IN THE HIGH COURT OF KARNATAKA AT B_A§N.GAI~i’.§}:l§.E-‘..,_ .
DATED THIS THE 9″ DAY or MAR–cr-s,:’2~_o:’oi I’
pREsEATgf’ .
THE HON’£3LE MR. Iu*sTI_;E i{;S’iiEEDi%V}iL’E?_,jT2iL\:Q T.
T THE HON’BLE MR. I?i»;;ii.’4VEviii,it}G,()PALA GOWDA
MISCELLANEOUS EI’RL.T:’A;3£gEAL’éi9iO,l5?i§4/2004 (Mv)
BETWEENI” ~
Mr. Sunii K’un*1a;%:_,\_/.R._’ V’
AgedV’a’bo’u’t.;:iS ye”:53rs, _
S/o. K.P.Suku’n.:a..ra<P:jduAvai,* ~
R/o. V'aiyapoIi.Pos'_t',,
Viz, Chery/aioor,"–Th'irner'i';.,
Hosaciurga"Taiu.k,';.Ka'sarg"od District,
Kerala State.' .. :/KPPELLPNT
my sEi'§§.,'%sh..ashikanth Prasad, Adv.)
1 \fa'santhi,
Aged. about 57 years,
A. w/"o. iate E<.Sricihar,
_ "R/o. Parijatha Transport,
Badaa Niciiyoor viiiage,
Uciupi, Maipe.
2. The United India Insurance Co. Ltd.,
Branch P.B.No.18, Kanchan Towers,
N.H.17, Kundapura, Udupi District,
Represented by its Divisionaf Manager,
£/
Divisional Office, Krishna Complex,
Opp. Shankar Vittal Garage, Udupi. :RESPQi\i_,l;iE_NTS
(By Sri M.S.Mandanna 8: Associates, Advs. for. .
R1 – served)
This appeal is filed under’Se’cti.on”._173(1:’}_oi”l\?l«VHActli’. it
against the 3udgment and Award dated 24,O~S.’2OOti-s.._paAssAed
in MVC No.37/2003 on the file or the’_{)istri’ct».Ju.dgeV,
Member, MACT, Udupi,-..___Vseekri.ng Ve.:1h’ab.r.ceVment of»
compensation.
This appeal g”comin,g”” uf’or_ hear’i’rig”v’ this day,
SREEDHAR RAO 3., delyivertgd ;th.e”fogl!..owi_ng:
3’pe’titi:on’er”_’siJ’Stained fractures of patella,
bifula, middleVlphalalri>§_:,’i’-ri,g,.ht index finger in a motor vehicle
accident.”-» Tl1e_’occ;;rre”nce of the accident, negligence of
driver of th’ei*-~o«:”r”ending vehicle and insurance coverage
‘ of’the,_:yehE.c’le..in question are not in dispute. Petitioner is
itin”appeas:l’i.V_seeking enhancement of compensation granted
by theY.MACT.
2. The appellant/ petitioner is a final year Civil
Engineering student. His notional income is assessed at
Rs.S,00O/- p.m. Appellant is operated for the injuries.
Total body disability is assessed at 15%. Income loss
%/