1
H’? THE EIGH COURT OF KARNATAKA AT
I:m’EI:3 13-55 ‘mm 1 3:5 my 0? *
BEFCBEE
THE I-IGWBLE sm.Ju3m::z
MRA. No.29o%5/2aCA3%§% {Mvc}% %
BETWEEN
sgosnamuwmaasm’-«. .
Aeznmmfiwvmm’ ” ”
mc:mH mmmm V Rf0GI§E'I;£€}R££.__ SAGAIETALUE _ % M ' % ...amLmm
(mam: xrxrmzw .w¢agw;1§:. azoxq
V. ‘_ 1. ~ fifififififim
& – 5,143: mmmm
_ hf:-EEABQHT as mam
T. ‘R£.C:«..8’§”§AfiA.RANEWEXTEH8IOR
= ram
ewxmz. mm DRIVER 0? mm mam amen cvcm
Emma 35.35’ 15:31-3917
H K ” L 2. s THE Emma mmesa
. _ “#3112 UNITED amaze; msunmcm ccammnr LTD
‘ ‘BRAHCEH GFFIGE, J c: rm, SAGAR mm
PDLICY Ha.240+03[3 1[a*7;e1; aocoevoa
vmm mom 1G.*’lr.2Gfl’? To 9.5.2003
msmzmsms
{EYES}: C} K FORRZAHD RI $ERVEB)
MFA man U15 21:51:; 012* we AC’? Ammr THE
Jzrnanmm Am) Awam mrm: 3.1.2909 mssm IN
5555″‘
2
we N0. 3212993 on THE ms or: THE
JUDGE (mum, nmmm, mm. mm,
nmwma rm cum PE’I’1’1’IO1E NF0R .C£}E.fF_EN3ATmH'”‘
AND SEEKIBTG EHHANCEBEM CF C(3m””E_HE3AI1O_1}I_VVWIfrH«
zmmgmsr. %
mm APPEAL ccamzb-%.;m’ I«’-0 R
THIS BAY, THE C.-OUR’? THE’ Fi3LB3W m’G:-
This appeal is 3:’!-m Q9’j’:.i§§£”.cnhanccmcnt
of 4′
“”” tbs parties am
rcferrcdz’ to is th¢ c1a1m’ Fetition
befajm
‘ brief facts cf the case:
% k*c:n :a;.§.2eo?, when the ciaimant and his son
‘wars going in their heuw on Avirzahalli road.
‘ Gm Gowdowra at Sagar Taevm, 3. Bajaj Bxcr
bearing mgstraticn fie. KA~15fH-3&1′?
V’ came mam behind in a. rash aria negfigant manner
and dashed against him. As a result, the claimant
sustained irzjurim’ Henna, he filed .3. claim peztifion
&/
3
before MACT, Saga: making _
Re.9,’?’5,GGD/-. Tha
compenaaxiara af Rs.1,34,16a0/fi.-._ vvfithi’
pa.
4. As ia
otaurrezma of of the
insurer of only pomt that
arisea far 1j§%.eVV’appea1 ia:
fiarfiécxmafian awaxdzd
Trifisigirisl and masmxabic or
V “it ‘far *»$xii:ié11cement?’
hearing the lemma counsal
partim and perusing the judmant
the. Triburxal, I am at’ the View that the
fiqmggezgsaman awardm by the Tribunal is zwt just and
V’ ffaasanable, it ia 011 the lomr micha and hence it is
‘4 required to he enhanacd.
€-
ég gig mg wmxéié Q§i& Ex?-3
tikfi fyicsficsi fifitzaz’ smf 223.5 Q@%mm&:1§.. _
Sagam, figs ésiaimmzt 31% saggafmeé : ‘i:%3§=;’1:i”f%:$§32:§’;&?§Eig ” ” ” 2
iI§;j§.iI’i-=fl$:~
as Blunt £21323? ta: ,
bi E§’éJ{§§;’£ iajszw ta :*;gh.;§E:§;€e jizinfij ~
Xmray afifiws
Tha ériéélfigfifi em aisa
csgiiimé §:*§g+% ‘ Qfiszéificata E:.s:..F~’§§
§*aa:m$§§ B3,?-§é}g cage
ghaai: -as 3:: am aupm:-rm
by @3323 arid fiazrmmr; wfiza mfg
2 §&§ge{::’:1Ta%2}g’,.. gw-2, tbs
rim siaimant E233 aféailteai tkai mg
:g1k§%;g;.§:é%?j whagz ha -%
fhafi §’§;§i?..3..E’6 $5 z*:’g%1t fgmur wmgh is
V’ – ” 3:;§*;:2§Q«5;, ms
svissn fig fixamimai him fifi
A fififi
. ._ [- has wfié raaazrigiiang at’ 53%}:
mmremgzéfé. mm f”E’$.£€”§;.¥f”§ 53 am: mmpégiaiy
@.
5
united and at prwcxzt thc clfimant is x_1;f’;”t.’ «’ _
bicycle. He has stated um: tiazarcfjs a3sam:3;%grém. %% % « x
:7. Considering the rmm
nwo,ooa1- amrdea by ‘pain kk
and sufihring’ is jusi .:1:cr¢His{A£x3 scope
for eahancexmzgt V
3. by the Tribunal
mwarcs expen” on the medical
bills and there is no scope
for head.
I, was heated as imatient far at
V ;éi’5jj_ days in K1§&’. Hcsapital, Manipal.
‘_ 2 tha duratiaon of tmatment, Rs.!.1,300{-
by the Tribunal wards ‘ixwidental
such as canveyance, nourishment and
attendant chargw is just and pmpcr and there is no
scope: for cnhancxament under this mad.
6%”
.23
6
10. The ciaimant claims to: be
business and ¢m’n1’ng a sum of ” ‘V
but ma game 73 not
documenm. In the s.bsaer:c_&-.V§>f praof .o_f” ..iz/i’=’?._=_tfzm£¢,;
Tribunal has F .:v.i;1;:§;-zne at
Rs.8,000/- per injuries sugest.
that he mus'; treatment for 3. pericnd t.13'::m2;cfe:ve a sum of glass of imornc during laid V' . : ~ h
_11, c¢::a5§acr::xg tim stated by the
V. _ a.mauz11: :31′ discomibrt and mmwmms
; to undergo in his fixture life, it is just
to award a. sum of Ra.20,00D/- towards
Hamenifies’ and it is awaréad.
12. The clfiumant is aged about 45 yaam at the
tixxu: sf accident, and the nzmltiplier appficabk ta his
age group is H. His means is amassed at Rs.3,.(>w/-
‘7
pm. P3312, the ducts: whc trcaicd the claimaxmhaa
stated that there is mrmanmt
Considering the nature at’ ixzjurias, thg K
rightly assessed the
Thercfare, the ‘loss cf iricgfizaac’
R.|.50,4OOI- (300%) :5: it is
awarded as by the
Tribunal.
._ »» awarded by the Tribunal
mwardé érpamams’ is based on the
af and there is rm scope for
under this head.
the claimant is entfilcd for the
. . . .\ 1 ‘ — failefiirxé c:o::apcnsation:-
“223; Pain and sufierinfi — m.30,om
b} h&&cfl – m.31,662!’
‘ <3} Incidental 8 – 1?.s.11,3{lG
:1) Low of itzcaome during
laid up period – %.6,Gi3O
3) Less cf amenitim – %.:’20,QOO
i) Lms offuture itxmme – %.50,4{)O
g] Future mexiical ewc;-mam – m.30,c:::0
‘!’G’I’£.L — 1=zg1%f3I’,79;356f2
15. Accordingly:
The judment and award ed ia V
medified tax the The
claimaxrat is of
nu.1,79,a5g;.’ awarded by
tha ;§.a. on the enhanced
munded (:3 to
sf claim patition 2111 1:11:
V Inauranae Company ia directed ta
énhanmd compensation ameunt togsthcr
..i11=i:¢ri.=:st Within twee months from the data at
ccf a copy at’ Ma judmezit.
1?. Gut cf the autism com;pe:1&a:.i<::-r1, 55% of
the amount with pmpertionatc intcmst is ordered to
ba inwwted in mad deposit in the name ofclaimm in
DM{<
9
any Nationaiised Bank/Scheduled Bank/Pcmt Vfifica
fat 3. peried af 6 years. Remaining
preportionaxe imerwt is erdwed to be
flavour at’ the (flit
18. Ho crdm’ as to cats.’—_
%w S&& u V
%3 ?U9GE