High Court Karnataka High Court

Gireppa S/O Nagindrappa … vs Nooroddin on 25 July, 2008

Karnataka High Court
Gireppa S/O Nagindrappa … vs Nooroddin on 25 July, 2008
Author: Deepak Verma N.K.Patil
1

N THE HIGH COURT OF KARNATAKA
CIRCUTF BENCH AT GULBARGA

{DATED was THE 25"' mm or JULY 2003 .'    f   

PRESENT

HON'BLE MR. GEEPAK VERMA, Acmc; or-mi  _ J T  

AND

HON'BLE MR. .:us1'%c:E N;K..§>ATIL     A

M.F.A.NO. 1177 oFé5a5 (Mv 1%]  

BETWEEN:

GIREPPA 3:0 NAGWDRAPPA

HANCHINAL   '
AG&:43YEAR::;    _  
0CC:GOVT.;SE¥?;'iANT    
R:oPLoT.Mo.12i';j  ~  _  
15"A99L=i. LA=.re«uT'  > '-  '

N305 comm: V

GULBfitRGA"-. 

APPELLANT

(BY sm ASHOK s. "KwEsa ,' Aavccknzéj

mu. _

'  zamasm SAB SHAIKH
 M55: MAJQR'0G{;:V.L~)RlVER
~:;:u..asMAiLs:«B  RAZAQSAB



aazsnmuxn' ~ ._ =
DIST; OSMNAEAB MAHARASTRA

 'WAKATH S10 KHASMALI
' AGE:aMAJOR occ: aunswess
V  Riv?) «ALAND: DIST: GULBARGA
- ~   mm AT KQKETA NAGAR
-- _ __LAHUR mst LA'fUR- MAHARASTRA

THE DIV!S!{)NAL MANAGER
NEW INDIA MSURANCE CGMPANY JLTD

"39



  the appeilant by Additional

  Np.427uI2E}G4A'.défc:ided on 10.12.2004, claimantis before
 *&2.i§ appeal med under Section 173 of me Motor
  obviousiy for enhancement.

"{HROUGH ITS MANAGER
SANGAMESHWAR COLONY

GULBARGA  
aEPsoNt:>enrr:~:,_   _

(NONE APPEARS FOR R-1 AND 2
BY SR!.R.V. NADAGOUDA, ADVOCATE FOR R3)

fit!

mus MFA as FILES UNDER sacrum 133(1) 'king?  4M;v;-5c'~:;, 7
AGAINST THE JUDGMENT mo AWARD DATED 20.1 22904 Pgssemn wc;' = .
NO.427f2004 on "me mus or "me av ADDL. oasrascr JUDGE. Ana w:.c'r;
JV GULBARGA. =   V = _    

ms MFA comma on FOR  THIS 'BAG'; 'Acrirgc ewes
JUSTICE DELIVERED THE FOLl__.OWlNG: _.._. _   ' 

Sri. Ashglfl   None for
respondenttz-H'     Nadagouda for

rwpondanjf heard on
merits. j
2.3% with the amount or

Tribunai, Guibarga in M.V. Case

3

3. At fine time of me accident appellant was aged
about 48 years and was working as First Divisional

Assistant in the Office of the D.T.O. G-u!barga;;”~–._C)n

26.11.1989 at about 6.00 PM. he was t1’availing«..i§t

bearing ragistration No.KA-32-MI649

family function. When the said

the main road, a Maxi cab .bearinQ

24-8644 came from J_ and
negligent manner and” the jeep. On

account of the ‘said aocsd; W fned bodiiy

injuries and {gas and he was
required to Ciinic at Hyderabad
and sands 9f;om the
Raéaav Dutt and Dr. T.M.Nataraj

} ormétweascs

_V 4. of the accident, flue said maxicab

rmpondent N02 and driven by respoment

“‘ ‘_N9_’.’17 ‘insured with rmmndent No.3. Appeliant was

“W

4

required to take treatment for aimed 4 ‘.4 months at

different places in different hospitals.

5. it is not in dispute before us that, _

has been performing his duties;

Divisionai Assistant, even tiwougnkit ties: ‘

that he finds it difficuit, as

effectively and effioientiy, to “do… before the

6. Consideiing and featurw
of the ” awarded a sum of
to 3 jointly and
severaliy at the rate of 6% from the

date; of the .”petition tili realisation. Hence, this

counsei appearirg for appellant

V ; sb’enuzoue|y”.V’contended before us that (i) the amount

Lcswerzri’

it ‘V V’ iewierded is on wbr side and deserves to be enhanced;

‘ A(ii)ecuJai amount spent on medical biiis, even though

it “established by the appeiiant has not been awarded; (iii)

E

5

for future treatment which he has to undergo, a meager

sum has been awarded. Therefore, it was contendve;d.:.:thet

amount of compensation is on lower side and _

be enhanced.

8. On the other hand, lea:rne¢:3.o9*:Lu1′:1se!’

Nadagouda submitted that ‘thvete beeh.i,;_an.y..

of income to the appellant as sleet salary
for 4 ‘/5 monflts when he and just,
proper and edeqoete which calls
for no

9. L¢os§éegi disability certificate
issued established that on the

lower fiert the _body.;” pennanent disability is to due

iemeoir eimost The evidence of Doctor further

they be required to undergo one more

M iv .Voperetior§:for””‘removai of his plate and screw which were

H K unification of the bone. Apart from fine above,

to be seen that, for pain and suffering sufficient

. V ilerhount has to be awarded. QED

6

10. A fact nnot be ignored that in case of

permanent disability, the claimant has to suffer14the.._:san3e

throughout his life. As a natural oonsequeno5e;V«:tttefei’tj’ot;

normal working would automafioatslyggt ‘ ;

same will be slow.

11. Keeping all these and ‘Visor, we

are of the opinion ewatded on lower
side and deserves to” to us, a

total amount

meet the ends of
justice. take care of the
hasflto undergo, E amount of
been denied, the enhanced

and suffering and other heads.

» ;Th.ug_..vA_ttsev’«att1ount awarded is modified. Appellant is held

in all a sum of Rs.3,00,000l- (Rupees

Thl-ee ~a_akr:s only) from the respondents jointly and

A “ll Vsetferally. The aforesaid amount shall carry interest at me

‘ ___5rate of 6% from the date of application till it is actually

“E

paid.

7

12. The observations made by Claims Tribun__al

with regard to the prosecution of appeilant and

Medina! Stores is hereby set aside.

13. Lacking to the facm and featums ‘

parties to bear their own costs. V

% %[Aj¢%ting.’% Chief Justica
Sd/~.

ts”: ….