High Court Karnataka High Court

Sri C Puttegowda S/O Channegowda vs Sri Puttaswamygowda S/O Late … on 22 November, 2010

Karnataka High Court
Sri C Puttegowda S/O Channegowda vs Sri Puttaswamygowda S/O Late … on 22 November, 2010
Author: B.Sreenivase Gowda


IN TEE HIGH COURT (BF KARNATAKA AT BANGALCDRE
}’3A’I*EI3 ‘THESE fim 22″” DAY GF KCWEi&imER, 261%

BEFQRE

Tm RQHBLE nm..ms*rxcE asrzgsmvass GO’€*£D1f’& .V”‘«.v_

M.m.. NO’5051,~’2008 (Mvc3yj%fT%’ 7§ :: _

am (.1 1=u*r’1*Em%
$10 crmmzmwm
AGED ABQUT 55 YEJ5.R$
9.3:. EALLI vmamfi
HALAQIJR HOBLI
MALAVALLI TALUX
h§A1’%”£)7’1’A Dlmmc?

(Exam:

.m…-….–»..

1 8R1′:fiITTA$*§§Ifi.laiE’G”E.,ATE C2-Imma vsfigammwana
1\£AJti)R1HA€§E
umcaaga 900231 sun.-mm
magma KAKAKAPURA mm;-c

1:: T

“‘°FH}E..£3I’i?1″$}iQ.fiAL mmsmn
msvmmcg co. L’1’I3.,
‘3 Hrnsmz camznmx
3,ARA$:WATEw£IRAM
MYECSRE
” ~ 1. A ” Rmmmmms
.: % Q wsmmi, ADV. Fen R2 AND
Rm:’r§c:E msmtnsfin WITH W0 15.11.2019}

FE?”

MFA FILED Uifi 173(1) €313′ M’! AC’? AQAET THE
JUDGBENT AND AWARE) DATED: 30.1.2038 PASSES? H3
HUG IE0. ‘£6’?! 20006 EN ‘THE FILE’ 0!?’ THE’ JTJEGE, COURT
QF SBEALL CAUSES, MEMBER, MACT, MALAVALLI, PARTLY
AL~L0’WI1\fG THE GIAHE PE’I’1″I’IO15I FDR GOBEENSAWQN
AND 3EEKING E1′<THA..NGEl§ENT OF C0h@EN8A*I'ION.

'T2-I13 APPE3.A.I.- comlm cm ma ADMmsI:3;¢"I*ri§§$eJ:"'vv..
BAY, THE cairn? DELIVERED THE FOLLQWIIs¥¢C}:- _ " 4 u 7:. _

JUDGMEHm_<j"k

um appeal is by the a::]aV.ivmaz1t_'_ 1 1; ¢;r°% k%

mmpemafion awardeci by the "

2, Heard, the    with the
mmant nfthe km3'n_ .  _     the pm-tn.e' 5,

3"   the partiw are
rafiezrrfi     in in the claim' petztm' ' n

_ _befm’v¢4 >T§’rz1m;u3:;.a.i;:

V faacm nfthe mag:

when the claw’ t. waa mcving,

left side of the mad on his bicycle near

.’_ hosspital af D.K.I-Ialki, a xmtarcayclc been-mg’

rm%t2*a*a.2an No.KA-~05-EK-4349 (3% in a rash am
nwkentmazmawmxd dashed against him. As a rank,
the clahmzt sumaineed Harmon, he filed a claim

petition bfibm MAUI’, Malavalli aeeldng fif ._

Ra.5,GQ,000f-u The Tribunal awarded

mmpemafinn ofRa.9′?’,-4%] — with intazvagt

5, Ag thm is no disyutg ‘ .

of accident, wligm and tlm
u vehicle, ‘aha for my
wnai&m*at;’.ar1§1:th;a app§:a2– ‘:us:§~. . V
awardm
by the “‘a:xdV}Vr6aaanabLa at
Ma i1:”(za}}V.i:fof’ ”

6.. med comma} aeppeam”1g’

vfar the and awarti of

cf the vim” tkmt the campmmatien

W _ X is mt gum and; mmmme, it jg

V an eicée and harm it 5.5 mquzmd’ to be

produmfi by the alahmt fur R3,3,*§99.S4f- and thaw. £5
rm mzape far n*mt under this hwd.

10. The clairnant was trwhed M in§atie<r1t

pvwied af' 'Y day-a in District Hospiml;

Corm1dermg' ' the duratinn of wmmnent: ' '

awarded by the Tribunal 11

mach am mnveyarme, .

chargw ia just and garopezr far

1:. agricuxturam
and rmmg lof 17<.'s.5;,0G€)I~ par
mmntim by pxuduchag
any dnefirnfmim. af yroof af incmne, rm

at Rs.-4,000] ~ yer manth

period aa 2 mcntha, has

sum mi' m.s,mo;- mam 'ma caf

: – dpuflfig up peeriod'.

AA Cunaidering the &iE&bi3i1§F stated by the

Aanci an amunt 01′ dimomfart am unhappirmaa

%.

the claimant hm ta undemgo in his fixture fife, it is: just:
and grmper In award a sum sf kn.15,00flI- tawards
‘loam 01′ amxitiee’ and it is awarded.

13. The elaimnt 5m aged about 55

mm of amscidezzt, and the multiplier a1;:f.:1ia’:affb;3=¢:..*, :’:c_;”_:VV T V

grmzp 7m 11. HQ: inmmx: is asaeaaaeifi

PW~2,. the cimtztor wim .

that them is 45% mmmen isxwize right

hip mfi them ia 530%’ leg. Tizne

dfmability ca.u3ec1._t0 %:13rd cf the
d?mabi1ity !?_:i’1tE’:»::’: m 16,56%
and it the ‘I033 «of
fittuw -tn? ns.s9,-mop (4060 x

}.7f10O if is awarded as awnm’ 1;

V Ra.6S – the Triburhal.

1%~ «§m’k; m.2oa;. mm-aw by the whmml

: Vv Eefildamage of cyczke’ is just and proper and

_ _ is ungzifimape for e t mam’ this head.

€951:

15. Thus, the clabwt sis entitked far the
mmp:e:rmat?mn:~

a) Pain and aufibrirm – R$.25,000

b) Mwioai exmnms — Rs.8,00{3

am} Inzcidenml axpensea ~ Ra.fi,0m

&) Law of iflma during

me: up Perieci – m,ox~,¢ if ” u

a) mag efamenitim – RsJ5;fG€.);O-ff

1) L355 nf future income »..-4 Es’.&9,’7£’;Q

gjflmt flf ofcycle Dv
mmn

:5. Amoxdirlglyg % part.

me guamnt and awgpgf   fa
msd% ta    The claimant
is    aa

inmxmt at;       laanoefi compensatriszm of

A Rs«84,;3?80{- “gm nu.a4,aoo;- fium the date gr

date afraalm” ation.

” Insuraxme Caraway ia dirwteci ta

mhaxamé mm.pm1sat:im1 amount mgatlm

8

with intment Withifl two mantha from the date af rezmipt

of 9. copy of {Wm judgment.

18. Gut of the: enhmmed mmymxmfion, 50% cxf

tbs amunt with pmpertistsnate intarmt is ordmwx

fimmfi in ffined depcmit in the mm of

Nafioanalisad Bank] Sehedulad Bank; Pm I

pemd’ of an ym. Rema3’Vsg;g1§;%LT%.a–=gas’%TT

proportionatsa ixitarawt in erdcd;£§d’*~$ps

Dffha claimmxzt immaiaugzy %

1%. Na ortifif M ‘