Karnataka High Court
V Narasappa vs The Manager Oriental Inusrance Co … on 3 June, 2009
EN 'E'§~i}:§ HIGH COGRI" OF KAREGATAKA AT BANQEALORE
' Dated the 3rd day of June: 2809
: B E F O R E :
*:';~:;¥: HN'BLE ?a!{R,J£}S'§'I{3E : v.aA:::;:2v }1"'2t'3(}8v"{.MKZ£§E' _
BETWEEEN :
V.";'\Earasappa, _
S / 0 Doddavexlkatarayappa,
Aged about .5» 3z€a;r$, ,
E2/0 NGA4, 'hdatlxashree N21332:'; ~
3:61 Cross, 18: Main, " ' * A} '
Allalassandra, " V v
GKVK Pom 1 - _
Baflgaiore *
. . .Appe}ian'{.
-- (VE3%--~Sfi31;.{'§;:\fli§{a;i}Ja11a, Advocate, )
AN 3 I - % Vw
1." ._§ Tube Mémager, V
~ Qfiéntai IYiS'£H'aflCfi (30. LECL,
v. 3 Zia? 1?1éi:+:;a:', Kajpana Ciomplex,
_ Feedez" Roaé,
« '23:"i}2.:_:t};'apur--5 35430 E ,
Andra.' Pradfish.
2. * B}':3riahar,
S?/'Q Bfiagesixappa,
Majcar,
E~=E';__ii1€:
ffie of the Judge, C{)L1I't of Sinai} C,a1:?s§s, '_TML€::Va:1';f;>é:,V'
MACH', Matrepaiitian Ania, vE';:3;1':gai0ij'e, 9 j
partiy ailawing the Ciairn petitim1 ;,i::'0r 'Tvcfiinperisatiibg 2?.f1':1::'1
seeking enlzancemerlt €Z)f <::0m_per3.éaj:i£_:n. ' A
This agpeai <:z:_:_:1:r:i.1"1g ;:)_1:1i';f(;~1*'~ ..§"1ea1'i:xg,,_!;i;'1§ day, the:
caurt cisiivered the 'i'»;:s.1 §;'-*:**.2§'§.1jg " _
M'; ;x:_»f.' M
Eieaiféi _"*:ifi%5'3'--.EcaIr:';ei-- ¢{.3iif1$$1 for 11118 parties in
ra$p{::€§t"Vé3£'T*t§j:a: aif:s§caI'»;§rsfem4éd by the claimant making
<:::nha;r:cament Qii"'£gjg3w39i1'*g:~\r:§-I':'1«r~3;a.t~i<f::1,
:2, j. ., '§1'_heau " s;L§pE.i1a:it:'s'.".. counsfii submitted that the
. V. "€:f{*;'€d the 111691116 0f the appeliant at
«-V month, wherrsas, as a <:arp~3;I1tr.'~:r, the
ép.pei1:a1:€;VL'.$véTas sarrzing mere than Es.7_.0O()/- per month
and §€;éQ1ié}}f, tha $I1},{}!_2I1'C is on H13 iawér sidfi: under the
" = _'h:c3;Ads of pair; and stzfiéfizig, boss cf amenities of fife and
= V. -2335 esf incuma du3:1'12§i;:'e3.m1en't peifiéed.
//"
., J'
3. (311 the other hand, the learned CQLHISEI for I-2'-1
§I1S?.1L"31}C€ CO1'Il13a}1fg' argued that the <:0I}.::.p€:z1$:1€;ir1
awardsd is just and raasonabie and tha i:1(:§i':i*€:"
thta 'i'r:ib1maI alss 1£'6(}11il'€S :10 'i§1'i;€I'fEiI'€3IiE{:(i«.i:F 1V*£orv;':@i€e1*; .L
the appeilarriei is himsélf was 1*egp€; I'1si'¥3l€..:a. é'011i:é."*'-;€E+:nt
for the accident as 116 hac3'TI1a_V€11'ivi§3g ':i(:e1T*J¢ sfiiiiiiiiévfiions put
forward and the <:arpem:er, in
the absengttz c:fif:i:§':%:';'";Vc3iI1g placed for
cc»13.s3ide:r'z5f.1§i;::$§;%i"~'> fii*:;:§. also stating in 1316
evidcéficfi ' fiat a pc:%m3a:_1e:r1t jab and 216
wag 1«1:§ii?:._'_4.1";3fiV¢"'i;;~'£."gVA'.' 5}f}Bp 0f his mvjz, thsse
(:ir:%3,un'stanc$S'*--w é;;;1§Ii:"1e 1116 1:0 take his iI"lC{)II1€ as
, ;E€:a={4,i}Q{3f<r: };?€1f month as t::arpe:1t.€:' and Coiigequfintiy,
'Lz1);€£6r haéad of 3:353 Gf fu'!;1.1r€ tiazning capacity', tile
ap:4;;ée11$§:gjit.V4'v£iE1 be fimiifieci ':0 a f1.1r£:h::r sum mi'
2 R'S';4:?§,€}4{}/«. T()'£?E§:'f.§;S 1553 Q1?' amarzities 01' fife, havizzg
Viyegard ti; 'Q16 rzzmzbsr af COfl}§.:%i §f.}3'{§O§'1S arising ezmiz af Em:
iiijijlififi SliSi38iI}€€i in ms acciéezit, azzcé the éifii<:u§t':€:s
facaci b}; the: appeiiam: w§'1i.ie CIj:11%.;i3":g steps ami wiziie
Squatting, 3 £':::*th€r Sun: :3? Rs. §.€'3.{}€§{}j--« is: :3. -'a:'<i;6{i
...
,1
L1::€i€3′ {balls ‘§::.€::1{.i. ‘Y'<3wa1'<:is lass 9f f:'11c0:11€ dulfilg
t::'€:z3.t;::::§1'1t §)fi1'i{}{}, 3. fzirthfix' 53.1111 Of Rs,12,{Z%f)'€;}/~ is
awardgtci, '§'c~w;ar€1$ pain zmci szzifextmg, a furfi'2.@*- 0%'
Rs. 1{},{)0€)/ — is aWa:"d<:':::§.
‘1’11z:S_, {IE6 €30111’f)§’;1’1S£3.’€i§)I7§ 1 _ ‘
E~2s,€;:f;~,{}4G/ -. ‘The said 3;11V01,:n*E si;_iIE;-_:§a:”1*§; i};i1i’t::r€S’§ f3’?;/at
Thfi awarci stmids 1:11adiii(§{i “:3cC0r€§§11g£§f [by ‘égiimxzgizig t’i”1f
appfiai in part.