I-
nu ma men chum' on KARNATMSA AT _ ~
pA+r%mn,'rma {run 1011! on or T *
nnro3n»
---u-_
' _Na;-ayflmm Mogavecra; '% "
% KLiI1d'apai.u?a.Tgl'uk,.- , _
A.O ui='an-n. . .. 2 . .. .
S/o Raxnaclgamjxfa Mpggvmfsla V' _ _
fife Katbcithlnfiviiiagc,-_ 4. 3 V '
APPELLANT
% (Bra;-1% .Qi1a;.1;ijfa..S1'1e¢ty, Aidv.) %% % T
'"13?
1. ' " Q1Lsu;d:ia$1:ekaJ;'a NaL1:,- main:-,
" " I H ..!!'3'- I '
-:fi}_lu%.Basa1ia';u ,
Rgai--ie,
A « ifleive
K:.'uLndapma Talulg.
.iP1-wéad Slutty.
. .§?3_Ycars', ' .
.} S/;u B1m_ja1__1ga_Sl1eLLy,
_R/oKcr¢bcttu'.'
Suede Hm»!-.2, !£_¥!I.i\.:_..,}'.Iu1'a§,'-T
% 3 Tnxe 01"ic11Ttal.I1'n5u1-'a11'I.:.t: co. L.m.,j* j L
-Div1'isi0nal'O1TiC.e, . _- T I -
".'§..-slant: P'ra!r.9.s.h Buildizzg,
-rug .!i( 1N'BLE.:MR. Juarttén
II F1001', Court Road, Udupi,
Rep. by its Divisional Manager.
"5:
(By 'R. I'.}u11asi1cka1', Adv. for rt,
This Appeal is filed -.Lu1deif_ Sr.:ctio,n'- 1173(1)"; of _l.i1c
Motor '¥.fe.11.is:l-as Act :=..;gr.-1.ins.=t* jud.,',m_I;c11..t, ~--.c.i;1:-;«::I_r'::¢,a dated
12.09.2006 passed in NIVC«.»NQ.314;'-2003 the Civil
Judge (Sr. Eivn.) E35.' 'fiexnbcrjfldfi-i. Kundapiifa
partly allowing the pcgfitima... l'u.r_ compensation and
seeking enhancement of 'co1np11sE._deii.i1g: the evidence on record has awaulcsd
AA .R__§.6Vf2',050/- along "with imclesl. Dissatisfied with the
0 éufiuullt awarded snaking euhanoexnent In Rs.2,07,950/-,
0 In': nu 'l\'l'l-|,rI|'l'£'l-l,l].
I} LJKLIJ PJ W
with legend to aciiollabicjlxegiigerxcc and iiabiiity pay
c0n1pt:nsaI.i'o11has lxaculue final. I \
ML}
2. Heard the lcanied Counsel appearing
.=.=.1.=.d 1...-.'u....-IJ. £11.. 14:911. T1:1éAmpui!;t'--«« t1;1a.r.l. "ariVs'ts-.A~':' lb!' '
considelmiun is:
Whether Lhere isfiisa, a11d".11§as¥;)1u'£nit§V award'
passed by Lhu; 'not, ia_t_lA1cVV.?appcllant
untitled In any enliallctluclri... n 111" the award, if so, how
much?' " ' -A * 1
the foflowiixg 'i1.1"i~.:'5'_1z:fi accidgeiit in 't-:'s"6n.
Vtibia, patella with alnic-.1'ior
21) Fx~a;¢s.:.a:e :;-1f % %
mcdiad ;f_ 1* J: 11:21': lmec.
I &1;)_ nactm at
<5)? 'AI3I'§lSi()Hl«1V "6i"1é over body.
has taken lrcatincul, which has bezel:
by PW 2 1...'. '..'.\.n.:.. '1'1;_. i_1.;jl_;1'ics suslailmd
by appellant in the at:ciden'L are Iteiiecitati iii P 3,
_ __€Mom1Ll cc1'liI"1cate and Ex P 36 is the diaclmmgc smnl-nary.
The amount spent lnwanls medical care is at Ex. P 5 Lu P
3.5, zmgdicul bills. The disability ut:1'lil'1cz4l.e issued by PW 2
fl'
A. disability which has not been qutsxsliolaed. 19):.
«It-
is at Ex. P 37. Flow perusal of Ex. P 37, ..lxl1:.-It
the appellant has sulfemd as follows: " g ' " V %
Emit: was 'iii.)_ iii 1 "
c) He could riot» arid of
was 10°/'§.
a) He is .1...Lamo..(, $mn- case.
' F; [fie , 'i'idf; file momrcyoie.
A 1 A' vauy weight.
4' . Sta11d for long ljluo.
1 i}__ He cam sit suddenly.
. I-It 1-u1Hnt\I I'! I."
."-. 'V . 1- 4
2 1133 Ll'a$. time :3 10% N-*"L:.-9.1
is the medical filo and C 2 is X ray.
11
'business. He has pl'0(lIlC('3(i we ii" the
\r,
/-
LII
Pauclmyal at Ex. P 39 and Line Ieeeipt for xlhe
5
9:
'5:
E:
lhzding, it has to be helde. l11eV_ hot
aw:-mded the just muzjieineeliolg to the
appellant a11dVLhe award 'en lower side.
'I _ (1..
5. Con§itieL;_i11g"' (if iiijmies uy me
appellajvxig from the evidence of PW
T 2 aJ1d'e1t2i:u1ne1it2§j'3v »_4ev_idei1L'e, it is reasonable no award an
' 'V"i3:{|I*i I niaiil Ild 5| n't_gI__'i
agdiiipllei emjifielneatioll of Rs. 30,000/- under the head
can
._ 'i1;e.ag1§e..,,_s1:VV.1::'of Rs. i,i)i)0/'- towards extra Inomisinuem,
iiiedieei'e£Lle11da111:e, though it has held that the appellant
n .h§.~.s uwealmeui. for about 4 lnonlhs, it has awarded
' 'R§.12,000j- towards loss of income during the period ul'
the period Of treatment and spent money for exira
'/,.
Ch.
nourished diel, for vecovery. Hence, he is t.a)u be
awarded a sum of Rs.11,000/- Ln1de1.f_'L'i's::
---'1------- - - - - - - - - - -=--nu -A- --- --'----'-'L ---- -'--*4--L-. '.~--Vs 6--'Qua; L2:-u.-nu
Iuuuai has uu'uucd ihui, 'chm: uyydiiuui. w, n can uplyu' t;:- it
3|'...
I.
as well as out patient. l1£is_:"&wa11ied_'as-Viineegle sum of
Rs.500/- Lmder I.hei_l'1s_ad _*"eenveysi1z;e c:l1a1 ges". In View of
the fact that' ll1e1'e__iHs'3 the appellant
an ouipeéjeijtéexnii expeildiiuie iiii' iraveiiiiig
of a(le1;dm;L it is reasonable in award an
addificxmlnpsms efA'Rs;4é00O/- under the said head.
L. zngunes sus!....mn.,.1, Lhe
._ for recovery was about six lnonijrs. Since
the of the appellant. has been fixed by the 'I'ri'bunal
V * at R s.3,000/- there is loss of income fur six months.
Lhe 'I'ribunal has awarded loss of income for four
.
meiiflis, Elie a'””-Ilsa’. as e:…*.£.lw.l “:1 paw}.-.:m.., as}! 9. ….I ‘|……1’
‘vi
-~.’I
period of two monlhas i.e. an additional smu..Qi
under the said head.
r-x ma..- n\__:1.-____.1 1__.._ ____._._._:._v_’.-‘., r’:):;_ nu-_-ix»; “a.___1_-_’_v_r_ ‘i~.._v._”__~_ __m-
I . IIIC IITUUIIHI IIHS ‘~.AIV!§a-(3, IJEIIIE. 1053
alnellilies. In my view, ¢x)1iaiiit:1’i11g’l11¢§”iiéitL1i’:;: ol’inju1’it:3
sustained, the alxnuiiial a1i\:ar(ies.i_V.1VjI~.a;lc1′ l11Ae”said’ head is
meagre. Tl.1t:_g1ppell:i1il§”i:; be awauiud an
alriveai iii, L’61lciiiiii0ii”‘iiJti§. Vii1t:1°e is 5% pcrum ‘ mni.
auiti-.V__ 11lLi1l.iplit:1’ of 15 is applicable,
consideiing iwljifln a11’iv¢:d at a finding that he is
eigiitlad uf Rs.27V,0(}O_/-_, but has hcld
1
I ‘ Ilvu. >i’A|.ir’rIIa|$«’:|_\ 1n\ Alli’)-llA’IIl\l.b Its ulnnn ll-N.-AI nun ‘ll’I|Il\’I’I I’I|Il’|l\’Il”bJ.h
g . .9 :5) .| J. 111\A.l.I.I.su
E
c
3
E
H
5
E
E
:
:
:
i
E
:
5
E
._ and how much is me loss due to ‘line
ci”i:aal;si:liLy:°:suITt:~1t:d, has not awarded any sum under the
* h.t;adV””’¢lus:s of future earning capacity”. In my view, the
finding is pu1’ve1’se_, as the ‘I’1’ibunal has arriv¢:d_al. the
aunru-Innu-:n.vnu I’I:.|I , {an inn nf’ Ilmu nu-nugliag-uni sun;
‘d’J-I-“ll-|-IWIK-‘1’ l.l.lI’«I.l.- ‘AI-1′-I .I-INK’-IKIIIIKJ ‘II. I-Jul’-J ‘Iv I-I3-I I: ‘V
§=
Rs.3,000/- p.111. The Tribunal was required to assass thc
\
L
/I
loss ol’ful.uvc earning capatzity by taking l.ll_(f:”‘iIi£:.:V¢}!!:ltV§ :;§e:« ,1;
no»
._l1t: flat…’ 91′ LLI.-.: .=a.cci…e:.-.£, at §-€s.(%,{}{}£.}~;’- «i.i*c=.1i:’~.”i»;-;sV-_
ev”dam:e to show ihcm is 5%:=.Adisa.Tlh)jiityhh, St1lTe.:1i:v.if-hhgzhagi hthe’ 5
mullziplicr applicable is 15′, -1935 6i’.v_I”‘L”11.uVrc.
or reduction of futmt: :fRs.27,000/–
(Rs.3,000_/- x 12×15:{511do -1;c.= ‘1*n;I.»-.m..1
has and in 11%.”. aw-a:–‘d:2:§g “*”id'”= ‘the head “ioss
oi’ i’u’Lure fa ‘
“li””Iiiii sum oi’ i€s.9i,’25i’.’i/’– as
. a:;11}1§:1zsa,{it:1;, as detailed esupra. The award amount shall
6% per annum from the dais: of petition
of deposit by the 3*-1 respondent Insuram:e
2 Cuxunpalxy, which has _2___._i mu; 111.. 1i.r=r.!.-i!i._-,1. ‘Lac -3”
“map-u1’d”*1t “him ucpuaui the 1-.ni1am:cd colnpcnsaiion
‘Ha1nuLmL in the Tribunal, under Rm inljlnation to the
Z
1;
appellant, within a period of three unuulhs
I cum ‘ uuu: _¢-;-u mi-diiaw tin: i’11.”E.-.:1’1:1:s
.Iudg§