High Court Karnataka High Court

The Karnataka Government … vs Mounesh on 20 August, 2010

Karnataka High Court
The Karnataka Government … vs Mounesh on 20 August, 2010
Author: S.N.Satyanarayana


4

awarding of compensation to the Claimant under the head

of pain and suffering twice in a sum of Rs.28,000/§’;–.g 0n

perusal of the Judgment and Award as well as

documentary evidence available on record,V__it”..i.Vs that

considering the compound fractures’

claimant, who is a minor boy, aged’v.51’years,gtl7e’:amou4n’t.pof’r.g

compensation i.e., awarded sum’o_f_ for
the four injuries in all”‘i.._e., one ‘gs-ri4evoL.is injury of fracture
of tibia and fibula and three i_.njhur.i.e.s_,’_’_.which is on the

lower side.

5. irfuhirthegr, the fact that the said
fractuite med’ii:_ai~ treatment and not less than
30 to 4h5a_ci’aiys’ would that the parents of claimant

would “tafve sp’e..nd substantial amount for treatment as well

has”for'”nour’ishment, food, conveyance to take him to

Al”‘h_os_pigtalvV’:onh_ erv’u’er”y day and also attendant charges as and

when he’ was in hospital as could be seen from the

Aw”—Vhhludggment. The Court below has not taken into

v.’c_on–s–ideration all these aspects and has given a global

compensation of Rs.5,000/~ under the head of ‘medical

V expenses’, which according to this Court is just and

reasonable. L”-=z_,§