High Court Karnataka High Court

K Munikrishna vs The Director on 23 October, 2009

Karnataka High Court
K Munikrishna vs The Director on 23 October, 2009
Author: K.Sreedhar Rao Gowda
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*