High Court Karnataka High Court

Vivekananda vs Ravish H E on 18 November, 2008

Karnataka High Court
Vivekananda vs Ravish H E on 18 November, 2008
Author: Huluvadi G.Ramesh


IN THE HIGH Comm’ 012* KARNATAKA AT BAN’d$P§3RE~.T’ D.

DATED THIS THE 13TH DAY OF..NQVEMB§2R 2 oc3 D %

BEFORE _ & Q
THE i-IOPPBLE MR. Jusr1c DsgULD’vADIV :3 %
M.F.A.No.139s
BETWEEN: Ak % A

1 VIVEKANANDA -_ –

s/0 VEN_L¥GQPAI.Aé3HARY~A ‘
AGED AEOUEDQQYVRS _ ‘
R /AT N’C.59’F”RAHEJh..ARART’MENTS
MAGADI ROAD BA$*:!GALOR’E~i’21 ‘

…. …APPELLAb¥I’

(By Sri H N NAHJUPEDRIAEI, ADVOCATE)

AND: _

1 RAVISHVHVVEV
; FATHERS-.NAME Hm’ KNOWN

=*.,MA_,J 012 NO.30/..1…Cii~IANDRASHEKHAR’S
L&¥’OU”2′{BSK 2ND STAGE BANGALORE

:2 V T_ ” ‘t._r:2%i’:<IfE:DD"';z~é:;21A INSURANCE

* %co.:,faD.,'.;~a'D.5 9/PH (moss
A , ' N.R_.CO§_.0NY BANCEALORE 19

m:; DI-WSIONAL MANAGER
.. RESPONDEIWS

w.(E33?8:fi RAVEESH BENNI, FOR R-2:

– ._N{)_’I’_I{1E To 12-1 BISPIINSED WITH)

MFA FELED U/S i73(1) OF MY ACT AGAINSI’ THE

” -JUDGMENT AND AWARD DA’§’ED:11,fO’7j2005 PASSED IN MVC
No.24o5/2003 ON THE FILE 0? THE VII ADDL. JUDGE, COURT

OF SMALL CAUSES 85 MEMBER, MAC?-3, METROPOLITAN
AREA, BANGALORE, {SCCH-3), PARTLY ALLOWING THE CLAIM
PE’I’I’I’i0N FOR COMPENSAHON AND SEEKING ENHANCEMENT

OF COMPENSATION.

the nature of injuries and durafion of trea.tm__ent,

claimant would ]]aV6’ff;1£i;:I!1’dCd another Rs.5,O0{i,t§j««..c£1V’

this head. Having regard to the nature

that has been carried out. t11ere.;ca1:=1f1ct K V’

towards loss of earning capacity

nature of Work is a casual fiatme is
fracture of clavicle I1;1.t-*’c.’;Vie_::2e” the
claimant has been awatded vtejwards loss of
amenities. Hcweijre-r V’ and also
loss of azneni:i¢sjt%%te:otgej;rgg;:% Rs.5,ooo/e could be
given t’c_5″i”1eve been hospitalized.
Towmes’. : charges could

be awfardetl”an_()t!1er SE00/-. The claimant could be

V’ Ices V-of meme’ during treatment period of one

is Rs.5,000/-. Thus claimant could

be Rs.20,000/-~ over and above what

‘hes «*aWa1’ded by the tribunal with interest at 6%

1″;§ertatmu.-m fimn the date of petition en the date of

“j 5: deiaosit.

Accordingly, appeal is efiiwed in mrt.

The insurer shall ‘deposit the ainorjjxt V

three months.

Sri.Ravcesh 13611111 is “to

within four weeks.