High Court Karnataka High Court

Subashchandra Biradar vs Kari Basavaraju on 5 June, 2008

Karnataka High Court
Subashchandra Biradar vs Kari Basavaraju on 5 June, 2008
Author: Manjula Chellur K.N.Keshavanarayana


A H CHANDRAPPA

IN THE HIGH coum or-* KARNATAI-(A AT BANGALGF'{EA._
DATED THIS THE. 5″‘ DAY or JUNE ‘V V V’
PRESENT _iA%_VnA_ 1 %
THE HON’BLE MRS.JUST|CE MANJULA eHE:.Lus§ « _ A %
AND « s g = T A
THE HONBLE MR.JUSTiCE K.N’§KE§’§HA5VANflRAYAN;§”‘~.. ‘A
MISCELLANEOUS FlRST’APF_V’EAL’ Nd.-$1 % A

BETWEEN:

SUBASHCHANDRA BIRADAR . A
SIOSHANKARAPPA. A A
46 YEARS, AGRlCEJLTUR!8T.. –

R10 .

GULBARGA Di;STF§§C1′. A

1 A Km: BASAVARAJU
, MAJOR, OWNER or-‘ YAMAHA MOTOR BiKE
A “EE:h”:’-INE No.4Ls;ooo358.

A A. 1′ cmssus N0.986 HS eoosss,

_ Ri0aND”.262,1, ‘A’ BLOCK.

A , Ass
A A ‘ DA_\JAi\!GERE.

2 aRANcH MANAGER

A’ _ UNHED INDIA ASSURANCE CO LTD
” M K COMPLEX.

V’ v JAKKAMAHADEVI ROAD.

DAVANGERE.

S10 HANUMANTAPPA

MAJOR. OWNER OF TRACTOR
KA~–1 7l3518-3519,

RIO SHIRAMAGONDANAHALLI,
DAVANGERE TALUK & ENSTRJCT.

4 BRANCH MANAGER
NEW |ND|A INSURANCE CO LTD
DAVANGERE. –

5 BRANCH MANAGER
ORIENTAL msuamce co LTD…
TILUVALLI COMPLEX, 15″‘ noon, = j_
PBROAD. M %
DAVANGERE. ‘ *

…*REs9os~;DEf«::ra

(By SRLA N KRISHNASWAMY. ADVBFGR R.2 % . L 2
SRI. P.B.RAJU, ADV. FOF2.R.4 —
SRIKARJBASAVARAJU. Aw. F;OR;R..1″
R.3SERVED.

SRLSRISHAILA, ADV. FOR. 3.5:;

THIS:.M!€~CEL!.1fi\NEjQUS_FiRST ‘APPEAL as FILED UIS
173(1) or-‘ wsorm vEH:ci;Es «ACT AGAINST THE JUDGMENT
AND AWARD”vDAT’&’iD._18,12.20G2.._PA$SED N we NO.434I99
on THE FILE THE !’_-‘fRlNCiPAL cm. JUDGE (snow) AND
mar. DAVANG§:RE. _ apsamruv ALLOWING THE cum
PENTEON . i’-‘ORV %%%J,caM:?eNsATzoN AND seexme
ENHANCEMENT 05-‘ COMPENSATION.

‘arajs MlSCAE’LLANEOtJS FIRST APPEAL comma on FOR

% ‘HEARING THiS__ DAY, MANJIJLA CHELLUR.J.. DELIVERED THE

JLJQGMEQT

* Mrgsrishaua, Ieamed counse: is directed to file vakatat for

‘ fafiiofident No.5 – fine Oriental Insurance Company.

2. Heard me argumenm.

3. The appellant is none other than the ciaimant before the
Tribunai. who is a pillion rider on the motorcycle bearing No.17iM~

Qlnjury. pains. injury Rs.

2) Permanent disability of Rs. ii A’ ~ V
30-35% and lessofamenities ‘ ‘
oflife. _ _

3. Medical expenses ‘F23.

4. conveyance 3. other irrcidenmi T ‘A ‘:Rs:{”

Charges. ‘

5. Loss of income during |ai&:a.ib’ i
period for two mqnths. ” «

Tota! J – .. 123.1 ,33,5o4:~

7. the in part with costs
enhancing iiiag as against
at 5% p.a. from the date of
pefifion {inane ‘Reeoondent No.5 is directed to
depogit einaount together with interest after

V’ .o@do¢75eni’inig’the’i–94nm:ni’aI’tiéa’dydeposited if any, within aim wedts.

mv*

I 1.161%

Sd/Q.

Qiudfij