IN 'EEK HEGH COi.3R'i' {>13 E{fi.E€N:¥£'A§'{A
<::H2:<;::;:T £3E:N{":}:{ AT <:§umA:+':€m '
DA'i'E3i'} THIS mg gag}; my Qgfflwaawz-§*:'T"géigmi A
PRESENT 1 %
'ma EQN 23%: MP3. Jr_;s'1'r€§,m,.'.?{:"E"":;«:_£'?r:' E.» f:§V£§:EifiE:;?€if'%§{5a;'}§E GQW{}A
£353 C,_{5.§§%§j«-€f§'21§]'2"{}{}{}
}3}§3'1"v%'E3E§\é: -~ 1I;_,_ 3
_£~3fF}~": N0.E>6I3e[9'9 * T. A' "fi
1.
The £Z§”3ai.Vi3’E:’$a;3,V V _
. BB. Catzvszgjg Bhéavazfi, »–
Bagigaififffi. ” ‘
E3;’~<<%c:iir33;ze2,_ 'i%§:1g:§ne€1°,A E§';'ii=i. E, ,
' ~ 33 ga3.}:;at _m;~3,:§. f3.ijapLzr.
R?
. V L 3, Tfié .E}%FE:1I1gifl6€F,
Sintiagi ‘:’-a?1;;:s:;
.. j – w§3ijapu1′ D§.;e_:-1i1″‘i:.:tm A . Appeilaxlts,
Paiii, fer appfi, Sri Prafiiaanth Kazmaz” S. C~€;:~mI* far
3%
t’ x)
A133:
Eixiaiiamnka,
Wfa Dyawappa Sadapm”,
Age: majar,
E/0 filhamafli,
P. C}. ‘A$a3::tapur,.
Sinciagi Tamii, , » T.
83333312: Dis¥:ri:::f:.. __ ,,__.§iesp<:;:1{i€n'z:«..__
»w.«:mw:~' 2
This mm. {mi u:1«.:ié;"' <3n::e:a.%% 1 %1a:sj;::;c" ~.1 rjw sec.% 3:"
(ERG, against tht: ¢_,f1,1dg:11€11'i._Va:§§£fIfI¢::::',1't":vé' (?Eatee:i 165/8/99
p£iSS€d in (3.8. I\2'r:z_fj€ia§'3j<;3'? €;.';~iv:i""JL:<igc; Sr. 33:1.
Bijapm; dccreeizzgs't§1€;,s1,1it ";_)a1%*t§:§;' for _1*z:*¢Tcz:.r..r":'s§,-7 of dz«m1agr~:::s.
R.F.A.N9,6i28/2;J{}£fi:_a_" .'_
Smi. E\i1aiZarI1ma_xé%;'vLi;. I}§;3aa¥3.1ffpa _ *
Sadapurg Ag ;r’iC.?f(::s::M 1.111′,-___” _
Ki 0 ifflaixzaiii, 25;}. 2&sa13f2pi;2.r;”‘
Taluk: SiI1;iagi, £)_is:. Bi_iaAp;_::’«..\
Sifliiifi h€E’;;f}O?h hams ai”1C£ éiég
YE’§.:'{:1i§ a:np£.1t;;t{:d_ as p€:?}’},€’.¥.”
§}§1″€.€i?;ii}1″i fie? hzgsigand rep:*€sen1i$
‘This;-, p:;’.f.i€i0:1″ D};’m-Vapgga Efiasappa
Sadapm-*’.__ z*T:g:’:7T”§:f;aj«7n$;r;”
»1…&%:3,c(:; Cufflié, E /5. ‘::*%;*:a.tha1:; APPELLA:~;rT
Prafifianth Kumar S. C’%a%:.1:3″,§
‘:~.’_:AN{;3f:”_ .
H ‘V:T’V;i~,–. §;heFfiiiaié <3? Eiaiizaiaka, mgreii. Bjs;
1' 173…:
* .Ej)s:put}; C(}IE1’§I}iSSiQI1€:I’, E§ija;§::_:1*.
;f1’i€ (}§1a3’3,””:11an§ 1«i.EZ:,§E3. Kaveri Bhavmz,
Bangalereé
3 ,.
‘1
E
U
fodder on 4/ 19/ 1994. The live Wire was cut and lyingcn the
ground. The plaintiff came in eentact with
sustained grievous injuries resulting in
hands and one leg. The total body :4
at 100%. The plainfifi was aged _aLbcfi”i:– em ti1e1″1’e <5fV
accident. In the absence of cf plaintiff
income is to be assessed ' V
It is the ec_I1tentic_1f1 T'_ cf (appellant in
R.F.A.Nc.6__63,§ came in Contact with the
live wire "teat. vtheré cm the part of the K.E.B.
:0 pay compefisaficnf:
VA was cut and lying on the road because of
‘ V imcrajjer Hence K.E.I~3. wnnot avoid
Iiiihilitbf Z %
V’ V’ V. n Ox1Are;examinaticn of evidence, the p1a5ntifi’ is entitled to
_§:£$3:11f::ge1fieaticn of Rs.1,{}O,<300/- for pain and agony,
'V V u}'€s;2;0£),GG{)/– far 1053 of amenities and future discomfort,
Rs.2100x12x16%4,G3,200/–~ tewarcis loss of future income on
account of disability. Rs.10,000/–« for less of income during
laid up periad, Rs.20,0{)O/- for
expenses, Rs.1,00,000/- for '
including mplaeement of '
all thfi plaintiff is entitled fife? I§§s.;8AJ;?33,200/-.
6% pa. interest from payment on the
enhanced Cfimmngamn
Accordmgxgs dismissed and .'R.F'.A
Na.628 / 99 ' .<:1:;i1ancemen£ is aiiewed.
44 L Sd/mt
Judge
sal-
Iudqe