I
W THE HIGH COURT OF KARNATAK/m\ AT BAN_G’AL(T)R’E
DATE-LI) THIS THE, 20″ DAY OF M)VE1\/:%B:%:rfP1;~;A1, 27()e;1–‘V.%{)’.f’}”2″()()’é\3?: ‘(%Iv.f\f€%’>
BETWEEN:
G2-mesh. _ ;
Son;iL{j11g a11AHi’;:.<:.] 1*;gn_;;:«iaa, 53/8–.
M;:g3d._i %\~'7{ain Ri_;a.(L:L_ % » V'
K211'11a1k§E1j;5ajyzi,
K322111311E(')1't3*5{j(}v 079; u … A PP1:Il_.,L:~\ NT
" '~ _ ( Eglii. S hripad."V'v;–Sh':1s11_'i, ,»'~\<.lmc;:1£'c)
L,'!.ni'_t%¢:4jt,~i l:1c'iiz1 In.s'm'z1r1L:1’1a1] Of’ficc–f.
P.4.i:s’1 Box NQZ743 121/1..
A C:-‘:nt.c:mu’y Buildirxg,
‘ %\’ii.>;Sio1’1R()21cf,
_icEiI’Ea1 Toxn--‘c.rs._
B:111ga1Io1’e~56(‘) 027,
B its Mzmagct’.
[J
id
R.L–eeIz1\”;.1thi.
Resicling2″1tN0.359.
M’ahe,Khw’;11’a Temple _R0:.1d._
R&mgL1I]&1{h&1pLI111 District’. RES
(By Shri.A.R;1visl1;11’1E<a1r, AdV(_)C£11C for I{esp()mie=t–13t. A
'-(§_g_(_e:uZ6'~.- M .4 L" _ V
(_c::"6'5QC'–U§ U' \\\v'(5 . . I ' '-. .."' ' .
Qmstnsx &.msce:§.£= – T1113 Mtseelizmeotts I~n_’st Appeale ‘fi1[Cd ‘uhde.;:’r*-._Seetton
E 173(1) of the Motor Vehicles Aet’,a1ga;i1’tst the ‘;”uci’ge1’x1e’11ttt and
MAWW-“jay _. Fm ‘w’r _.r’?’
f’ ‘bu Rm am-‘a1’d dated: 31. ](_}.2()(_}7 pz1.w:d~t._n MVC .1\t)(2:n39x’VIZt3_:)._.5..,t>11 the the
=2\’\ 5 .. ‘_
‘lg ‘W of the H1 Adchttonztl Judge “~;1u11’d z\/.Ie.mE,)e1*= –.v'”\dC[t,1l(.)l’E2l[ Motor
Accidents’ C12-1im.]I<'m.?fit1g:«:__
D G M E N -'1'
'}Tf1t3t!£;dv_i:ht't_C()LII]:$C1 for the L'Epp€Htl1'11 and the re.~;puh(leht.
Aappellz-tnt vv-as aged about 24% and was er1'1pl<_)yec1 as 2:
ee:')_h \$3Ijet't he met with it 1'0:-Id ztecident atmi w;1._~:; found with E1
'"p§et'1iA1:a-tttent dis:'1hil_ity of 15% on '.1c<;oL1nt. 0'!' the i11_jurie:e and since
WEIS eat1*t1i11g;1bL1t Rs.5,0()(_}/~ pet” month. he had ‘appm:-teheei the
J’\/Iotor Aceicletlt Clztitm T1″i.bL1hz.:l seekittg co1n§)e11s;1Ii11. The
6
‘1
\
Tribiinzil having graiited :1 mtal z-imount of Rs.l.45.()()()/~ under
S(;’Vt3I’£1i i’]t3LlCif§, the atppcllam is if)ei’01″c this couri seeking
enhaincement of C(.)1.]]])€-]]SL1.Ei(.)I1. ii is priinalrily cciiiigjtndc-.:_ithat the
TI’ii”:UE1Lti in ziwaitfing Rs.75,()(‘)()/- Iowmds I(‘>.<;\1″e. lhere is a-1 sEi(>ii”I_F:.1ii-1_ {if M]’L[..*’$'{._CE).[]113él1§}ti1Vi(3’fl_V10
which lhc. ztppclluiit xzvus c1:tivL1»é11..» VW’.-.iit’:3’=[i1_i’L’_:’ Cioiiiisel wouid
fL1rf:he.i’ submit’ lhat he was e11iiitilie'<jj1fAo Vliigliei' C(.)iIi]péI1S£-1[i(}I1 under
0t'1iei',icn v=éiii’.’ix)_11;1] ‘iE1cm,i.¥;’.’~.i_
V’\/i1iit’._[ii”1’é:’§j(i)t1.]iiS’t21=”fol’ the 1″Cf_$]_”)(.)I1L’it’:[1E would waist’ the
2-1p;)§:–:i.I and “v.=.g)Li’ld7’s1ib-mii that Ihn-sre is no g1′(.>Li11d inaidc out fol’
.6I’1i”I:?kI’}C’i%V1}’1CiI11″LIHLICI’ any ()[i]t’3I’ head and the alleged loss 0!” fmuife
.c’e;1hnin§: L’.’;3pau:i’ty” is f§]JCCL!iéJ_Ii\-‘L2 and 1’Iie1’cfoi’c:, gévcri the diSL’1’L;'[i{‘)11
ofiihe 7I”rib’L1’iiul. the am-‘;1i’d of Rs.75.(_}()(.)/~ is 21 gcnei’u.< grant and
2 V, "'Li'ie..1jc'i"<'_)i9<:.. [h€'.]'t3 is no W£11"1'E1I1[ foi' ir1I.eri'c1*c1icc.
4. Give1’i lhc t1i”)()VC f”a1ctr< and ci1'cL11iis1'anccs, as ri_;_:_li11y
iiC()I'1[CI1dCd by the C()11I]S('3i for [ligzippc!l;='1n1, if' the multiplier
4
mc£’h0d is udopta-rd, give11 the pe1″c<:11t'age ofdise1biIiEy and the
incolne J.-1d()j.)t(3d by the Tribunaf. the appellant would be__€1'1tiI1<;:d to
am additioml cmnpc11sa1ti0n of Rs.2.?,,()()()/~ E.o\A-'a11'ds. I_ias:§"–«<)'§"–_f'uIu1'e
earning. F'L1rIh_e1', the a1wz11'd of comps:r1sati0n'– t(w.a;;t'd$" hf'
£1t'neniI"1<':s is on the I0w't':1' $ide a11Vr;i'"w'uLt.Id '.1'Cq_.L!i_1:C" §:11hL1~Eii<:t3I'i]CI]Tl
Therefolc. the appeifzmt is g1j211'1E'eci ;.1__ fmjxhex' S L.1"'1"1'A1 (')f."RS: _AI'U.0(')U/"
I0\~';11'ds loss of amenities. T['!C "'£:i;j[z)"[)!3H&1E1i i:¥_ _t1'1"L::i-1t:11 tit1c'cI to a total
additional COIDPC11S£1[i'f.i:fi"~~Of i{Vs.3'-2 ;'{i)'.(§J()/¥'~-with i11te.1'cst at 6"/2.: per
21nnL2n'1 f:*m1n the datctf of clL1'i~;fr.V.V 1"
V "IN .
Sci?’-
J