gs.)
IN THE HIGH COURT 0? KARNATAKA AT BA$¢€';A\i;C)'§E "
DATED THIS THE 1 Im DAY oE.DE'QEI»§é:E'R£
i:$B}i*'()I<§:: ' A' "
mg HC}N'E3LE MRS.JLT§'T}€_.§3 BV.'é;';.§{AGA1é§é;?fV;§:q;s...
M.F.A.Ng.474a;;2éQ3 ..{§\:IVi" ~ AT ' I V»
BETWEEN:
Sz:at'C.B]:1agya
I3/0. (112aaflrasheka1aiah,2=..géd. a§3m.1t L2¥<":_ yéais.
Rja: No.79, 2"dV1\.:I«aiL1_, 2*? 7'
Manjunathanagar,f;1iBanga§oi*¢¥10. " Appellant
(By Sr}. ;2.Ma:é1ax ':a---': 1_§;_Ad§g:ca§;£é§§_A Q "
EKNL3: 1 ., --. '
I. 'Gt:i:ad', _Ye.IWad_;:1
P1_111ev41'} _€){}5 .{MéLha§%:"ashtra).
_ Bylappah ....... ..
V :~"§'ir§..K,V;'Nag3iah, majnr
" T "ii/'é:'.=, Thyamagondiu Hobli
B€:i¥1g;&lUI'$,:.DfiBLIiUL Respondents
{Fi_v.g S§ri H.S;I_ii1gar*:~1:_j, Advoczatc far RI; M[s.My¥ami:–=2h
_ Assoéfiaterg, ‘firfiroctates 1%): R2)
_ This-ézgpeai is fiiezesd under sec-nan 1′::’3{:3 9:’ M.v.Ac-t against
A ..ti’=:a judgxnent and award stiateci 26.32.2697, pasged in MVCE
[Pi’;,3{34_?fif2QO’? 012 £113 131:: 01′ the: I Add}. Judggt-2, ‘Swazi of 8113213}
-@g”‘3ai;:Vs&s, Menabex”, MACT, Mzsrimpoiitan A2133, Bazigaimwe, {SCCH
Vé Nszagiij, partiy aflcéwing the ciajm petitiazm for ctnnapansation araui
g Vvsééking enhaztxcemarzt of r:.:a:2n1g:ei}owing:
//1
QM)
JUBGMENT
This appeal is by the injured claimant,
éjxlzancemexat of compensation, by challenging .
and awam passes} in MVC No.34?3,{20Q7, on”£112-11t§;:é’::v:f’_’-alga_ “‘
Motor Acaident Claims Tribuxzalfl at ”
26.12.?.0Q?.
2. The facts of the caae .E’ltC’).’:VIt’3.¢¥:C_1gL”i’}T’ iu..ci5:sQf;.1te that
the appellant] ,i11jun=:d a mad traflit:
accicient that air-:v.J_i”1’*e:c1 1:31;.-..–.iF?}’€)2.–2C§O?’.«étVéf§ofit 11.30 a.m.,
in respcétjt Enf .. iilééd a claim petition seeking
cgznpfizlsatibgx i3;1d¥:’:*_ §fi7§rr:AréZi3.»L.1ir3ads.
.» Li: .t’t3$p(i|Ii&’3;f’:V§:f”1′;11ff jizefjcc, the r€sp:3;1cle13tjI11s1:t~a11c:=:
and contfisted thfl claim gmtitjnn.
” of her case, the apgn-r:l£.-ant exan:u’m=:d
-V herséé;i’ 3:; AV N51 3111:! examineci vwz-1:sr. Cha11dm.K and gun;
“cmcuments EXPI. ta) Ex.P.38, whflt, the
.’ gésijbfidents cifl 11:3: 123:} zany évidfincte and ms; chtxruments
T -. ” Wm iilafkfifd. ,.
3?».
:3. On the basis vi” {“1143 said matfirial, the
awartled czamgcnsaticn of Rs.7’8,3€){)/- with i11t:_:i_’.i’§St’«» _
per annum from the date of claim
malisatican. Not being satiaafied with flit’:
the has filed this agspcal.
:3. I have heard }:?2arflf3Eiu:’C’431i£1SEl «fly?
and the leamrrd Co’unsei”it»Vi* t11£:LI1;i.;’s;1.réI;t§;:£;«(3ompany.
?. it is s11:ij;:«_.jLit$;€:e.’1 “§33i t§b~::}1aa{I£’.V_o1′- appeiiant that
Cs.}1}Si£I€;vi4’ViL1gV fi1eTVf’:1at£i.;’é ~£:_.iju1*ie3V sufi&md by the claitnarfiz,
tht T3*ib§:£;:a3′–0ug11t.i:§;’11$é1V£::1aWa1fled hjghar -:0mp€11$at1″s.:w;1 on
me 31:53:! ” V8» as wrzll 213 on thfi head “less of
” «.3 ms-igifiesf mad i;3;1ai:””1.iZ?,}’;’:i£’E,ff’g{?’S” is on tlm iamver side and no azazouglt is
asfiaziied o1i j_ 4315 head “fut1m=: mficiical Expenses”. HE,
tl1ere3§£:»;.”eV”” gubflxjts that it is a fit casc fer r3:n,hanc&me11t of
.. :’€€;;2:§}zi::1satics:1.
8, Per ejrsmtra, learfied C£}1}1}$’:€’:} fm: “£135 11131331165:
u C’::s;:1p.::-my suimxits that in the imsiant cage, {here is 1123
4*
j%,.»
rzrviziem:-e with xussgard to pszmxanent cligability
the 3ppr:1lzsu1t. The Tribunal was justified H
-::~¢::mpensatio11, which is just and px’Qpiéi’w1c¥ i’_1s:vt:fi:=; :f§32′ ‘
iI1Et’;’_l’fEI’f3}1Cf: in this appeal.
9. Having beam the 1ear;i’es1_”‘Cpun§e1. skies,
and pf:.l’L’tS31 of the ojji 1Tt:{:wf3:’?§:Vi, fh¢ 0n}3IAA;3;3i11t that
a1*i3t+s ztbr cgnsideraticn js:– b V
“W11t”fi:_§f~ Vi$___ f£:;1tjt1eci tr:
addifio;13I” ‘
From. an ‘H-::t:~=:m:1, mainly the Wound
C.€;”*tjflc:ate« i1;= Sec-:11 tllat the appellant had
V slistzgpiiéfi u1aa:c1’a£c:i i%«*<3u1:*:{i over right elbew and right. tlligh,
¢ez1dez1t deep ever dcsssunz :31" right i%:x:st with
aiiziaijqafz and temlamess f3!.'f':$§L'fl{ ovctr left palm:
_mg3.03::.x A3" that: §{–my, the appellajlt had sustajxicd
sggvf left su;:w::r1'.0:' anti inibrier pubic razzzj. Thong}:
:Z«:I}i". C}1an{ir1:.K., was r:~:s:arz1i1:1e:i in the illfittfii', fhcrc has
¢4¢§;,y§vgf;g?i':11 JFK! afisassmsnt Qt' pm:*::3.a:1m1t disabiiity in the insstant
A " . ~ base. Neveziheless, the fast: 131131213 thrzre W33 ilractuns ::.:f icft
:9
s12p£:rie3r and imfizrior pubic rami and lactwated i.:;;_§i1_ric:_s,
which have been tmated conservatively. A'
cmtumstaxxces, the Tribunal ought to a€§fa;3:12%1"'
adequate mmpensafien 0:1 thf: lztgaci fi6ss"'.TQi* au1Enit§éSf,j A'
CC-§1S§dt':1'il1g the fiact that t1;:;~3._ CIOC'i=':j|i' 'w-had i}11.z%2°tV
appellant has iiifiitulty in csnsséfl 'f'Ij1ef§é;tb1*e,
on '£316: hfiad "lass of ;1Sfa';i%vz331:1ed. i
have also fiaund that 011 the head
"medical expenses; i_i1cjac1{:nta1 _§:ha;;§c:€s;,. _mjcI:;id1:1g conveyance,
nourisi1V£i1&1it"T:;z:§i:1 chalfiés" is on the lowest 35115:.
T}1erei£311§,'«g31: um%%:1.:g;(gT«fl;¢£::;ca; expenses", R3.33,{)(}0/– is
awarfigid aue:""Rs;;'1::1V,G0<§g»'::~; awardecl 01:: the mad "meicientai
V' ~.<:E"sa2=gé3";_A—}T11::Aawaiilni' R3,2{3,0{}{}f ~ made on the head "pain
undistzlrbed. Thefizby i'f,"aSSfiSS131I':11t 13$"
caiaxgfiénsatitsii ii as §.'3HOW"S:–
Pain…&§’ $;11fi’:7c1*i£1g : Rs. 25,000}-
_ “:6 v
jjszeaxjeaii Expmsm : Rs. 334300;»
‘ 3»1′:¥€;l’*1″:;.¥I¥_f.’IZ1ia’.1 C.11ai””gE3 : Rs. 1{},i3G0/ ”
” Loss £3f¥£i.2}1f?£1fiZifiS : Rs. 49,090/–
Tcrtai Cflfitipfiiisatiflfi : Rs,1,G8,€_i{)O/-
4%,;
11. T138 s::o:}::pcL1satjm1 is enllasiced to
instcad uf R’:3.’?8,3GO/-. The r:n11,a.nee:<:!_
czarry Lzztrzrest at 6% per auzmum "'3';k3i–."%§ "iiI1e ri§:tc. of _
pfitifioil till thfi' date :31" 1'ea1i5:afifcjix…..C}:1 fiiepoeait Vnxfie, it " V
shall bf: released to flu": app£:l1a1;t_.:
112. Fm’ thus: aibztsaid -;ré22s§g’>1:’Sv, ¥;}1_é§”*:a:ig;,pcé_1z11 is allowed in
part,
JUDGE
SHE?