High Court Karnataka High Court

Wasim @ Wasim Akram S/O Haseen … vs Ravinder Ohri on 14 August, 2008

Karnataka High Court
Wasim @ Wasim Akram S/O Haseen … vs Ravinder Ohri on 14 August, 2008
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14"' DAY OF AUGUsi1*;'::)g33§ L    % h

THE H()N'BLE MR. JUSTICE; 

MISCELLANEOUS FIRST A,;’PEAL_;$¢ §; 117959? A(%

BETWEEN:

Wnsim Wasim Akram.._ i _ __
18 years, S/0 Haseen Pasha A
No. 47, 3*” Main,-P’ Cross
Kudadanxush, S}im,1i_§a3n:&_

Garden, Mysoi*s”1?;§§:j ~ : 3

Baagalore 3′

(By shn. 9.3, k%s:a:11;a;,%,é;;:%»;¢cae)

%1k;%.%T1:é;m’aa¢r b5jm%%

3 Major, S3}; Iaidev
N0. 734, 5″” Main
Vi jay:i.?1agar

; Bangalore

1 »M:’s. Nations} Insurance
Company Limited

Ifireet Agent Branch

No. 9, Lingaraju Compitsx
Gandhi Bazaar
Bangalow–56O M4

APPELLANT

3
brevity) seeking compensation. The Tribunal having awarded a

total sum of Rs.36,000/- under certain heads the

appellant is before this Court, seeking of

compensation.

3. The Couneel for the nreiild’i.l$n!§ini.t,,, in in

accident and the injuries are,..not-_ii?–.__dis}iiite-_ medical

practitioner having disability is also not

in SfllltilttiiitlifigilitltfliiiiiiT!fil3l1!’lE!il_iil’lti\«tii!’lg granted only Rs.20,000r’-
towardii’-pain land: therefore on the lower side and

would require eiiliasrieenienit by conventional standards.

* t VT!1e iiiieotirseol’ theiiiijfipellant was also not in serious dispute. He

Rs.3000f- per month. The Tribunal has granted

losfiwof for a period of one month. It may be piesumed

H iiswing feigard to the nature of injuries even if the appellant has

any material to establish his claim that he was laid

V Eur several months, he was laid up for atleast three months.

3

Inseihr as the disability is eoncemed, the appefizinty being

employed as a eootie, the large extent of

atfects not only his avoeation but in all fn3niiiit;s5_A

of amenities. Hence the head of ciaéim to

have been granted independently. tiiasi
considered the same. eiititled to an

enhancement.

4. fine >tF’;ei’re__sp¢nradent on the other hand, would
oppose isubmit that in the absence of any

mateifieii appellant, the Tribunal} was not obliged

2i§;y’.4iiia’aouut under the conventionai heads of claim. The

vaiious iaiijoeritsi granted are substantial and there is no warrant

Q for eiatiaiiacetnent.

“Given the theta and circumstances, the Tribunal was not

it ‘*jiistified in restricting the award towards pain and suffering to

%

Rs.20,0G0f–. The same requires it} be enhanced by anoihtgr sum of

Rs. 10,000./-.

Similarly, loss 91′ income for alleasl ihruc

presumed and accordingly, the ;:;ppei’}«:::;t7u’ gshiiégvl-!iI.i§i’3g.%(}–.iI1oiiRani 1′.

addilionai sum ofRs.6000/–.

Insefiar as the miscellaneous Gxptiftiéiiiiiffi is cungerriexl, even in

the absence uf material is entitled to an

additiu¥sai”i’:;iiift;.oI; liiW&i'”di*i miwcilanuous expenditure

apart fiiam

‘mad 6i” V.;§:I§§jxn’:1uwards disability ought 19 have bean

‘4iI’i:.c:_’disabilily in the absence of any specific rwsmns

established from ought to be taken at 8% to the

whoia. If this is applied on a muiliplicr method, the

vi is entitled to an additional sum 01′ Rs.5},840i’-(Rs.3000

” 3% X 12 X 13).

Z”

The appellant is thus entitled to an addiii¢:na!.–§:&1tI;§§§iii.$§a£i;ii: ‘<f»~E°4

Rs.70,840/~ with interest thereon a{ 6%~pcr j

we award. The aPPcal is allfiwed % % A

hdge

SR