High Court Karnataka High Court

Maruti S/O Laxman Jumivalli @ … vs Nagaraj S/O Mallikarjun Chonnad on 21 January, 2010

Karnataka High Court
Maruti S/O Laxman Jumivalli @ … vs Nagaraj S/O Mallikarjun Chonnad on 21 January, 2010
Author: V.Jagannathan
A V'  .[BY"S1€1. SACHIN S. MA'G'ADuIv1, ADV. FOR R1,

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE) 21*" DAY OF JANUARY, ZOEU':  ~ 

BEFORE}

THE HONELE MR. JUSTICE v. .IAGANNjATII,ANi,'_G.'w.  A

MISCELLANEOUS FIRST APREALTNOQ, 18:3 /2Q6'=7'{NIV) I 

BETWEEN:

MARUTI, S /O LAXMAN JUMIVALLI @;'vDAirIINDE A

AGED ABOUT 32 YEARS, OCC: MILK VENDOR,

R/O BAGALKOT, TQ. EAGAEIKOT, " "

DIST. BAGALKOT. . '  

 . _ --_  I . ';,_..APPELLANT
(BY SR1. SHIVAKUMAR S. BADAWADA-G'I,;AD_V.DC)-.  ' »

AND:

1. NAGARAJ , S ,"O..__NI}i.I.::IKAR;DNV..CH'ONNAD_. »
AGED ABOUT 47 XIEARS,"OCCi'TBUSINESS',»§ '
R /0 HNO. __922~,.,UTTAR GA__I,.L:,, CHII:I__<_ODI,s

TO. CHIIIKODI-,..D].:ST. BELGALJM.

2. THE DIVISIONAL IvIA_NAGE_R; 
NEW ENDIA ASSURANCE"C0.. LT_D.,
TUPPAD BUNGLOW, OPP. K1TT.F;L COLLEGE,
DIIAR.wA_D.   " -
«E   .._RESRONDENTS

,SRI _M.:<..SODDAG_AR, ADV. FOR R2.)

-- ."--.I'THV1Su--"APPEA[, ES FILED UNDER SECTION 273(1) OF MV ACT,

AGATNST 'JUDGMENT AND AWARD DATED 30/05/2006 PASSED
. IN M'./C <NO.'346/2005 ON THE FIL EOF THE MEMBER, MACT~III,
2 BAGALI<TOT;_ PARTLY ALLOWENG THE CLATM PETITION

 "'COMPENSA"TION AND SEEKING ENHANCEMENT FOR COMPENSATION.

. _ _ ";TI~IIS APPEAL COMING ON FOR HEARING THIS DAY, THE
_  COURT DELIVERED THE FOLLOWENG:



Ix.)

JUDGMENT

Heard learned counsel for the parties in respect of the
appeal filed by the claimant seeking (‘3I’ll”1E1I1C€I11’1.€_::I.”l«tTWqf

compensation.

2. Appellants counsel Sri

S.Badawadagi submits that the compernsjatlonllawalrderdllbyi

the Tribunal is on the lower side because the rar.uount giéven

towards loss of future earningll”c.allpa.city under;-l’lthe;§ head of
disability is on the lower: side, as the aprje-lilant hadsustained

laceratedlllirijuiry o§}i:r’– theallleft ellbofilv and contusion on the
abdomenaild Contus«i.orli.olVe;fl the chest region and the Doctor

had put dlsafoilvity betwbeen: 35% to 40% to the lower limb,

tow_ards: __medical llexpenses the amount is on the lower side

having the bills produced and no amount has been

alwar-‘dled loss of amenities. Under the head of pain

and suffeirinlgl, the amount given is also on the lower side.
V’ .. Learned Counsel Sri. M.K.Soudagar for the

. ‘Insurance company submitted that the compensation given

ef

DJ

by the Tribunal is just and reasonable requiring no

enhancement under any of the heads.

4. Taking note of the evidence on record vandlsthe

observation of the Tribunal at page 13 of

relating to the case of this appellant, there

that the appellant had sustained firactiirleivolfggthge’

pubic bone and disability is put at 33310 4o<§/si"iii"s.i":be 'iifiib

and therefore taking disability .192'?/o for ti1eii;vh'oleii'body and
income at Rs.3,000/–v towards loss "of future

earning capacity, the app€§'ll'§1I1ifiAfill entitled to

Rs.73,§}40/if Accident Claims Tribunal has
given Rs'.8,0QO/'–toiiifards.._id'isability, the actual increase will

be Rs.65,4;lU,1:§ binds: this head. Towards pain and

"–..A3iii?erin5g';s R's.,g1O,O(5i(3f¥lm0re is awarded. Likewise, towards

including treatment taken at various

hos_pital,V.coiniieyance, etc, Rs.10,000/– is awarded and

fitowardsv loss of amenities Rs.10,000/– would be adequate

"hliayiingg regard to the disability suffered by the appellant.

Thus, the compensation gets enhanced by Rs.95,__<}40/.
The said amouni will Carry interest at 6%. Award

by aflowing the appeal in part thus.

kmv