IGH COURT OF KARNATAKA H16!-l OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C4
{H ?H5 HIGH CGURT 35 KARNA?aKA AT aAR§A®¢fiEO
QATEB THIS THE isflnhv as ascsMs;%néfi3§OO;f.
aaFaa§mN_ . V O
vua HGN’BLB aa. au3TIC$_HU;fifiA§: Q R§§$a§<OO
M F A ND.11§3B a§.2fia5(§?jgOO E
BETWEEN:
uaeaaaaa HESTHA are VASE afiéTH3:”»
AGED ABQUT 33 YEARS . O ‘J _O”u*
axe evaaanx vrbbaaawafia 9&3: *
K§HBAPURfi_TfiLBK ; :_; … AE9ELLANT
{By szi’3O9§yggg’$gg§pg§_sgawwy, Aav 3
Amm{:
1 M sawxwagaaavafig gnaw
3a’$””is.%;T$…3EE£TH.?.W~’«fiA BEAT
_; agaa Aaguw 53 vgas
* gRfQ.HA§UVfibhI ¥ILLGE A33 903?,
‘KARJE, UEUQI TALUK
*O21=fiH§T:b=:Nm:A IfifiURfiCE ca awe
RE? 3? nzvxsxoxau manazaa
_f§{R}TS}{§’I§. C€!’af*IPLEi,
.. £§..B. PA.P€’i’H RG59
239321 … RE3E§RQ£NT5
‘* ‘,* {fly Sri: 3 c 3EETHARfiHfi Rfié FGE R2, xawzsa TQ a1
£8 QISEEESEE %?I'{‘}{ 3
HF.?”. FILE3 Uf8*E?3i1’§ Ci? ffi’ 35:23?’ 5£&§.Z?§$’§’ THE
315%!-!E%\f’I’ AND fifiifififi f}§s’§’$3 37%/’iE§,f’2{3{35 Efiifiiéfifi Ezé §-==”;”‘%’?’Z_””A
3?
Na.1263.«’U4 QN THE FELEQ as THE czxrm ..wz:v:3r.a ‘:$_:2V:sv 5:
zuzmn MECT, KUNQAFURA, 9AR”{‘L’z’ AhLCk’w’IFa§i_Z§”””?«”§£E.._ }1.’3’I2fi§Ev§
ymrrwx ma ¢m»t?&:am:o2J a saagtzréar.§rw;?éC§a:ei:;=*r”
G5′ CQMFEENSATIQN. –
THIS r~z.1=’..a. <:m«:zr;:3__o:: §"$z$."'c::aRng:={-*.»:=<AV.fi}*:»iz3°';
GH COURY OF KAIINATAKA I-HG!-I cquztt or MXNATAM HIGH COURT 0!' IILARNATAKA flEGH CD08? or KARNATAKA HIGH COURT OF KARNATAKA HIGH cc
ms muss? nanxvazasza 'Pi-{E ";?:;5"'3;–,:,.ase*I}:z;;4'wV.T_v_:
Hear¢;R f
2. fiet;ge>_fi&5,3§§mfifi$$fiV $h.l is fiiapensed
with. $3 h§ §a3 7gia§Qdg éx parte befmra the
Tribunai}A!*
‘N_3}*. Thié_.§§peal. is Iby the ciaimant, seeking
aizhfineéfiaéag ‘ ‘ bi ::1::>:’@ ensati an baing mat
v.aatiéfié§”%ith tbs award yasaed by the Civil
u Jfifi§$ f§r.fin.§, and Additional M§£T, Kunfiaputa
f;in avt Na.126§F2CG§ aate§.18~1sw2Q0é.
-,,__r V.»
3. Aeearding ta the learneé caun5eif£$rOfiha
claimant, the Tribunal ‘whi1e £a3fianifi§”OEhé;
liability an the Enauranmawflam$§f;O§$ér§a&_%OOO
very mfiagar compensation witfiéut l§Qkingf§fit¢
the number cf injurie$K5nffa:aduan&Ofia:htianV
af treatment taken. it £3 alas éantafidad that
the Tribunal h$aOJai$$?v$b§aOcansidered the
éi3ability_$ufifefiéé”$yOt$$x¢1&ifiant.
fi. yiti is” £39. éfiaé a$§-“fha alaimant that an
l?~§f2fl$4’fiai¢@ndO=iifi15 §.Kh near Hullikatte
junmtifing .Hbs$fi§fO§illage, when the claimant
was :§;acaéfiing. an the mmtormycle baazing
‘Oragi$tx¢fiinn Nn.KA-2%~?6G fzam Egmmadi tawarda
OE¢SafifiO§£fié, alang with gillisn rider, at that
time; a Haruti Ear bearing zegistratian Ha.KA-
“~ié$rH~433E came fram appmsita iractian. anfi
}da3hed ta the mctsrcyele; due :9 which, the
%GH COURT OF KARNATAKA HIGH OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1
claimant as wall as they pillian zzzidar fall.
dewm and sustained gzievmus injuriea.
1}-
5. Stating that he has sgggt R3}?E;$§fif+V£¢r4u’
treatmant tawarda naufi3hmefit; ‘~fe¢fif¢ &nd
madicinea, a claim pétifiionwwaa fiifid by thef
claimant aaeking_enhan¢§mgnt at c@pafi8atinn.
?. The mattaz wag ¢¢fitga:e&.§y the Inaurance
Camany as fi§a’G$fi9¥ Qfffihéwfiahicle xamainefi
ex pazte. _ …. “_ * “i
8. The Tribgna1 _xhavigg bald that the
a;£idantfw%a~due tn thé nagligencs an the yart
ef”;h¢’d;i§e:g§f_the Karuti Car in qfiaatiwn;
7V_and &1#é.t$k§ng§ifita cansidaratian the natura
V7§f th$ fligfigiiés suffezad, awarded a totai
;fi@¢§afi$&fiiéfi cf Rs.1,32,5QG!-. Baing net
3atis£iéfiA with tha game, tha alaimant is
.u *,hé§§ié this scar: in aypeal.
OURT OF KARNATAKA HIGH COURT _C3l”‘._KARNATAKA HIL-ii’! count” or uummnnn mun cuuau ur auummnnn mun LUUKI or rmxwnmlm mun COURT
ya”
IGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KAIINATAKA HIGH C1
§. Haard the laarnafi. aannsal fififif ‘the
respective gartiea.
10. It is aeen that 3asOO§%£KCtfieiO#§fihd
certificate iasuaé, théxe ia_czfiSh’ifi§u&y an’
the right fact; frac§u£§,&$ right tibia and
fibula. and mm-La1CC’A;g.aC;4;C;;;.;;Cg;gC 2″‘. 3″, 4″‘
and. 5″‘ m§§§t$rg§iO’§cfi§fC§§$.I£$fiderna55 aver
theme f;n§§£%U§n% %ia§v¢figfi§ QC a cnmplaint of
abnama;E=§§£§zit§Li§£CQxi%ht knee, lacaratad
waufifi ®fV§¥§f%méW%§*§fie right haad; lacerated
wanna 1g2.§fi%C§#%£ the acaipital regicn and
ai$mCthgre”i5%§Iastute af medial mallalaufi cf
‘;riqh:’aafiR:e. Xmray alas fiisclases the
“fractfiEé;Cf botiz banea Of zight leg. The
fliaifiafié was said to inpatient far aearly 44
‘”»i&aya. The heafi injury sufifsrad by thg
}aiaimant is $153 aaid ta be gzievaua in
“naturs. gvx
EGH COURY OF KARNATAKA HIGH OF Kl-WNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH Cl
as.a,.=ao-n;- m: that head, ms.-zaxds noujriismgnt
anfi attendant charges anothe;”= §fi§*OOaf;
353,909/«-~ could be &wa,rde::%.~
R8.2,Gfi0I- for c@nveyanc§}VO$dOf$rRa#.i§§%a§f
amfinitias is c¢&cgrne§;,thQtQ said §Xw~fia 8%O
disability ta thayfi-:hmr;e–~ a:§z”t;–1.»:»,a r£ea.ci 1:333
cf amenitiea afid;*eajBym§i£O”af life, the
claimant 7;:;:;u;.c:. :”‘i§é”v1′;a.=Af;a«x£gs_gci’- «wgfiiiothez sum sf
Ia.15,89fi?ef1JjOS§, fa: i§s_»less cf aarning
capaEit§7Ofifi&¢_t§=Odisahiiity 13 conaernad,
altfigugh’ EB}43;§§§?f hwaa calculated, mnly
Rs.1f3s,VV’3£}§§r’».~ “3gi.;::’£ have baaan awazrcied. an
ffi§::’§e&§{=-§n¢ther na.32,200I~ wauld be
‘ ;’gz»mxa1¢d:A;.._’:”*mus, the claimant waulefi ha entitim
“fi¢On§}§§}§§Gi~ over and abcve the ccmgenaatisn
t2:§at””-mis bear: awarded by the Tribunal with
‘O*iifitareat at 6% p.a. frm the datg ef patitian
V§ti1l degsait. Accmzéinglyy the apgeal is
ail¢wa&.in part.
xv
day as it adj
. 5d/”‘. 1
ha
The &R’z€)U3’1t aéaall
three mmnths by the insxarazxaze :3(3{‘@E”§!Li§1’. ‘
Q
uu 19.: <x<»<zu§ mo hmbou Imam. 5.<w¢zu5_ L9 5539 :32… ¢¢<…555__i .5 :59.) $3.: 5_¢»5..x5_ …D .w.n…~.uu ……u=.. 5.<h<2u5. L0 .5500 :m