IN THE HIGH COURT OF 1CfiR!iIE.'}"Al0k AT BAIVBAIBRE
IIFLTEI! '3'!-{IS 1'33 24th DAY' SF JULY 2903
BEFGRE
THE Human MR.-I£13TICE mm amansnnv
flBsuullann¢u: lirut
1.no.s1}w _
2::
nianllannous First g§!51;Eq.$1§9.§ S ¢u5 _
EETWEEJ:
The wiw'India Assurance
Campany'bimited, Hc.1,
Shacnkar House, 2'" Flavor ,
Makhxi circle, Banqa;¢ro=g
nagrasantad by Diuisi¢n§1V,»"i}_"p_,
Ufricewvill. fla.4T,,II;f;oc:=.*§a
Gopal :omp1ax,«B§xaar st$3atz v
Yaswanthpur, 3anga1¢r$+22zA _ r_ .;
By its fiuly c¢nstituteG~$$ta:hfiY.\ ...APFILL&I!
(By sri,£.R.R§Vi§hafikdr, §dvucatA}
AME """
3{a.Basa$3raja;vP;_ ,
fifatashivanapura,fiaaanapura,
fiangalare Hdrth[T&lhk m FIRST IIIPOIDIIW 1!
_ _ ~. mm.Io.s1aa}o5
1. 3. 5. Ti ':51. :1
A*_'1.3ra5a§na'§ar:aszd,
_x._V23_yaa:s,3fo;8avandappa,
"«-3fa:_$hivanagu:a,Daaanapuza,
V._3anga1a:ifHarth Tzluk
rmtrr amromuw II
was . lo . 5199106
2.Abijith Ehajaraj, Majar
sf¢.Hnt knawn to aypellant
R.-fat: lEi<:.94, 9" cross
F... M . 'tr. Extension ,
Bangalnnau1y large amaunte being granted,
V£higfiA"iSeet§t&lly' incensietent 'with the settled
greeedehta in so far as the award cf damages
t"%e"t0wardBe pain and suffering is concerned. The
'"t'ifijfi&ies are not of such a eerieue nature, which
R"»;mwfirranted grant of such amnnnte. Absence of any
medical evidence nught to have raeultad in
3
notwithstanding, the 'ahsefiéetter Eafiyj";
dismiasal at the claim: petitions, for want» at
evidence. Hbwever, the Tribunal having gxgptad
such huge amounts of compensation notwithatafiding
tha ahsance or evidanae has regfiififiéfjfinifi
miscarriaga of justice and th§gg£¢:ag"t$§ é§§aa1$u" E
be allaad.
4. Par cantra, Vtha : c@§#sei far "Dfh§<_
raspandants wnuld submitwfihgt iflL_ifil%nf§ftflfi3tfl'V'
that the cl3imants hnua~ fiat» adfificad.5Eadica1
evidence, in the evéfifi-§h§figfifiéfi §ad, they would
hava beaa 4ga§it;&d"~3§§".fll%;§§§5 Jamnunta uf
compensatiefigéiifi i§k%fi§ fipfififiéiénce that there
was di££i@&ity_§ig._§&§§¢i#§ ovidanca thraugh a
madicai'upr§¢t;£fi§fi§:¥Qthét the respondents hava
not Ar:tme:{” ‘eh’axie:i.§}a the awards. It is intact
n.Wthg &1aimagts §fifi hrs aqqriavad by the awards in
V9 ;e§3e:f§fi§un§$nbaing granted.
=J§.’Tfln: so far as the aontentian that
exéfhitgntfamaunts hava been awarded toards pain
Land suffering and lass at amanitios is cancarnad.
t ‘i£”*is nat a tenable contantion as it is the
” =wdfiscxetian cf the Tribunal ta address the claims
3
no injustice caused ovunthough the Tribunal may
havn awarded .fairly’ large amounts towards _pain
and suffering and loss or amnnitioa.
7. Accordingly, the appeals are difiui§§§&;Lfi
E. The amount in deposit to by negitiad tof_’a
the Tribunal for the benefit éf the ¢iaifi§fit¢%afl~ H