High Court Karnataka High Court

The Oriental Insurance Co Ltd vs M R Ravindra on 30 September, 2008

Karnataka High Court
The Oriental Insurance Co Ltd vs M R Ravindra on 30 September, 2008
Author: B.Sreenivase Gowda

32¢ ‘I’H.§7 }fi€_§}~£ e::miE:D ‘FEES “mg: 3f;}’i*2; ;>A*¥AL<3§*'$fe;:ie;::2:§§::» –
$1.3 E~I£}£\z"'ii%LE} MR. ,_.f.§~I£~"3'I'IAVA{3;1i*?.:VV:..1f3.,SR;§3£§§IVAS§E; <3w:>A
MFA N54 i:M;.;:3$::;

BETWEEEEKF

I ma; .é)f?fiE3§\ZT;%AL-§§§vSL§}§2AN{§:E cg: LTD
i>~w..f;r¢T~<*,: r1;:s:: =m §E RE’P.£3Y

ITS EZEG-§QKAL«,_k§’§iNAC§ER

~ ‘{‘{_jfff£§I .,_H:%SS?AN—-§3iiV{S£{)NAL {EFFKEE {:2}? ‘mg
._ §jE EE;’§’§”3f’AL
” TA::’::T,S’i:3:¥ess§g2:r::E: <:: £;m., IS zmw REP BY ms
.1?<';Ec*}:0r.~2fAL GFFICE AT BANGALCERE

,.. AE'f'i%3LLA§.'€"i"

{R§:”4SfiV:”‘§E SOWRE RAJLE, AI_”)’v’.}

ext}:

1 M R ¥€AVI§”§D}”€A
S/Q MB. PARAMESEi’WARAPF”?:

%”

2. I have haard S172. ;M.Sawri Rajr;§,:t.i1=:§VV:

Cmmssl appearing far the appézilant iii?’
and 812%. M.V.Ma}1eshWaI’appé,.V : léézrfiazfi 2 <;mg§se:;¥

appearillg far {hat :"esp0nde1";L:i'~:%<:iaii1:za;':°:–.._j V'

3. Ffiw facm oi; tfiis appea}

are as faliows A . V
That %jL%:~:;js;§¢;;:::’ém aftar finishing
eaileger in his i3i<:§:ci€: in
{rant ":ff}a:EI€ge, a Vehicia Caxijving gas
As a resuEt., he sustained
iI;jL11;ies,. he filed 3 6333111 f)fit§f3:O{1 b{3f{}I'<'if
. V. < Eiassan, seeking rsonaperzsatiara of
from the agapeilant. The Trihlxriai
a1x}9;réec§: ' A(3'{)I11p€I'}.SaIi€3i1 03° Rs.4,i39,3£3§/»–. T132

–»~ Insuraxice Ce. has prefermd this appeai

” – ,§’i1éfiéfi ‘:1 $113 Llalifiifii af com mrzgafian awardecl by
. g I .,

. “‘L:1’155 Trib:_1I1ai. W’
3 k

4» Therefore, the oral}? question {fiat 31′;-saaai ‘

considaration is w*h€i:11@1* the coI:2.p€::1sati01ii:é;:%a:f€i«::§i;.b3:.

the TribL1:1ai is just and p1’0p€1″:”:Qr sidé

liabie :9 be redyacedv My is 11$ fiat: afffifii-aiivfi;

5. ‘Thfif re$p0nd<¥§n£_ hais :_$ILz$f:.:~1i i";$ci {he fcaiiawizég
imjtlries, as rstviiclencaci –+i£?:3i1;;,:,{E"CerfjfiCa'£:€:

ifs _. Iacei 3

£:3d_ . 3_x’.~7=.-?:'<:'::'a1:f1'£'.*I' Omar '£118 isszft
j;):Ei~1'§;°:§Z8'3"i"€gg;i€}_Ejf-.'2'§;

£33 “”” “‘ii?VoJL::1d over th-*3 right
; .. .

iii) A”;E~§..i.,{£L11’c5€}¢- wmznd 5″ {mm mfidiai
c;):1tusi’:;en” a1j’;.:*ig’lr:t “eye: bridge 011 11055 doxvrz to
3 4§;§u:..<3r E£iLi1gV1'§'LL'F,i1fvff'?r{1{AIECiE11LE3;.
' . t3f_t}1€ brain _"

A ._ ” a_f§x and occipital cieprasseci fra(:t.ure.
E} z.:d:_11*a1 henzatoma.

“V ‘ < Ff%1ctu1*e af nasai bfiiiifi.

,¥?’ra-:::tuI*€: {If latfirai Wail sf ifiteriar r:£’.ght arbii,
E3) Bfiateral maxiiiary frac:tz.m: grid
1′) F’1’0m.x::: zygama f1’actm”€ right side.
(,5/j

The main: gmuratri cf attack Gf {the Eaaziafciafi 1f§::i__’

{ha appzzilant. is that Rs. 1,.{}{},::f§€)_tC)/ %.§:f1asé;é{iS j

pain arid €::g0:’1y is 1101: just 3731€¥1′:}rg§péi*;_ @é7%.::u11s231 appea;r’§11g__f0r t}*;e….ff;;v§:;;j£s1t:ti:s:1tfiA€:<;1':£:é:;§1ci<::=ci that

:10 amczum is of marriage?

prospacts :a.c{1_;3′ iéf Rs.1,Cv£),0(}£3/..

awarded  be termed in be: 811
the    {E36 S-ama may not be

rt:d:.1C:%:ci.'-- '

_ . 7?, Péii” ::{:f1t.%a,’fi1€ learned {DQ211156} app:-::ar1′:1g £233′

‘”–.1;?1é:%’–£fi1s3A$§1;’ai2r;e C0. centfinciesi than Cansitiézring the: 105:5

-.Q5f’..::”1é’i1’r.i.:;Iz,§4g§€ ;§2″£>Spet’ts, }”€s,5Q,i){}£Z”3/~ is awartiefrd t0Wa1′{1s

£oss4._Qfe;n1a1fi”itées anti CiiSCGE1f(}1″t aneti ht-“zncs, no sfiparats

‘A ;&§’}1fiLi1}’£*§§ 3}é”!£:1I'{1€t€§ far 1:383 sf zzzarriags p§”0Sp€3CtS.

8. C311 carafazi $CI”uiiI1}<' of the a1¥3;'€2 passed by €316

'=."E':':'bur:ai urxéer various haads, E fined that 9. sum of

£433. 1,C§{},0%3i)/ – an-W "€§.£'flC§ ?.OWé':'LI"€i$ pain and Suffer3';r1g' is 0:1

%

8P23€11aI}t: would stand transférred {,0
Ofdfif as ':3 costs.

” Iudq?

Mgn/-