IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 27TH DAY OF AUGUST 2009 4 . BEFORE THE HONELE MR.JUS'I'ICE N. ANANm;_: ' M.F.A.No.1523/2007 j; *7 " V' Shanthakumari @ Kum.Shanthan_ar"na D/o. Jayazma, Aged 15 years, student Since minor, rep. through her next..f:fiend--~_/L Father, Jayanna S / o. Mara:1aiaka..._ , Aged 45 years. Ag1'ieuEturiS't' ' ' R/0.Rasten1achikereVi11age * _ . ' ._ Jaga1ur'I'aluk, Dava~nagere"Dist.:fict;._T__ 1 ...Appe11ar1t (By Sri 'Ad\__faeate}«~ :1' . 7 AND: 7' . . ' ' ' 1. S.\_'IRaghunandana.4 s/0., S.:M.Veera-nna» Agec'i--.34=years * Ownefwqf ':3us"beari1ig Reg.No.KA-- 16-57 7 7 R/_o. B.G:Ke1'e_I-'?'ost;. Mblakalrnuru Taluk xC_§hitradurg'a~DiStricL V. ' V. _v'7"'I"'1}(i'.>'.:[$'i"\'i:5'>A.i't7).I1El} Manager ~ TUnited1Iid§a"--Ins11rance Co. Ltd. ._ "-'1i>:v:s:5nai~c)f1ice, 34/3. P.B.No.27 A .Akkam'a-hadevi Road, 21*'? Floor E-JI.M._;K.C'0mp1ex, P.J.Extensior1 Davarg agere. . . Respondents * ET33rAAVS;ri'--~;Ananda Shetty. Advocate for R1; S11 B.C.Seetharama ' 2'-Ldvocate for R2] This appeal is filed under section 173(1) of lVl.V.Aet against the judgment and award dated 06.10.2006. passed in MVC No.296/2006, on the file of the E Add}. Civil Judge [Sr.Dn.) & Member, MAC'I'--III, Davanagere. partly allowing the claim petition for compensation and seeking enhancement of compensation. This appeal coming on for hearing this day. the Clollrt delivered the following: JUDGMENT
This is a claimants appeal for enl1anc–efaeiit “of
compensation.
2. I have heard Sri Pradeep, leanoeda for
claimant and Sri Rajashelgar, 1eame;dv.Cou_nsel “fm-..InVs{.1rance
Company.
3. Asflper :reeo1jd’;e.’_ana_d “evidence of E-‘W2–Dr.Ravi
Karigowdar, A<':iaih1ar1tV.Vl_.iaAt;1 following injuries:–
1.
l.ac;eratedlu”w_our1c:i over’. lower 1/31″” of right leg,
meas1§;1ing..A15 crlfilsmlx 4 ems. bmished border and
1. 113.111.’
‘V V erdscles
lFraeturel:ofV.ur1der1ying bones
Abrasio}.-1 over back of left elbow, measuring 4 ems x 3
‘rd rod and tender
fracture of tibia and fibula middle l/3″
av;
3 K?
a£«»w- ta»
The claimant is a girl; she was aged about 15 years at
the time of accident. As per evidence of PW2, even after
complete treatment, claimant suffers from
disabilities:– 4′ ‘C it
E. Shortening of right lower limb C
II. Scars on the right foot V I it C
4. The Tribunal has eonlpejnsatiéon’ ‘of
Rs.1,04,150/– under following CC C
I. Pain & Suffering 25,000/–
Il.MedicalExpenses’ 10,000/–
Ill. Special_.di.€_f{ Att.endant
Charges ‘ i ” ‘ : Rs. 9, 150 / —
IV. Loss olifuture »to..~disability : Rs. 4o.000/-
V. Future un1aappines*s of amenities: Rs. 10,000/–
—marriageflprospvects : Rs. l0,000/–
Total Compensation : Rs. 1,024,150/–
on -hearing learned Counsel for parties and on
to’reconsideration of the matter, I find that Tribunal while
C’ awarding compensation under the head “loss of future
&Qw..sL.
?.\?.
6. In the result, I pass the following:-
ORDER
The appeai is accepted in part. The impugned awardis
modified. Compensation of Rs.1,04,150/– awarded–V:.f”by*
Tribunal is enhanced to Rs.1,49,150/-. The said’ ‘
shall carry interest at 6% per annu~m._éfrornw”tfie..’jvdate.’_’_of it
petition til} the date of realisation. }5ayr12ent.’u 7]:
investment shaii be in the ratio”‘*eyo1ved thediiinjpugned
award. Parties are directed to VbeuarV__their costs. Qiffice is
directed to send back recvordtis copy of this order.
Sd/ié
Judge