{N THE HIGH COURT OF KAR?%ATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 215*" my OF JULY£ é:U9$" " '
BEFORE"
THE Hon*e.L.=.= MR. Jusnce 1-:;"zs:, :§éAf5Ab¥{}§riiA¥\t
mgscfigmueous FIRST Ai~"--§E5L,' «af.r§2;
R115 SERVED)' Q -
THIS Ap;qa§A:.;zs E?ILEDV'..9Uf-39'ER.VVSECTHON 173(1) OF :~1.v.
ACT AeAxNsT.THE';j'LJuursM_ELa;T ;;s.:~1;r.> AWARD DATED 15.93.2008
PASSED IN ;M.vf.'c:_.k"r«:cs.5'?S;'O'EsCBNTHE me or-" me MEMEER,
MACT,£\iQ..\l,_""J1FiE4'i*:fiAI«:.DI;__V" f5ARTL'*.=.€' ALLOWING THE CLAIM
PErrrm?:~: FoRs::oM:pEN's»AT:oN. Am) SEEKING ENHANCEMENT
OF coMi=.ENsAT1<3s\;-.».."' %
mas A{bm3AL.Co§&zz:'v1'G on FOR ADMISSION mxs DAY, THE
. AMcou_a<r DELIVERED.fr__'flE. FOLLOWING:
JUDGMENT
:5 a claimant’s appeal being aggrieved by the
K sf the compensation awarded by the Tribunat in its
–‘fl{s*férdA’dated 15.03.08 in MVC No.6?9/06.
2. The main grievance of the claimant is under the
headings –~ medicai expenses, pain and suffering and less of
.4″;
3
amenities. Claimant produced medical bills as to
P31 for a sum cf Rs.14,250/—. “me Tribunal_.,i;i_ssVV §£’a«r:ted__
Rs.5,0i30/—. No reasons are assigned
the documentary evidence onsregord éfarthe baianlije “c§aiirri~irifl’ade
under the heading “medicai ex§ierises”. ‘f%:.erefdre;~;:tiie claimant
is entitled for additiona$1.4_’dam;i’ensei§.Q_s:iof%Rs.§;2Sb/-‘ under the
heading “medical Aexpensesfi’. i
3. of disiocation of right
elbow as-dislsrajsid’i:::;;§1ve:’j:iidhé e%.bov.i. The ciaimant was aged 26
years arid he ii-;va..i:<:iix..';i"'t.rea.trrient for about one month. In the
circumstarfcesd,.fiie"V'r;ei3s:§3eri$ation of Rs.8,0GD/- under the
.-~.é_Vheav7-:*i'ii';<;g:__"ps%n,V"s'uffe;fi&ng and agony" is on lower side and the
t:iVia'imaizt_v4'isierititled for additional compensation sf Rs.5,000/~
unis? :i5:sieizsada;%
Under the heading "kiss of amenities and
A sr'imhaf.:g:ipiness" the Tribunal granted a meagye sum of Rs.4,GOE};'-
_,va.§td the same is to required to be enhanced to Rs.1G,0G0,/-.
5. For the reasons stated above, the foliowing:
;_f7is’2′”‘””
03592;:
(i) The appeal is partly allowed.
(ii) The impugned fisward dated
N.6″?9/05 is modified enhanc!’r’x§”‘th«e”..« g;a’Il'{iV:§e:l:saé¥o§i”.
Rs.83,090/- in piace of Rs.s2,8T4o/-.7.l %
(iii) Remaining all othe:*–vl.’l:.§i:’speactS,’«~ Avfard
remains intact and undistu’rbedV;””‘ =
sac*