1" ~_{I3Y SEURESPI M. LATUR, ADVOCATE)
I
IN THE HIGH COURT OF KARNATAKA. y
DATED THIS THE 231%" DAY OF OC'I'OB7E3__R. .2TQO'§' -- I
PRESEI'sJ'I' "
THE HONBLE: MR. JusT1CI:_;{:--SVriEEDHAR
THE HONBLE MR. gust;-CE.B.SI2..EEN1\?AsE»E30wDA
M.F.AfNo_.' 37 '(M33
BETWEEN:-V H I I
SR1 K. IVI§J<I\EIIi_R§I$'.E?IN}'.:.:_ 1'
S /O. MU1=»rVI£L;;:§.cAPp.a_. «
AGE}3I7.,YEARS';:::;:. I I I
OCC':_NIL.-- V I _» . 1.
R/O. No.73. KA\IAKAI\EAPAJ..,YA,
JAYANAGAR 2ND"BLOC--.?:.'
PA'I'ALAM'MA"I'EMPI;E S"FREE'I'.
BE:-1\IGALORE:_ 1'1. '
" " APPELLANT
1';-.. f{*HE-DIRECTOR.
,. KARNATAKA STATE SERIL RESEARCH AND
DE}VELOP1\/IENT INSTITUTE,
I THALAGHA'I'APURA,
K.R.ROAD.
BANGALORE W 62.
2-4
KARNATAKA GOVERNMENT
INSURANCE DEPARTMENT.
P.B.NO.5325, I4?" FLOOR,
VISPIWESIIWAIQAIJXII BUILDING.
5%/.
AMBEDKAR VEEDHI.
BANGALORE -- 1.
RESPONDENTS
[BY SR1 ZAHEER AHMED, GOVT ADVOCATE R2)
THIS MFA 1S FiLED U/S. 173(1) OF MVACT v;AGAi–;x1sT
THEE JUDGMENT AND AWARD DATED: 27.234 .i?ASSED_”iNV’
MVC NO.14/02 ON THE FILE OF THE ‘SBILALL
CAUSES JUDGE, MACT. BANG.A.L’OR.E3A {SC_CH4*1.’_7] PAR’1’LY i
ALLOWiNG THE CLAIM pETm.QN.-AEGR’-AACQM-pENsAT:oN
AND SEEKING ENHANCEMENT oi: ‘coMPENSATio”N_Wi’m
iNTEREST AT 12% pa.
This appeal is c0miDug’w«.’.hon..V for”~hear’:ing7; this day,
SREEDHAR RAO, J.,,—d.elivere(.i fG!.lowing’:”»
5 U1) –
_;l’3’et:iE,iorie_rSustained fracture of shaft of
left feniur fracture in a motor vehicle
aecident.l”~.’l’he.VdDct.’QrV’iiaS assessed the left lower limb at
isislhoeteiiing of left thigh by 3.5 ems. The total
V is assessed at 19%. The petitioner is Working
‘asa IT1i1k”l.’\:’;”E’,.i:;1(ZlOi’. In the absence of credible proof of income.
the iriconie is assessed at Rs.3000/~ p.m. The income loss
DrQp01’ii0naie to disability is RS.570/- p.m.
The occur1’er1ce of the accident, negligence of the driver
of the ofieriding Vehicle and coverage of insurance is not in
dispute.
%/
-u
5
On re~appreeiat.ion of the l’aet.s and
petitioner is entitled to Rs.5OO00/A t.owai’d.s__}o:tin’
Rs.5OOOO/A is awarded towardsm loss “of and it
discomfort on account. of tlisstb-ili:t’y_. M:€?’§§i’eal” ‘o§llsdi”o.1f
RS900/A and odd are (‘£_l;ranteld
Rs.1000O/– towards :’1nedieal””and:’ in”eidente«1lV’eXp”enses. The
petitioner may be about 4 months.
Rs. 12000/§_is– lflieome during laid up
period. “i4’V_2:’l-‘.:bl”i1onthS] X 15 {multipiier} =
loss of future income on
aeeo:1xint.ll the petitioner is entitled t.o a
tiotjalv c:orn’;~3ensa:t’.ion’–.of*=iis.224600/– as against Rs.86000/-
by the ‘”‘°–i-bujnal. On the enhanced Compensation the
V is at 6% p.a. from the date of the petition till
itAolaymen’t::’j_Aiécordingly, the appeal is allowed in the terms
fietbove.
Sci/-‘
JUDGE
sd/—
Gps*