High Court Karnataka High Court

Shri Gurappa S/O Hanumaiah Aged … vs Shri G Ganesh on 7 August, 2009

Karnataka High Court
Shri Gurappa S/O Hanumaiah Aged … vs Shri G Ganesh on 7 August, 2009
Author: Manjula Chellur Gowda
 

IN THE HIGH COURT up KARNATAKA, 3Ab;c;;2xLQ~Rt;"1'  

DATED THIS THE 7?}! DAY 0? AUGUS5I';4_:2QO§: . J}

PREsENT 

THE HOIWBLE MRS. JUstIf:cE 1i2:AmuLA%32&~::é'.Li§uré';  V

THE HON'BLE MR. ,.m{ST1GE"B; 'V}.s;§'EE1N1vASE' Gbwm
MISCELLANEOUS Ffiiésr 2005 (Mv)
BETWEEN :   %  "  V 

Sn'. Gurapp_.-':-1"  44  _   
S/0 Sri.   » é 
Age 25    . "
Occupafio:i:"}Z1;5ver 7'; ' _  .
R/0 N0I35[25,  .. '
Arabic Collage Post  _   
Bangalore-560 045  , . V   APPELLANT

{By    Acfvocate)

 1  sz§fi.c;a::cgh

" AS/<3 Lats -M.  Gangaiah
Age: Majqrgs' Occ: Business
R/u..N'o,19/2, 'C' Cross
Munesiiwara Block

A  " r»;..Q. Halli
'  Akfiangaiom

K  The Divisional Manager

' " United India Insurance
Company Limited



 

 

Divisional Oficc, No.8
330.143] 144, CKN Chambers
1*'? Floor, 15' Main Road
Seshaciripuxam
IE.'-anga1o1'e--56G 020

(By Sri. M. Arm: Ponnappa, Advacéiflf:  :  _

(Respondent no.1 is served)

This MFA is filed under ussrvciign i73{.1)_ of MV Act
against the Judgment AWaI’fi”d.a:.{edL’-18.7.2O(“)5A passed in
MVC N0.275/2004 011 i;h,€ ‘fi16I_0f Small Causes
Judge and Member, Agrea, Bangalore,
(S(3CH–15), partly ‘ -. Athe’ petition for
compensation arid s¢ek.fing.efi21anéement Git’ compensation.

This £\’1’1″§Ps..cé;.ff1i;1g oQ_1.;:..__f’6r Aif1_1;fiission this day, MANJULA
CHELLUR J. 2 defifltm thgz ‘Tfc_i3_Qwing:

7,fJ§hammNT

‘-………_..’ _…._…_….

It gzictj in dis§$11%.§”tfi_éi£.’.the appcilant herein met with

an accident when he was travelling in 3 car

‘agaltzwzfc to Hfiéékote. Accarding to him the car was

I_.§IiW£?fi in a rash and negligent manner by its

d:*ivs;i¥}M ‘I’_héré;f.fc$ra, the vehicle met with an accident as it

.t;ji:as11et:I*~ against a bridge. The evidence on recoxd Wmilci
~ sustained fizacmre of right ulna styloid and had
“*T’.”taI{en treatment at a private hospital initially, than shifted to

” B-.R. Aznbedkar Medicai College Hospital at Bangalore.

The ‘doctor who examined the aypeflant to

disabiiity was not the doctor verho treated him

fracture of the right uma stymid. “”‘Ease{§: {mg

having regard to the evidence give¥20Vb§’#A_A

of the appellant who has staied:”‘£i.:}at fer the V

accident, appellant Was__worId1;g.e1js.a”:1;ivef on a
monthly salary of Rs.4,Ei01()j/A– “-if Iégaffau per day, the
Tzibunal awarded towards un-

iiquidated u
Pain and Rs. 20,000/-

Disabilizyz ~ % 20,0001-

Loss ofa11f£e::1_’iii:i-:*t,s=. “éf.;}fc_ ” 5,000/-

Med,ie:a’iexpenses’–..AVV_ ””’ 5,000/-

‘¥Q0s:~swof the laié. up peried at
;’é1teVF«Es.”3,_(}QO/ – for 3 months 9,06%] –

total: 59,000,!-

, ‘The appellant being aggrieved with the quantum of

.___ c(: mpe1:1satio11 has approached this Court seeking

“»enhancemez1t of compensation on the gxound that he is not

6
of fact, Rs.20,{)G0]- was awarded towards disability and
again Rs.5,§OO/- towards loss of amenities. £11 fact, the

compensation has to be: tawanis loss of amenities ‘life

because of the disability sustained by the
both put togteizher comes to Rs.2S,00O/~
the actual disability suficmd by
nathing on record to Show thaigitlie oi§<3:1A€1*Vl1as

senrices of the izijumd ap;)<:3.}aI:i–vL.liiE:-zausichz If i

he had been attcndixzgtlfge wo'i*l(* owi*fi,i"'dt':':Fi11ite1y it

czamiot be terminationii liar to disability.

Thcrcfcgitt, wt} oiftin: i:.;:_iiL1ioz1. no separate compensation

ceuld be; less of futum e:a:mings.

” ithe z*igizt_i}ia1nd:”was involved in the accident, almost

months he must. have been away from his

A ié.:sz<3~fi&i£ioii§?llhai:i'Vfl'r*ibunal has awarded only 3 moths salary as

lossguaf jx3_,é:€)ztiié.A Viewed from any angle, we are of the opinion

Zanothcr 3 months salary i.e. Rs.9,()0fl/- would

_ Aimee-,.t ends ofjusficta.