High Court Karnataka High Court

Lakshmamma vs Swamy S/O Thimmasetty on 30 October, 2009

Karnataka High Court
Lakshmamma vs Swamy S/O Thimmasetty on 30 October, 2009
Author: K.Sreedhar Rao Malimath
IN THE HIGH COURT OF KARNATAKA, ~ 

DATED THIS "mp: 30""! DAY OF OC'1'OE3'§}::}'{.v :;<iO9  "  '

PRESENT'"ufli

THE HONBLE MR. JUsT1CAi::,_:{1T.Sf§EEb:_g2xR  "

THE HON'BLE,.--;MR. JusTI'_CE,}"I?Av1 MALIMATH

MFA. "N65 821  (Mv)
BETWEEN:--   V' V V 

LAKSHEV[AMI\_¢fA.V  '
AGE: MAJOR'; 11,, 3 
W/O.*'NA;F€ASfI_Mfi2%HEH;*, ' _
878. 'CHAMuT\:m2s;HwARz...TEMPLE STREET,
GAND'H1NAGA_R,~~."-«.V  V.  
MYSORE. . ' 
 - V    APPELLANT
(BY;s'm_cHR1-STOPHER NOEL .A.. ;

   V'  THIMMASETFY.

" t-J

. "  R/0.f{jMA;HADEvApURA VILLAGE,
_ S_RI'F'ANGAPATNA TALUK.
 DORESWAMY.
 S/O. KULLATAH,
H  PANAKANAHALLI,
MANDYA TALUK.

V'  UNITED INDIA INSURANCE; co. LTI1.

M.C. ROAD, MANDYA.
REP. BY DIVISIONAL EVIANAGESR.
UNITED INDL/X INSURANCE CO. LTD.,

V



NO. 11, BN. ROAD,
MYSORE.

4. NM. SHANJUKHA   -
{DISMISSED} 

5. S. SIDOECOWOA, 
S/O. LATE S1ODECOWIjAw,_
NO. 2730, 4TH CROSS.  "
GANDHINAGAR, 
MANDYA. 

6. THE ORIENTAL INSURANCE c:~O.'I.1TO.'--.
M.C. ROAD.  '  1  
REP. BY 'I'"_f.«'._S"_'E)IV=}_SIO1\IAL"MAE\TA(}_ER,
NO. 11., KRI§SHNAMURTHYP€jRAM,
KIAN1.TIA£1A,3"'E---U,RS.ijROAI). I
 """     " ' RESPONOENTS

[BY SR1 PLT'I'I"iC;E_  RAAIVI-ESN,' ADVOCATE FOR R3)

(BY SR1 AN.' KRISHNA. _SWAMY, ADVOCATE FOR R6}

(R1 NO*r1,CEI.DISI3I2:NSEIA1, '

(R2 SERVED} V ._ ' * I

[R4;D'1.SMISSL'D)" '

 .  [I?,'i55'«:NQf1'IC__E D1S'PEN.S'ED)

   IS FILED U/S. 173(1) OF MV ACT AGAINST

 .'£'J?T'i_If§~J'L}'.'D_€7(1\/'ITEEXIT AND AWARD DATED: 13.8.2004 PASSED

  A414/1999 ON THE) FILE OF THE? LEARNED III

  ADDLVCEVILJUDGE{SR.D1\'.) 81 IvI.A.C.T., MYSORE. PARTLY
 AEIIOWINC THE CLAIM PETITION FOR COM'PENSA"{"'ION
' .AI\I:--:I' SEEKING ENHANCEMENT OF COMPENSATION.

This appeal is Coming On for Orders this day,
SREEDI-IAR RAO, J ., delivered the foiiowing:

4/



Q3

JUI)GMEN'I'

Notice to Respondent No. 1.  l

The appellant/petitioiieijsustained inuitip&ley_Vi’raoture oi’:

left humerus in the motor lhellfioecurrenee
of the accident, oflutihe Offending
vehicle and coverage dispute.

The years and was working

as a sWeeper’_y.in”~l\’Iysore”–Corp»oration getting salary of

Rs.-@1544/-. oll’tio’P–.s.4450/–. Since the petitioner is in
the loft’Lhe’*~.C’orporation, her employment and

futnre earnin’g;s_VWVill1 not be affecteci. ‘I’herefore, the petitioner

entitled to any Compensation for loss of future

A ineonie’ aeeount of disability.

Qt1_i<e~assessment of the facts and evidence. the

xpy€'fif;'izOI1t§I' is entitled to Rs.8000O/w towards pain and agony;

'Rs._§O00O/– is awarded towards loss of amenities and

__discomfort if any on account of disability. The petitioner

would have availed leave for about. 4 months, hence

Rs.l780()/w is awarded towards loss of leave during the laid

all/'

indicated above.

4

up period. Medical bills are ptochicred for

same would have been reimbursed, howeve:f__lRvs;20’0O}’—-_:is
granted towards incidental experj.’ses;” «In an, ,the”p_e1,Vitiohe:”.is T

entitled to a total eoInpensatio1i’:oVi’ ag’

Rs.54000/– awarded by the__l’t~:’:iburilé1i;__ {helVlle’i1hax1eed
compensation the interest pay:-il;_)i.el”i»s. at from the
date of the petition t.illl4lpa.§,;n1e:i1f’e;~lit’

Accordingly, the’ allowed in the terms