Amity BPs.'I'ED:3...9.03
2-IQAIJD. 15432064
$2»: THE: mm cazmsr or mmqnrmm AT amcsawas
DRTEB mm mm 20" my 35* MERGE! 29:35
32503.3
mm KC}!-FBLE 1*IR.JUS'I'I{":E Rm nmmq.
MFA N€3.1.§»'1/2064
mzzsrsm : V
1 THE mmyvwf GENEERL M%flAGERxE5R$Q*_ -.«
EAHGfiLDRE; 339 BY nIvx$tomAL,can:acLLER
xsawc, EELGAUM * z-*; _ar.*--
QWNER can INSURER 53 $533: 3 , '*
333 Ha HA G1 £_514a ; '*_ _*Jg_' w
REP BY NWKET£;_flENIRA$ flryxgflsg EEBLI
BY $3133 LAfi"UEEIGER «y,'._E'Q _'
_<.= " '-g'$;.% BPPELLAHT
{By Eri: F E DA3fiEI;,#HV;i'H .'
ANB ; %¥ Since deceased by his LR's
1(a) Smt. Vgsanti W/0 Bharigonda Patil
---------- Age = 555 yrs. 006: hoursewife
Dfi%33?W3@N5fi?5Efi59UNflfi P5TxL 1(b) Piragonda, S/u Durigonda Patil
SQ YR§g'K§G.EEEAflI;WEAIBAG Age
T v'aV fH;" Both are n/at Biradi,
Efilfifififi" <'. '. .
y;_v *A'v 3} } Taq: Rdibng, Dist: Belgaum. p/
'*,""' 'u_ ,''.k ... RESPDNDENEs "
" 5EE&nEILEfi USS 1?3:1} er nu A£T PEAENST THE
_ _ 953531;» IN we
j, <EQ;99:Mgg__wM THE FELE 03 THE II AEDL. CIVIL JUDGE
~ gag fifi}}; & MEMBER, Aumcr, EELQAKM, AWARDING
°'~'---.L?OI{EEf£ES.ATIE3$I sax: Rs.55,0m:w'~-- WITH INTEREST AT 8%
3!f.'»a.._ "mm: TE-E amz: car' PETITIGN TILL REALISATIDH
** =AH3_EIx:Na LIABILITY an $93 AEFELLAET HEREIN.
Co§ieeted=vi&e chamber order 1)&£\
H .
9%
W IQ,
: 3? years, 000: Agriculture
_. .4. gunman... n-aunun
Rs.2o;§me;--.
3 MF&3E'1"Ci. 35432034
additiwn, it is contended that tha billa datefi,
9.3.99
and 1§.5.99 are issued mare than §W§§$£§ H
aftar tha accident
unreliable.
3. Having hfiard tug laa£n%§ c0fin5§L £d§TEh§
apgellant; axamined thg¢,§m9&§n§§ #jgfigfi$fit” and
award, garusefi the matariQE Qfi iéc%#fig fi¢th anal
and fiwcufientaxfr Q§ndi%%§fi§bi§;g_%fi§ alaimant
suffered injury :5 tfié”fiart§fi;_§n tug accident due
ta tha gash and “fl®§i§ge§§” fifi§fii@§”Wd§ the bum
halanging tn the 7apfiei§§$§Q xD %@§h claimant waa
tzeatad by fir5_uS¥§hi:, E{Sfia$; an Orthopedic
auxgamn daring fifi$¥§eria§ fram’7.2.98 ts 9.3.99 as
evident fimm flExt;§€Sg bill dated 9.3.99 far
A ‘Th;s7;$i11 disclases that the
c1ai$afi§ wfi3 an i%§afiient in the hospital far 33
~L §%ya§ ‘[f fiét;$¥?. bill dated 19.5.99 ia for
R’»a$;i£;Sé§£{“af A.fi.Shaixh Hcmeopathic Radical
Cmi1§Q§ .$§§gital, Eelgaum, cextifying that the
claimfiht was an inpatient tram 10.3.98 to 7.4.98
UK
and treatment, lhQnfi§R
3 lvd1’-395.}!-K3. 35-‘l~”19’.1-I»
far pazkimsans disaasa and not for the injuriéa
suatained in the accident.
3. it is unf9rtunat$ thaé””‘dn:ing f §ne7 :
pandenmy mf the claim yatition and aftfir x颢rdifig *
evidanme the alaimant is 5aifi 1tQ $av¢’afli§E;Md$
28.lG.§9 ax Eiraj, whi1g ua&§%fi §:§atfiéht{; a$
evidant frmm. the photos£§t ‘¢4@f §ff’fihm daath
certificate issued bf thé %§fi§e%fi%d_§fit%ority and
agganflsdfi ta I.AiigE§§5 fié: fim§l$§ding’ the legal
heira mf thavfié6e$$$d:§<
In the :&auitg.$hiB_a§§eal ia without merit
and_ViB' fi§aQx@iug1y*,&igmissed. The amaunt in
d&§0sit:a;¢n§ %it$ §he L.C.R. is directed to ba
t&a$smit£afi'tc tga nae? farthwith.
Sci -2
Judge
Pi.'.~'f"""