudge