High Court Karnataka High Court

Kumari Poornima Kumbar vs Sri Noorsab Bagwan on 19 February, 2009

Karnataka High Court
Kumari Poornima Kumbar vs Sri Noorsab Bagwan on 19 February, 2009
Author: A.S.Bopanna


III THE man COURT or mmgrug ~.

cmcurr BENCH AT V “7

DATED THIS ms 1913 DAY 0F”FE3_fiHAfi’§f;:’

smvfoRm “,__ Q
ma I-rorrnm ma. 3.3.

_

BETWEEN:

D/0 Shrishai1a K1i;fmbm’ ”

Aged about f£:6’_v<é_a1Es–';-_ ' . »
Occ: Studen!:__ -f__

R/0 13, Pa"i:Il, 'N6; 104

Ashok Hagar, Beigéruejccs, "
* " = ' …APPELLANT

(By M. Bhafigfind, Advocatn)

A1~m ;

_, N66 an

‘ 0 Dadizsaii, Age: Major
Circe: Baaiaaess, R/0 Godachi
Tq: .Ra:_11dmg, Dist. Belgaum

Tim Divisional Manager
. V’ The New India Aasurancra Co. Ltd.,
Club Road, Bclgaum, Ashok Nagar
.. 5 Nippani Divisional Ofice
Ramdcv Galli, Bclgaum

RESPONEENTS

(By Sri. P. H. Pawar, Atggocatc for R2)

for all the said reasons, the compensation requires be

enhanced .

4. The leamed counsel for tye V.

ssought to justify the award passegi A he

teamed counsel for the xespcufldent :’ 13;g{:: ‘ t

perusal of the judgement would has
noticed the evidence :« Hen an the
conventional heads, the granted and as

such, the nofcalil fair ifiterfereaee.

5.E’:’.I1′ the of been contended, perusal of

papers woultitlae claimant had produced hospital

injuzies sufiered and the treatment

‘*Ifi0spitaL Ramadmg and aiso Ganga Suxfical

Hdsgiital, .« The medical certificates including the

and disability certificates were produced and

V’ as Ex.P-6 ti) P» 14. The said documents akin inclutied

‘ the eehooi certificates issued by the school. Insofiar as the

.4 of the injuries sufiered, the treatzaent undergone and

the disabiiity due to the said injuries, the doctor who was

t

5
o

MFA F’1LED U/3.173(1) OF MV ACT
JUDGMENT AND AWARE) DATED 05/O7/20GS”~w.PZ-‘s$SED ‘in
we N0.1550/2002 on THE FILE.-O’?-.TH1?} I1; A:>:>L.._c1v:s.L

JUD(3’rE(SR. DN) & ADDL. _..BELGAu’M,’*<PAR:r1.,*{

ALLOWING THE CLAIM PE'rmoN FOR'–COMP§3NSAT!Oi\f"ANf3_

SEEKING ENHANCEMENT oF.CQ_MPE'N.sAT1ore;V "'

THIS APPEAL COMING o~..%m dténéiés mrs DAY,

THE COURT DELIVEREB {ma AFGL!.}§0W'Il§G:

'  

The claimgntl    Court seeking

enhancement of sum awarded in
MVC Ncg;’iééo7Vé¥<3ogf'§,"'V'

2. for the parties and perused

the A:

V V’ “3. of the injmics sufiércd by the claimant in

oocurmd on 24.02.2002, the Txibunal has

“aWa1dec3 compensation of Rs.89,0DO/-. While seeking

‘~}éi§1;hii;cemcat of the compensation, the learned counsel for the

would contend that, apart finm the fact that the

*.cc’>znpe3:zsation awarded under the heads as granted by the

Tnlbunal being on the lower side, the Txibunal has not properly

considered the disability as stated by the doctor and as such

4

r-

in my View a sum of Rs.10,000/– would be

addition to the sum, the compensation theu ‘ L.

head ‘pain and sufiexing’, noticixig ‘ivteixzler Si;-£131?

claimant is on the lower side a’.ng1 as such. a’ of.

Rs.15,000/—- is awarded. maniagc
prospectus, coI1sidexi:ig:««.._..};he >”e:£ieability and the
shortening of limb fa’; further sum of
Rs.I0,000,’~– medical expenses,
it is noticed diggaiiowcd certain portion of
the to the hills, which had
been ‘ “izo the expenses that would be

insane V as ti,e7- :;u’12s,°§vhcn there is hospitahza’ tion and

.,it”e~¢;Aa;1notAv”Be«vruled out that there wouki be some

for which the claimants may not be able to

therefore incidental expenses as enhancement

‘en the head, a sum of Rs.10,000/~– is awarded.

V’ 6:. Therefore, the claimant in ail is entitled to the

VT compensation cf Rs.45,0()0[ – with interest at 6% pa

” ” flow the date of the petition till realization. The enhanced

amount along with interest shall be deposited by the Insurance

17

‘”1

COIIIPBHY Within’ ‘ a Pfitriod of 6 weeks fmm the date of c7¢f’ ‘

copy a’ this order. On deposit, the said’ 4′

disbursed to the claimnt.

In terms of flit’) above, appeal stands’ d£ _

No order as tocosts.

gab*