High Court Karnataka High Court

Thayamma W/O Boraiah vs Puttamadappa on 24 October, 2008

Karnataka High Court
Thayamma W/O Boraiah vs Puttamadappa on 24 October, 2008
Author: B.Sreenivase Gowda


IN THE HIGH comm’ arr I{ARNATAKA, B ;5×1*l{3;§.{1_;f;s.}?§’}£*;.

DATED THIS THE 24% my :31? oc.%rr:BE1é%.T.]f,3§08 A’ V VV : _

THE) H(.:\N’BLE MR. JUSTIQE s;%smgm¢*Agg’coxm4[%% .

EEFGgE: i

:v:FA.N0.2é§<3%}2Q08{M»j*

BEFWEEN :

1

AND:

–%eEA.:§¥f~}YA’1?;fALL§}§£–._

THAYAMMA H
xazxe 593.5153 _
AGE]? 3;:s%,#mARs%L *
R /{:1 HULEFEANA .x{;;:.gLA”GE; A
KEi§A{}C}DU’

‘ ‘I-F3 APPELLANT

(33, :’:33″V§.V.’i§5§’7’Y:.S§EI§N:{‘VASAN, Adv.)

% :P”LF1TAM;LPaI3.A_PPA

‘R;o=.gHiK1<AMI3LUGUBL:

T vK£RIAC}AVALU HQBLI
‘ “‘}fl1iLz5~13f{fiLLlTALLH{

..fi”H§§”‘?§§ANAGER

~~ §’%ZfisT§ONAL INSURANCE CO. LT}3.,

‘§f. V.R€).A}Z_),

MANDYA , .. RESPGNIJENTS

(By Sri E 1 ~ NOKECE DISPENSEE} WITH. R.N(:L22 is

” sc1:ved,)

2. As no appeai is ffifid either by uiiiige

vfihicie or its inmirer Chailtzngjng tiara. ‘of “t}«~;<_§;"".,,,

Tribuziai the appeél3:s§fsusfa;fi§1_ed,…ii;§I,iif'E<::curmd 011 ?~3»s_§ 1-9525 %;i»:.%1ii¢i:T."ii;1";f;:A:*.r;.e__l§iI1g va;:"::_ €<«;

passengttr in a, bus r§g. fmm
HL11ivéma to 1' Mwgiilage, 1168.1'
V.<3.ChaI1;1eL._due d:rivi3;1g 91'
the: that rfimains far my
can ' Eéoiifsperisatian awarded by
t11e7:__ _ mid proper or it: (33113 for

e:it1"3haI1t?;@:11fi::1f;– '

~3z'h€ has sustainsd fraxzifure of laft A6

V pelvis zamd f'{'8C'§iU_I'E cf fibula. She was
'giipatierzt far 9 E13353 {ram 23-11-O5 '(.91-12n93

A in Hospital, Miaridya, P'C1.P. was appiied. She
V' = clisohargad with an advice to ::t0:1ti1"11.1€ felkgw up

tI€3.£Inef:t:: On recent. exami}:}at,i0n by P.W.2, dfistex', it

was found that she has suifeyed 125% pennarxttnt

cur'

highar Siiifi. This dactar has not statezd x¥ha::§—js "tilt:
disa};:i1itjg' to fha pa.I'tiC*Li33.1" iimb, SO 1/ ,
which C<:}1;1e$ to Sf) can be safrzlg taksrg
the 1033 sf future 1:109:33. 9 i~
futurt: income works ou1; .t_§;~ :
1110:1313 X 1'? xnuitipiier 0,5' fag
35,32,000/-. VA V' LV
3'. Thais 'efitzvf Rs.3i},G0(}/-

awarded by    by anethm'
RS.71,1}C1Qf-    an the enhancttd

C0i1}pej;r12éai=;ii{§:1. Acc0rE§fiSé.fi0n by anaflier Rs.?1,.C300/ –~.

9′ Tim respozaciem. -«~ hlmiranca ’15:;

{iepo:~:.ii:T the Campensatian amozlm”. W_i?Z;’1iIi:’~t\’?€%: Hggnihs,

fmm the dam of receipt of a :::c¥§3y Q15.’ A’

10. Accerdingly, thé ‘ his iizigmetit
and awgfd passmg@¥;thc”E§hfifia$is fifixfiEcd H3the

extfint stated herain <:§1fti'~E€i:.~w..é§s_'__i:(3 costs.


= g ~»_ q¢°-. 3~ Sd/~
 """     '.