,1.
IN me: max com? 0? KARNATAKA AT BAHGAIA"._'>RE_:. _ ~V.
mmn TI-I13 mm 25% my 016' meusf, 1 ii ?;%= C r ~ --
Tm Hormm mwmma
THE Hozmm r«ms¢z:;srI<;r;«.éi";ar.rmGA1v;:r;$ms§
'a 906 m-1:2 Q1
'ms mm mum AS${JE€fi.NC'E_ CGj14;T'D§ L %
1970.654, 137 FLOOR,
KOIAR DISTRICT. % %
BY ITS DMs1ona.1.oF:Fn::E
473 FLOOR, TOWER
"UNITY J.C.H'0AI3, V
.....
BNISIC)E5LVéM&~FI”R$:§ER.._ …A1=I=ELLm.~rr
(E36312: P. B; Amimcamy
Q % ” ” :AGC’5WfiA 13 GUBBI
..,WmmWW Wm WM: W mmmm-mm Wm agimwzw W %.&%%§%’ifi{%Em mam mxam’ W ggmggw fiamgg
T am SRLEBQNEJAPPA G-UBBI
A » % AGED ABOUT 23 was
N .~ \V.hI W’ ..W..
%T%g;mm.s22, 1cm mm
‘=%3m srmz, «rm Bmcx.
BASAVE SHWARANAGAR
BA.§GL.AC)RE«-«S60 CW9
uwvwwamm }?ma”6}I :mv”vmw.wV!s1«*”mv;s£*WMs\.¢I”%r. N:ti§i”Q.£H°£3? ‘m~’5axo9’w*3’%.4X \w?’$ #”M'”lM'<%.17'%-<'-'\:'\
wxcvflrwflmalumw
amuwsgg mmww mwwmfi wk!" mmmwmammm W'§'%:9§""$§ m;Jam?% WE" §?i$&%$&€¥*£%a$'%»§_fi$a.§'%fi'3x ;=:»-.m:m mam
2. SR1 c MADHUKAR
MANAGING PARTNER
rmumsrmxman mmons
m.1371,m12*r STREET
VIJAYAPYJRA, DEVANAHALLI .’!’AI.J_JK = A
BANGALORE RURAL Dxsmxczfr-562 «$.35 = Y A
(SR1 K smuvasn, wvmamk NRRE spcnnmanw Ho; 1 %
SR1 (}.V.DAYARAI*II)A, mvcszghm FOR,
RESZFONDENT no.2)
Tim under Section
1′?’3{1)of m.*, and award dated
zayams rqw::.’k§:m;r3d~39;’04 on the me af the
at Causes, Matzropolitan
Am, a. eempansatiaoxx of
Rs,5,65,22(:>;%- at 5% gm. fmm tha date. 01′ ~
pefit%r;;:1 an Maser dams.
coming an for Orders this dag
3iv;::acx;;;1am:4néA .1, warm the fa11owing:–~
% gait
‘firm apml E fileei by the Imurarm Campany
. j:;[mlEerg:r1g’ the jud@n1: anti award passed in MVC
N.6099f200’i~ dafim 20.05.2006 by £2143 MAC’? at
£2
UV?’ W. Ww..mWm WW” W mmmmm mmmé a;.,mWz- W mwmflm magm cmwm W :§%€T..»,%’a§%#’a§%’aJW§%(fiaa mm mm
f_ wgaaiinpezzaaflon an various heads. 52;
.3-
Bangalore an the quwtion of quartum ef
2. For the sales of ”
refitted irate:-mcf mm atati,sa ‘i;~#.¢f2reAtI1{c¢.
3. we relevant saw on 23.5.2004
at about on tlm
Icfl; 81:16 at’ No.KA-02.
Vatal Eagaraj Road,
‘mm iniahpaondent Nay? arfi beat-fig
in a rash and negligent
fififibeii. “” agazm ‘ ‘ 1: him. As a rank of the said
griesmus injurzm and 12: was swam
ta Hama at Rajajirxagar. Comemiing
ht;-L; sufiww t disability an awcazmt of
–aac=:1den. ‘ ta}; injurm’ , 23 rim the exam’ wizitian seev1m1g’
J’
.4.
4. Afim scnrisae cf nntice from the
mspon&ent.s appearfi aid aonxesfifi
support of Isis claim, the claimant. .dep<2$é§i ' . »
the ev1de' rm cf Dr.G.GopaJa1u'm;"' 'h1:%§a:*~ %
marked Exs.P1 to P16 and Vfegfifpgtfléizfig
evidmwe, except {$5 irxaazraizxoe
maxim! as Ex.R1. 'baaihflaf an recard,
the Tribunal ams.s,5s,22o;- with
intex-wt at eat' the pctition fill
deposit. """ "C and award, the
this appeal.
3 learned cmxmei fer the appellant
It is aubmmd that an behalf at’
i the irmtaxfi £3.53, the damn’ had
bites: was aka cm. 1i. Piawzmrmg the
Wh% amcling eampmmfinx: Em ammd a
‘ :1fRs,2,€}5,020!- on the hfiddhas effixturs aanakzg
wwtwmv mm aswwueemwwwmwwm Mezwvm mevwwsxxx _,\w’ze :w*usmwm%m«MwmW’m Hawks: mmtwzmvs wens xwwwnwawsmsww aawwwa wwvwmvc wan axwmwmmwwflwmww. ¥”Hawm wwwwmfi. W?” s”%.:iv§’5l?€iés’:%,e{*’*€a§é%«<;mP«'i ?"'§E§?£.:~'*F'"?é MW-MM
wacity Wfmhia cmtrary ts tiweafxdmm 3:: wt}. fie
/2
/'
*-'*W 'WWWfiW_.wf'm mwmwwwwwfimmm wrawam mwwlm WE" mmflwmwmm Mfiflififi %W@N§' KW' %Mfla*~%&"E"fi%£€.fl.
.5.
further submim that ‘U313: award ntyadc an the athezr
am aha mmaiwm and t11m%r6, this is a fit
interfm-arzceizxthisagl.
6. Having heard the harm foi”
and on pamzaal ofthe materialgn that» Urflwtlle % olaiimnt had susta'1mci and diahca5mn of nf medial tibial eendyhe injury fmm upper 3"' laceration af
sartoxiaxs. with daap lam-am
wtmxzd crmtaminatian. As per
is exm:n1I1ed’ 83 W; Whiz in
the alamant has smmixmfi 50%
hwver lam 311$ 40% disabflity he an
A I ‘ wag praduem to oerroborate the
k was ex. ancmresm. afim maxim that he
aurgmyand tmmwm ‘nnplanm in ma kzfi
oompensabmz as fcfinswat //%,,.
1. Pm’x1and$ufi’aring : Rs.
2. Less of ;
3. Maxim eatpenaea and izxeiclentai : 12sL¢[2,5€3,€;ooT;; &
4. Less ofincpomr. durixg ttw.tn3¢3if;t; f: ‘–.Rs .”*-40;2Q0gV5A
5. Loss of future 3 L’
: Rs_:$,55,22o/-
suntakwd to! 00118-id&f’&fi¢33 the
young bi’ that he was a MBA
Gradu,atf;§’.ai1§i.s.a Juznzm Sales 0% at
Meflifa ‘V and prior to that at mm as
— as plant with ma:-d ta gelling of the
can amunt af t disability had
‘flow tlm saié mnmm. we find that the Tribunal
A in awwdixg compematian on head caf has of
k% earning aapaeity by mm mm whela body dimbmty
V at 15%. We aka fifi. that the award af mmwtssatisn an
§ovu’%J9$m§’km§ 3&3″ W?’1zX””4iaW”é.?§V’~€r?”{§§$2″”}xK’7.o%'”h €§'”%W%?J7€5fi= ‘€¢.,w’€'”4’v»»l’W¢FE WK L¥”$¢W°”‘%.KVM1%¢$'”‘6’t-T$3*'”‘fiif’6:.#’VA §’f%fi’%w?i’§¥t ‘%w’fia:rP%u8’i!’¥\$ ‘~’1m;’?¥ -%”‘6.:é””9.x£.”Mt’?1b>’*”‘$’&&”*’}’«i$”%,\s?””‘iA -$”‘1?U”L£$¥”fi \\w’%fi%9.lM
the other haafis are aka mt uzxrwnable, as as ta: ca}! far
5..
§
g
Q
a;
x
§
3
mwwwzwtwmm vemw
‘*””””W*”””‘°”‘””‘”””‘°”‘”‘” “”W””” ‘%*WWW?AA%M1fiW%mWM%Mmm Wmvw mdmm U?” mxwmimm mam flflfimf OF KfifiNAYM(& HIGH Cflififl? Q5 KA%RM&’¥&5-=-*%Ti:¥5’-l?%
pg-
an mmtfcrmzm in this appeal. In fact;
cnmpenaafimn awaréuw by the 4′
Rs.5,50,22£} but mmumm 53$»~~Ra§5,§f2S’;2’fii:j’;,~f:;’
d2fiere’ me amntmt: has to be ” 938-
an tin hum of Loss sf
mmpensatzion an the said fl]’awerV§sfie. For
the afarwaid reasena *’£:”I4-91¢?
Than ii.*1 T’1i§ei'<::src this Ceurt tn he
tmmitfiéé'
Sd/*
HEDGE
Sd/-
FUDGE