High Court Karnataka High Court

Nagendrappa vs H Thippeswamy on 20 October, 2008

Karnataka High Court
Nagendrappa vs H Thippeswamy on 20 October, 2008
Author: B.Sreenivase Gowda
' '.\."',_"""'|\* wt aummnu-urusrl I'1HJ!'l \---|..JU%'(# lJl"" flflfimfilflfifl HNQQ1 LKRUKT Q?' KARNATAKA Wig" COURT OF  

2-:  max ::s::;<Um* car mmwrmmar Bmammng
mfmr TI-ES 'rim am Izmir OF' cx:'r<:BER       % 

BEFGE

Tm HQIWBLE MR. Jzssmn B. T 
M.F.AsNO.        

fij

§:A.£3$B2:iRA.1°'PA
5% K§":.R3'£'?!.FFPa ._

MA 44  
1&6-;R.I£C1EJ£;'PE3P.§I;'.~3?3'   _  ' 
Hamamm      »
amwwantggzsa 1:';:s*I*     . .;,.i'9n1.:.u-r

my £ri:  éwmr:  V; V}

1 2-1' Tmrré-:smNV  A 
ass "¥ h

    "  ..... 
" ,ei*r»sE:'=:Vs3i= Vsazczgs Emma
'  53$. 35?fc*=.'i~5 '".[1*;*l..§+$
 'Rim' «¥,fii1I'C:fi;*i.'§f?é* vxamm-5".?'.r.s2a
'-- Aramvnammas fie
 ms?

  '2 "z=az' mkzszmaan mam

 * -ixzsxsrma Irosszsmm :9 mm
 xEEfi'.E"%' cmmm

 ?."2§$'i-Eiiik P£.3RPs

was-2
" E?-Eifisi B13?'
 maven":-3

"my gm ~.~ mam  , mm, FOR R2 3

%



»»--~ru- Iuwlrvwtliw -mu lIlI"l9MnlVl"'Ifll"Il\C"'I alt

IHwItlr__'iu¢V\fl\#K\l vs fi\l7"l.m.lVl"'%Il"ll'l-£"% nswn wwwuu WW mHfl&VM£HRM nuan uuun: NH" KAKNRERRR HWQH LIQ-.313"? WW Kf%RV%A'¥'fl.KA 

?HIS 35% I3 FILED UKS 1?3E1} 0? RV .EET}T
AEAEBQS? mg wnsmvsrsm RN13 mm}: nnrmn oa.1o..*;*:3t3«7_'~w.v
Pfififififi IE H?E HQ.22§f2Gfl5 ON THE FILE DE QI?1&j j
332333 iSR.IRé.} a 2-imam, mm', HEJLALKERE,-i._PIkR'PI4"£M 
KELQWENQ THE cmm FETITIEDN FGR my-:1=~m~;$.w:*::V<31s*jV'mi£: *

3EEIH§ E§fiENCEME§T fiF CGMPEH$fi?IQ§.

was Mm CGMIEG can rm: ;AtaaIssI;:iN"'~TT1ff;;'3«. 953.,' j

THE {3C'3i3R'I' EELIVEREB '?'£-IE FDLLDWING; 

.2 1: n :3 x":.;Iy;;i_';_

wkwnaammtaf   

2:, Sn  was 9.
  Taluk, a Hero
Hams  mmtmuon Na.I(A-1!5-
xasats    neglxm' mmmer and

  g:"'w11..1t~ef which. he: sustained injury.

'fig'.  _ ---- pem,im1 seaksitg cyompcnsatixzn. The

     Mm campemaaon of F¢'s.58,8£JD]-
    the ratse: of 6% from izhc data of pefifion
  czf depua-it 9!? the mam W-as».-ad by the

   af mmgmafian awarded by the trmunal, the

 has mime up with this afil for

mhanmexmnt -avg  wn.
%/



- mu tutu mzmnfi

' """"' ',..'-i_"*-"'-#1" vi' nraniur-up-aa\.M nnurv MWUK3 Ur lU\KE\lfi!AKA HIQJFH CUURT U? K}\RNfl'§'fi[% MEQH Cflhiw' 0? §RNATflKA HIGH

;:-:5. As mm in no dispute wrdmg the 
fifiurlm auatainad by um appeflant in a moxgsr j  _
amzidant that mzzacrurrw. on 30.3.05, due  3
xmagmz firiving af mater vehicle  
the 511?}; iamsue um mquim nu    k%

gape: :22' m& fin"  ' V A'     " 

fin Mm    parfies and
pausing {ha _    V'   the tribunal, in my
vm" gwm %%%% pang %    tribumal is not

just ms   an the leam side and it

is      

»A   fiwom the wound cm-tificatc Ex-P3,

  thug  fract;L1re at both radius and
1.

fie was trmtaed as mpafient for a

L A aaya and mxmznued to who follow up

j emm after 11$ dhclmrge from the hnspétal.
the namrs «cf injury susmined and
2:-emmmaazmbyamappemnt, timtribtmal has

%

Il”‘l&”‘lI’l”‘ It lama!

uaysyznvmrlna wy mwmmmannm rzmarl mvwnl vr a\nmw-unaxm ralwfl LUMKE M3″ mnammmm fifiiéfi QOMRT Q? WQRNATAKA HIGH

awardfi a sum 92’ 1%.4r2,500J- towards ‘pain

has rm: awardad mn.-‘ V’

‘ atating that the

tine mrsxdical bills
msmima by the appenaug, the
maatmm fiamas to be
awwz;-4% and E-efiore as
am as? Ki;s;5;m§fig~ the head ‘medical

the tag: that the

V. :§§fé&a’$fijpa,§mt Em the: hcapita} for a period at’ 13
oemlpcnsation Rs.1,3co/- tawarda
amdant chaw’ at the rate of

I day. The saw *3 on rm kzwar aide.

fl dwmvtas tn he mhai. X enhance the
E93: amther Ra.1,?o0;- and award m.3.ooo;-

V’ uxnzla the haaci “muriuhmentmfi amiaxztic charges’.

@(

The same is just and pauper and

‘-W’-f,.-3-_-‘M'”* ‘M “MMHMIHNN nmvrw muuxl Ur AAKNAIAKA HIGH COURT OF KARNATAKA E-‘HGH COURT OF KARNATAKA HIGH

5; Although there in evidence in show
agpalfint has sixstainsad 35% of permanerxt _
the Kappa’ limb and the tribunal _
oampetiwtinn umm ‘the ma “Ems
the ham afdiaability mm:

I-‘£s;,5,€’§m{- brswards * gm»,
mwarfla ‘ma :3!’ nature of
awarded
by film * in am on
the to he mham by

mm Ra.$;aoa: 9; Ra.10,D00}’- towards

1141*’ af 3596 pmmarxazt
the appcllant to the uppw limb
caused tn: the whole body.

respondenw, the appellant lmn

L _ = cxisabaity in the. wmxe body. In the absence
actual we and wnsidaing the yum: of
is esf 33005, the mtianal inooxm-.: of the:

ayléant :::aa:r1 be fumed at Reu3,IIKJ}- per mnnth and 9%

%%

a3It’nWIE V-curt:-:1: ‘urn uuwmnvrfluwalum

anuuw! yyywna hf!’ mnnatmznnm l”3i%:7B”! %a\J\JKI wt’ l\aI%K¥”C}”a.§§§.K\§% INHQ-WK’! Mgufll ‘JV KAKWRHRKA

::»fRafi3»,C3(fi,f – mmw tn Rs.2″?0]- per month and ‘long.-qt

fmruza in.t::om”‘ maria taut he
1:aa,.3,!2mi-== Rs.2’i’G:x 12 x 14 mg-4’5,36Gf” ,1
in pkaae 9%” Rs.1o,cm;- :12a..5,oooi:” A

“ashnrtemeng of W and

‘ms 9:’ earning nmpacitf] by

sansazim-ing the appelhmt
mtxst have beam umifi for at
pegma. therefiame the
appexsanz :’1’§:s.9,000f- towards
ma rat” up patina”. Thus the
c::a%nsat:’1;:§i:..’_;}f by the uibunal is

and munded of to

5% mu-gm on the mham

the date -of petition and tin firms am
the appellam is enmea an a total

Y arRa..1,1+,soe;-

QR Acacoriqly, appeal is afluwed-impart The
is awamdeci total camp-enaation of

%.