High Court Karnataka High Court

Sri N Chandrashekar vs United India Insurance on 24 March, 2008

Karnataka High Court
Sri N Chandrashekar vs United India Insurance on 24 March, 2008
Author: Mohan Shantanagoudar


.1.

IN THE HIGH cousrr or KARNATAKA AT _

bA’rEt> THI5 THE 2*”! ‘:5 ‘*7’ OF

BEFORE

THE HON’BLE MR.Jus’rIcé fJi€JVHA’I4.l” S:f1AIs§T¥I§§a§6€3U’i)AR k L %

N. Chandrashek_.at~._. _ –

S10 Naraaiatr
Aged about.Q4. ‘ L’ ” .

R/o KEB Q)ua1_.ters’

Antt1araaanxalz&>_–|hf:_; n

Ara.kes1’eM’Pu–at ‘i: *
‘l’t1rriL;ur’FalIjk’Vi§5_l;)mt.ric«t, _ _’ ..Appe1lant

(By sri MB’. s:.1:;g{r:4inaAi’ah,:”Aq:o.,1

l11a{iratica°

« .£,1.2mpar-V.},r Jill:-.l§!.€{J.

‘ Jégracievaé complex

.z=:;.#ee:1;1~;zzg;_.21;u:—-5?2 101.

. * Rep’ by ité.”Diyti.sior1aJ Manager. ..Reapondent

9+”

Sri-V sfirinivasa, Adv. .1

‘_ “Thin MFA filed under Section. 173(1) of the M.V. Act against
he, judgment ar” award dated ’28-7-2006 pas-seci in ?vi.V.C.

“A.VVN:\.438/2004 on the file of the FT}. Civil Judge (Sr.Dn.), Addl.
‘§M:”s’-JT, Tuiiikur, “partiy aiiowiiig ihe: Cziairri petition for
compensation and seeking enhancement of compensation.

This: MFA coming on for fmal hearing, this

deiivereci the foiiowing :

This is the claimantfiapptzal Vbxgiying t”-:.)i’ ‘e,;1Iq;a11cfQ§:1henf ;

ofoompensation awarded by

2. Due tnthc acqicfim 3;’.4.2()04 at about

8.415 p.1n., appclhaxii-c’Iaij:i1si11tflaustaixlcd following

i), * _.luce1*a_t’c-ti. ‘ – wound over the

I . laosisjoiatgmié aspect of up th.i11:1 of ®

* t11i5§h”‘.A’Im:£t3uIing 3″x3″, fresh
b3ޢ<iins*%(+i'-"

(l§j’Vs’*—-1::-fiocklanlous fractme scum.

«A “$1113 -éiszimmxt Was .i,i11?n’a»1i.it’:1″1i. ibr 21 days on filmc

occasj_s)Im,}”]’ite “l”‘ri’bu11a1, in all has awanied wumpensaiiotx of

_ RLs.1”,6¢§;131/~.

V’

.3.

While assessing the disability. the ‘l’ribun&;’|.L

relied upon the evidence of PW.2 who is

surgeon. ‘I’lr,Ie evidence of PW2 (‘!isclogea.””t:li§;if”{h:g:

has sustained fraettwe of right

resulted in 10% of ~..§’or ‘i’h’e» L’

Tribunal has igtnoml anot11ei*»v..pmf1ion eviclcnoc

the rupture and
he hag; of urethral mpinna.

j,¢,:-vf ‘i’;.!V;j’_c*;1’t1}fiVV”was done on 28-4-2004 by
the 4’d.;x:tc:1_;A.V of the ‘uu3I.tu’al rupture, the

c19fima:nt11}§s.,paifi’ said region while. passing the un’11e.

, A HcV¢£ii1′:1o’i_..pass ilrirne as usual, instmeui he has to pass

” uqatiixcv The injury might moccur, such event

‘ W . . u .

he n-=-“is 9-wt}!-.”,t1ve suI’g€:Iy L’: ifiztare. Ammzdmg m 31–

vzi ‘nix;-V1-Er uni c:iai.ma:ut has suffer:-xi 4U% oi” (iisabiiiiy of

urethra. The said aspect. is totally ignom-4’1 by the

§’l’ribunal. if the evidence of PW.3 is also taken into

consideration, along with evidence: of the doctor PW.2, it can

ta/5

.4.

be salhly said that the claimant: has smfezjggdj 201′

disability for use whole body. If it is so, t.{;1 é:’

entitled to Rs. 1,29 ,c»oo/- under me ~ht«:acE ‘ of

income due to disability. In I t«)TT”§._lVAAj’¢-,.. ‘_s,a.m’

oompetlsalion under the 103:5″ :11′ §11 t1i1J_E: is V

._–=g-g,. as :_t;«:

‘”t— *-~ -~–*’– Ml ;*’?”.?r«’i’ ‘?’1Vi””‘-* -.,1=*”:. Hfiwtwer. ti:
compensaisioné _aeaw_’.H1tit-.<i' "i1–g,2}:'; " ;1nti.e:r the other
heads is .:VJ8IJ!_.'iV same is retained.
Thus, is* to Rs.')..48,93 1 / -, which

ia ..V _""ié2..~;.$£'..-e'-%–§J,()()0]– as compensation.

_ Ac¢:ord'in.g,:ly5 is made:-

i’*”if1}::VV”appeflaxificlaimaxzt is awarded total compensation

.3 I.=-.1-{.9 akin: fc,IrhI nine. fl’l¢.J!1§9..!l£i

Q49.

‘i’I’i’t.)i3i11_r§zi below, with imcresl at (i% p.a.. flow the date of

2 1111 the date of paymeznl. 50’/o of the aw:-mflcd

amount shall be deposited in any nationalizmi bank, with

liberty to the -zzlaimant to withdraw the accrued illlerest

V

Tl
M
5
F’
\

1 .1 -. qr..-

i’Ji’:I’i0t’ii\’3u.11′ “37. Re” a’ui’iiu uu-m of &.h~; e.uu”i.iii’L i-iuuu. no
the ciazilnant Award. shail be dmwn accvxtihagjyz,

Appeal is _partl_1_; allowed.