High Court Karnataka High Court

S Jayaram vs Vivekanand on 3 July, 2009

Karnataka High Court
S Jayaram vs Vivekanand on 3 July, 2009
Author: Mohan Shantanagoudar
MFA 190.2899? 2888

IN THE RIG}! COURT OF KARNA'I'A}{..'~S

CIRCUIT BEECH AT' D§1ARW.!5.E}'" ~ Cf K  V.

BATE!) THIS TEE aw nAsi=..pF;:-J?J?.§;T.29b9     7

BEF{}?~.§E
THE HoN'sLE MRJUSTICE Mémm ,VsH.5;1%"§A_1éAt§§)unA.R

MI8CELLA!¢____§()US F’IR§’?’ an-g23%99/2008 aw:

Between:      « ' V' V
S'{gay } ..  V .  - V 

S] 0 Sicidappagaiiziaj ~-(EEK;-._ud:2;;__ __ ‘
Ageci abot1t4ES_Vy&$3.%3, ” ‘ ‘
000: Business,’ V’ ‘ ‘
R] 9 Bakalagallig ,

Hub};-»58:::A 0136,. –

I}ist:i)I1aIwaé’. _ ‘V ‘V APPELLANT

[By sti.R.K.I%I?att_i, Heep;

A. “””

._ é’R’a.3,:na§;riéhna 3′-fayakg
A 33iga;£\/¥ a§:5:r,:

“=:3c¢.;.fiwn;er 9:’ car ?*«E<3.Ké's 30/M 8?/'75
Ego Qficer in Natiouai
.A _ Insurance (.10.,
* V V Evgljata Gompiex,
' PE1.1b1i~»5SO G29,
Exist: Dhaiwad.

” ” The Eivisiogaai Manager,

The New India insurance 00., Ltd,
By its Divisional Gflicer,
2&1 Shfinath Complex, N.C.M,

MFA E\§’0.2S99¥20i}8

Ht1bi:i-S8{}{§20,

Dist:{)hazwad. xmspofibsxfs ” 1′

(R1 act, 1
fly 8ri.8.C.8eethm-ama Rae, Adv fag R3}

This appeal is flied m’::;1:~3r ..Sectf:.I1″‘1?3 Csjjmi’.
prayirlg to Cali for the records”-VLQf;M,th€ fl-Ea of [,2 Acicil. Civil

Judge (sr.Dn.) & Add}. MACYI’, Htiifii 31;; MVC .No,§:;1/2093
and etc, V * ‘

This appeal coming $011.}: this dgzgi, the
Court delivered thfi fQi1ow~L=zg:j V V W ”

I. Thcmgh is ;§0:~3t§§d fézr admission, the seams
is taken 1;}; 11:4’ .{:c»nsent.

2. ‘E’§1is _ the clainiant praying far

é:*1ha11C€:n1;’3r:¥;’%-gf corzifiéflsation.

suffered ifij!_13’i€S due ‘E0 the accident

— that’ 2′?.O8.2003. As a result Qf accideni, tha

” jv»’v”«:{}’V§.’;«Z,V;iIIl8I”£’C” v.;é;7:1fi’€1?*».:-:d fracture af righi talus bone and

‘-c:c3:;s&:q1§lentiy there are same 1*est:*i«::ti<ms in th@n1crve:ne3:1t

ankle joins Metal" cycie was damaged 113 certain

A A " '~f:X'{i6I"ifZ.

‘§e«’£P-‘A 3’€0.2899»-“3,€§0S
3

3. It is not in dispute that the ciaimani has suffered

fracmre of right talus. The movements of right a;1}::1?5:'<j»Ci1f1i:

are not I1om2a1 anfi are restricted. The doctcfit. ~

deposad thafi the claixnant has ….s:1;iTer;é{i'"" 3,09% '

disability tn the right lower lin1b.;": H:§'wévéI'~,. the

evidszlce is not supported h3;_v"':1..:1y Cefiiziiieaie rélatizljg ?;«;:e'W

disability. The t.r:ia1 C0;1:{I't axfizsgfiegi"RAs,2§;'®OQ/fi inwards
pain and s;ufTe:*iJ:;g, Rs' 1:333 Of amenities,
Rs.1(},0{}O/~ tawgrgis Rs.5,00{)/« fer

,Q€;3{};U 2§é’ith §;1t€:rest at the rate af 6% pa. fram the

dais?’ sf zif-‘€i’1§ fieposit.

_ _T%:1:;$~:é:’C©:jr{ fifkififi that. no €?€)I}f}§)€3£1Sa'{§Gf} is awartieé in

‘{;’i§i§fifiI”ii as he had to get big ciaznagcd 1:1ot;c>:’cy€1a

=:?ep}ai1*ed. Accardixzg to the c13i1:1:1a:1t, he has Sllfffiffid to

A 9’ ” ” {.116 tune of }72s,4,9.56/~« t@w’a1’d8 vehicie damages. $31 View

EMF?

‘i

MFA N0.289′.9:’2C*Q8

£’ the sama, thus Ciaimani: shall be awarded’

towards dajinage to €115 motor cyclg,

E3. The Tribunai is justifigd in £1c§i;~. i1f)()Ii}

dc>ctor’s version that the 10%
disabiiity ta the right regard
to the fact that the ffacture cf majof
bone and coI:ss_:c;iE;r3§:§:§3{fv:%1″1e§«I*ight ankie joints
are restflctéég, ‘:61; Qpinion that the
claimanaé ‘¥f$;{)V{}{}/M undzar the head’ of
disabilitfi’ ciannam is entitl-32d ta

R$.24,f3®f.’J_/~– §i1efir;é’ii:afi what is awarded by the Tribunal

the fact that the Claimant suifeyed

ééfiahfi”ASGfiQi1T$AV.”iEi}BI’i€S, this Ceurt pmposas to award 8%

_iI1te:’é$i G._:i’L}i3 award 333023;}: from the date sf patition {iii

.4 ” ” 1 ‘ ‘ (iata Crf ¢pay:1″:r3::z1¥:’

.f.:+;,’ ‘{‘Ahis C{}lII’t finés that €316 aisasaré made by the

” ” V’.u1;’i’§§:9u::aZ under cthsr heaqis is 3113′: and ympexx

Ac<.:or ;””-.

;i§7\’~’j”‘ 1

‘K;

MFA. E~€0,2899f20{}8
1?. Campensatitzn is €f1h€1}1CE:d ta R331 armm

R3.”?6,Q0f)/-. C3Iai311a1″;t is also entitieci to ” :§g1′;-

rate of 8% p.a. from} the date of _:g1:i:.ti’t’iG1″1_*’fi1I” Qf ‘

payment. 50% of ‘aha axnount sfiali ‘:’de”;;{}_$i’:rgc%:d:VV

naticnalised bank for a perieéi .<_§f-1:hreé:"3!¢a;*§ tea * V L'

the claimant to draw the iI1t¢3:#§s%._ ar_1I1ué.I£y._ Abpeai is

partly aliowed. A » _

,,_ :TUDGE

Jm/~