IN THE HIGH COURT OF KARNATAKA AT BAI€{3--AgLQRE
DATED THIS THE 30th DAY OF' OCT€§£3E§§;'. 4%
BEFQREAj
THE H{)N'BLE MR. JUSTICE?'.BL'$§R'EENIVA'§§}?Q "
M.F’.A. Ne. ‘I538 oiidba. {aziairigéw
BETWEEN:
Nagamla 5 _ _
S/Q late Badigegowda, ‘ _ j. ” ‘
Aged 38 years, ‘- _ 1 .-
R/0 Gowdag-;§re__Vi11a”gé’,’
Mandya ‘
… APPELIANT
(By’. Sr:i_,_ HIV.)
A N 13′:. .
»1_.§ _, S/0 Narayana
~ [39 No.36′;**WaveIs Colany,
Vishweshwariah Hagar
” “v4M3’*3e_1_”¢_City.
‘ ‘ Itgrarxch Manager,
Thé New Izndia Asssurancc
” .___€’ompany Limitrsd, 2″ Grass,
Ashoknagar, Mandya.
C.S. Dhaxmandm.
S ,’ 0 Shankarcgowda,
R/0 Hssabudanur Villagfi,
Marssdya Taluk.
RES?(“.>N1Z)EI’-?}’S
(By Sri G. Narayana Rae, Adv. fer}?-2
notice to R 1 and 3 dispensed with)
$5
IV-J
THIS MFA m..I::.D U/S 173(1) OF Mv ACT AGAINST Qtgbamgm
AND AWARD DATED 15.2.2008 PASSES [N was NO. 2o?o_;j2o__o5 _._r_::n.~«.’-.’1’H£:
FILE 0:? THE ADDL. DIST. ANI) SESSIONS JUDGE Am} MAC”F:i%–§ IsI1’AN{)YA.
PAKYLY ALmw:NG ms CLAIM PETETEQN ma <:'QMPI:_NsA'rt
SEEKIBEG ENHANCEMENT OF COMPEN$g§§FEON. : ” = –. .j >
THEE APPEAL comma on 3:02>g;j:;:1Ss:€;i:~:,-..T’aL;1:’z..}_’5.-153%..’THE, ii
C{f)UR’I’,DELlVERED’1’i:iE F()LLGWiNG€’ __ _V _ .
Jfifiqmfifiwwfk-
Brief facts (if tghgz
That on was proceeding
to his hou5«:_:tsI1_’th§§”}éfi:$iad, M:-mdya near
” registration N0.KA-
G9 and negligent manner and
viQ1¢nt1$:?””daSh¢3{3 him as a resuit he fell down and
He filed a claim petition in MVC Ni).
V Sififikifig campensation of Rs.3,00,000/-. The
the igmpugled judgment and award dated
13.2.2308 awarded campcnsafion cxf Rs.2′?,950_/~ with
‘viI1ff@re$t at 8% “pa. fmnm the date of petitian till the ciatf: of
deposit. Aggrifived by the said award the appellant has
pI’Cf€IT6d this appeal, seeking enhancement of
Csmpensatiox}.
%/
2. As there is no dispute 1
sustained by the appellant ir1 a
the iiabiiity of the Insurzmce ‘ i$s1J6
required to be gyfiétther fine
cempensation and proper
01’ cans for cI11_1aI1c<i:A11;3g§'1:x " "
3. Aiiér learficd Counsel for the parties,
The award cf the Tribunal I am of
thfi –. Qpifiiaiii, tfiat tfxe cemprensation aw:-mied by the
” «ii~:g_<3}:1 the lower side: and therefore it is rcqtaimd to
X
?«1«._._ .AS_ fizvidenced fi'(}II1 the Wound certifimte, Ex. P 3,
A Castzfshcet Ex. P 7, X-ray E}{.P 1.0 supported by the
"€:'iIj'iu&i<itI1ce of thc doctsr who treated the appellant, the
appeflant has sustained injuries tea his lefi: knee. He was
treated as inpatiarfi: for about 64 days in Mandya Genera}
1%,
4
Hospital. PW 2 the clectar who treated the; appellant has
stated that skin gait was done beltsaw the left of the
appellant. Due to the same the appellant to
sit, stand and to fold his leg. Considefiiéé
injuries and treatment uncliéfgang l agépéiiaht,
Rs. 10,000/-/{by the tribunal tewardis pai11,a:’ud’~sufic1’ing is
% A. ; _ L.
an the lower Sidé and 1 the V by
anothcsr sum sf 12s; ::,o0e’/§;_ I award} Rs.15,000/-
:”‘~.éV’.j’1’heé’._’*iEt*ilvfisunai awarded Rs.5,000 1-
1iowz§:-‘dls-lcns.cs is also an the lmvcr side, considering the
F duratian of treatment, has-mac it is deserved to be enhanced
by Rs..3,6£}0/– anti I award Rs. 10,000/~ undttr this head.
Tha appellant was treated as inpatient for 60 days.
5
of disability. in all the appeflant is cntitied for enhanced
compensation cf R$.4985€)/~» in additiq1i..’_ *tp the
compensation already awarded by the “mfifll
imserast at 6% 13.3. from the datg of {i€§_t€£}f
actual paymm:11:..
9. Accordingly the: ‘jfgdgnent and
award of the 13 the aifivc extent. The
respondfint Insyiféficé to éeposit the
enhanced cempi:nSa..’a'{;>n interest within twe
months f1’oIn the dafk: (“ff radeifit bf copy of this award.
Ii’-.0 »ordt=,_r as ‘t.9–:;{}sts.
Sd/-E
Tudge