High Court Karnataka High Court

Rajappa vs Vishnu Kumar on 18 August, 2008

Karnataka High Court
Rajappa vs Vishnu Kumar on 18 August, 2008
Author: K.Sreedhar Rao Gowda
 

IN THE HIGH comm' 012'     

CIRCUIT BENCH.AT»GUL'B51fi§G2!._ Vi  

DATED THIS THE 13TH Ii');AY7 ()I+; AU{§U$T. 2«.%ii3aJA A 

THE HQNBLE MR. J1IS--'2f¥I§?E' K, SREEDHAR RAO

THE HONBLE__MRg'JiI$%I'I§§Ef:fE3.,_ VSREENNASE GOWDA

     (MV)
s/o abaruxaRos<é1,%i%%%%  

Age: About:"3._9 years,  -'

0cc:1$?iI, V'  '

  _ R/0 Yi~:é.II1ér:i,V Yadagrraxuk,

 C}q1barga§'I)i$t1jct. .. Appellant
%(Byk gzsxgn R. Vijapur, Adv.)

'  ' 3{)~Vi'si1nu Kumar
 _ ' :8/»c..Kapoorchand Agarwal,
 '  Age: Major,
   ..._C.}cc: Business,
 R/0 Mahaveer Associates, A. C.C. Cross,

Post: Wadi, Tq: Chittapur,
Gulbanga District.

CV.



 

2) Khasimsab
(Deleted as per Court order   
dated 04-07-207) 1

3) The Divisional Manager,'   "
United India Insurance   ~
Jawali Complex, Super Market, 

Gulbarga. ' A Q ' '".'..'1§espondenf:s

(By Sri L. Srikanta, _for'RI3;'R & R2 deleted)

This Mieoéiiflflfifléisi  is filed U/s 173(1) of
MV Act agz¢'.¢i11$5t..'t.*1e'__Jt1cijg;%z1"<'::_1'i:V. and.-- Award dated 10-06-2005
passed in MVC§._N_o.4/04 eonot,1:e f1£%e of the Civil Judge, (SLD11)
65 X A3h!ACfI','~g.YaEIgir,   the claim peti 'on for

eompensatiofi'  enhancement of compensation.

This MFA comgngoeror hearing this day K. SREEDHAR

RAG. ,' 'delivered. the foIlowing:-

JUDGMENT

Singh R.Vijapur files power for the appellant.

A 5.’ , The petitioner has sustainm amputation of right leg

‘ knee as a result of the motor vehicle accident The

fiimme of the petitioner is assessed at R52, 100/» per month.

«– The percentage of total disability is 50%. The income loss

<:£[.

proportionate to disability is Rs.1,05Qf-::; ”

consideration of the evideno§é,pAA’V K i~to _j

Rs.1,00,000/– for pain and agofigz, of

amenities and future Rs.25,f)6d;’- for and
incidental expenses ano in towards
medical expenses including Ij”or:rep1aeem__é.-;~nt of leg from time
1:0 tilnfifi RS. – per§m.enthA’x«i_”1V2__1i1onths x14 multiplier m

Rs.1,76,4C*{3]Q,.’«—- % earning on account of

disabi3:ty.e 1555 of earnings during laid up

period. the entitled to a total compensation I

of Rs-4,61;40(§/=»V§asA.”‘agAé:inst Rs.1,23,500/– awamed by the

:}.». iz1teI’eei'””‘e;tV the rate of 6% is ganted on the

‘veo3e}_.;ensafion fiom the date of petition till

AA [ allowed accordingly.

Sci]-

Iudqe

Sd/fi
Judge’