._gQ ' "A
,, (Dy..Sri.''O. MAHESH, ADVOCATE FOR R2:
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 13"" DAY OF JANUARY 2010
BEFORE
THE IIONBLE MR. JUSTICE N. ANANDAI'
MISCELLANEOUS FIRST APPEAL No.666/:aQ:()8jV'(1IIiV*jA I'
BETWEEN:
VISHWAVIJE'1'HA.S.. V. _
S /O LATE SHABULINGA,--
AGED ABOUT 20 YEARS,
R/AT BRAMIN STREET. '
HOSAKOTE TOVVN_,"a_ f ..
BANGALORE DISTRICT. =._ j.
'- _ A _ ...APPELLANT
{By Sn. L. HARISH ADVOCATE} .,
I. II.'-.C."RAJENDRA~I:UIvIAR,
S /O..__S. P. C.HANDRA._S'HEKAR.
BRPs3~IMI1\Z~. STREET,' .
,HO_SAKOTE"TAI.UK,
_~ '~:'.BANGALOR'I3« DISTRICT.
' ~ _ VI£¢I§fC.0;at'i0_n.' f£«'he1'-9fdr._e."'«Ciaimant will have to undergo
one more 0per.ati01i fer }emova1 of implants and some
. "pro\%'1as{0r§."an.eeds to }aexpi"bvided for future medical expenditure.
I award a sum of Rs. 15,000 / -- towards
future merifcai, expenses.
F'
A': *" "
5. As regards the compensation towards loss of
earning capacity andfuture loss Qf earnings is concerned, the
Claimant had not examined the doctor to prove
of injuries and nature of disability. In the
the Tribunal was justified in 'ela*i.rii._Tlor
compensation towards loss ofrearnirtg ¢'t§I.pCLCilfl_}~'V.',.C1l'l,Cl'."_fttf'Ltl't3 V
loss of earnings.
6. REGARDINCJ Tribunal has
dismissed the olairn agaiirist: Company by
holding that___thle Company did
not was a pillion rider of
the motor cfyclel i-"m.-<r_)_plV\'2'v:t--*.d' -- accident.
As coiild "beVVs_ee'11_lll'i'o:rn the copy of the policy if3x.R--l.
~.the»':iri~s1;red..y_had paid...p'remium not only to cover the risk of
V"1k'ti}i'I:;C.1l'_ also to cover own damage. In the
ll hold that the policy did cover the risk of
pillion. Therefore. I hold that both the insured and
A "insurer are jointly and severally liable to pay C mpensation.
. _ _. it
l\~a ~w-.¢a/w~
7. In the result, I pass the followings
O R D E R
{i} The Appeal is accepted in part;
(ii) The impugned award Jis»n’1odiili’e’ci;.– .1:
(iii} Compensation of K 4′
awarded by the Ti*ihu.nal V’ 2
enhanced to
interest at the 6%.’ p,a__H
from the—._._<.:i':pate of ipeltitiorrtill the
date of realis-atioiriil
UV] gri¢ti"' ordfll V — it relates
to Vl"rejectirig.iAl"el._f:i:iITil'–.p against the
llll H " « .. set aside:
[v}” p 1 and 2 namely,
.. ‘zinsVu’3_”ed–V_ insurer. are jointly
a1=1d__seve1″a1ly liable to pay the
compensation determined above;
‘pffhe payment and investment
shall be in the ratio evolved in the
impugned award; 5- ‘ Q
/ *3; ,/\.,,.«{?/L””””’ if :7
(vii) Parties are directed to bear their
/”V.
costs.
5;-3
%
RKK/–