High Court Karnataka High Court

Nagaraju E S/O Eranna vs Jayaprakash C M on 18 December, 2008

Karnataka High Court
Nagaraju E S/O Eranna vs Jayaprakash C M on 18 December, 2008
Author: Subhash B.Adi
-1-

IN THE HIGH COURT 0F KARNATAKA AT BANGALORE

DATED THIS THE 13"" DAY or DECEMBER 2003 P j I

BEFORE

THE HUMBLE MR. JUSTICE su3P1sxsP:-~2Ps. 57%; 

MISCELLANEOUS FIRST APPEAL NO.SSi§72::'(_)F": 2(m8P 

BETW EN:

NAGARAJU E 5/0 ERANNA

AGE 34 YEARS

C/O BASAVANNA

BASAVAKRUPA NILAYA

3RD CROSS, VIJAYANAGARA '- _ f 1   J 
TUMKUR  V   --  * .'é"»P,,..APPEj.:mNTP

(BY SR1: PATEL' " 
ANQ: 2'   " t' ' "

1 3AvAPRA:KAsH'c..§-:. 2
AGE 69':"-.EAR_E3--    
HAL PGLICE QuARTe+<s"  
MARATHAHALLE _  -
BANGALORE 44.37 _

2  BAJA}. _:A1,LmNZ GENERAL
 ~.,;;~:su_s_2i~.r«:<f_:E Cf) LTD  ..... 
 c; P PmzA5q=~..1aP«PoRT ROAD
 YAR!'«WAD.A'a   ..
~PUN_E --v41':.._ofi5   ...RESPONDENTS

(BY séx: D. xiiimi KUMAR, ADVOCATE FOR RESPONSENT No.2,
Nance T*:}’RESPONDENT No.1 IS mspawseo wm-4)

THIS MISCELLANEOUS FIRST APPEAL is FILED UNDER SECTION

2 *1.73(1j3.. OPP’-W ACT AGAINST THE JUDGMENT AND AWARD DATED
‘~«x3;~2.2n;r3_»PA3sE£> 1:» we Nc>.352/2003 ON THE FILE OF PRESIDING
‘».’*v._oPFr;:5R;. ‘PAST TRACK-IV AND AGDL. HACIT, muxua, PARTLY
‘RLLCWINE THE CLAIM PETITION FOR COMPENSATIGN AND SEEKING

= . V EPa.HA:¢cEMENT OF COMPENSATION.

..2_

THIS MISCELLANEOUS FIRST APPEAL COMING on FOR 1::itaE’ig:_S__f

THIS DAY, THE COURT DELIVERED THE FOLLOWING:

As the iiability is admitted bf,traeisilinsutterfi

respondent no.1 being the owner”of”‘~t.he v”eh:i_cie,V

resoondent no.1 is disoensed with.

2. This is claimant’s of
compensation in ‘jud§;rnent’l”*:.’ein.d..Tieward dated
18.2.2008 in the file of the MACT,
Tumkur. injuries in a road
accident. The’ATribuna’i accident and the liability

of the insurer is pr’o’tIed’.i.

reoard”‘~–to the quantum of compensation, the

‘xv._claime’itt:”eil’e§’ed”_g:thet’the has suffered 3 grievous injuries,
Vrlitormely, left tibia and two other injuries. Doctor

‘ «e.xuarn’ined the claimant has assessed the disabliity at
ti-s–;é’o°;’/9 to the left lower mo and 25% to 30% to the
‘»v._VAyvii–oVleV’body. However, Sector has not given the basis of the

..”u.k’essessment of disability. The Tribunal, considering the

-3-

nature of injuries and the period for which the cieimant.veiae_:’_*-..vv

under treatment. urantw compensation of Rs.95.00Q;’$Vi”‘i’n’

4. Learned counsei for the appel_lant__sub_i3iittedj;that; it

though the Doctor has stated that the cieirrgant; hes’

25% to 30% disability te the whtil_e4-pedy;-..theV in

utter disregard to the evidence of the-..Do.ctor,.”i:–ae’_’gra?nted

giobal compensation«’:..of. ‘disability’
without assessing’ th’ej’–«aictti’al.:’fut.uAre.__lti_s§{ef.–income’. He also
submitted thei:”the;”;orri§:;enseti’on lewarrded is on the iower

side and requires en’heno’ernent’;t*–.

5. S4r;i;E)._\/ijalya-iauezer,learned counsel appearing for

– Et€orri:pe.ny stilhniitted that though the Doctor has
stated» iznellVytiieartiilityfFhewever, has not given the ciinicai
1’v.v.:’a’e’sessmei*i.t net” disability stated by the Doctor is
“”‘a.E:t;etitei)iVe’. it further submitted that the Tribunai has

V –.n}::«t accepted the evidence of the Doctor.

‘ ‘ _ It is not in dispute that the claimant was treated as

in-patient frem 5.5.2003 to 9.5.2003 and he underwent

..5_

Tibia may not come in the way of doing the

However, towards ‘discomfort’ , the ciaiirnant is it it

Rs.30,G€i0/-.

In ail, the ciaimant is entitiedkor Rt.1«,3_0;.0Ci0}’%v;:’vi&¥ith

5% interest per annum.

Accordingly, Apifieéak is ”

Sd/-3
Iudgé