1
IN THE HIGH COURT OF KARHATAKA AT BANGALORE
mmn mm Tm 23m my or snprnnmmz, 2o1c:;j jT%
BEFORE
ma E-IC)R'I-JLE :.::ra..1us'rx<:.2 T
mm. 110.2731 01:' .; %
E
Subhaah. C.
3/0. Knitzrappa. C
Agnew years, ,
Businessman, _
New settled at D.No.721,
Che:-amtizmm, ~ « %
Vanantha R3fld,§~'
(By 315. man.
% } Wzo.% 8:-.i: fihanhar
" ._ ofBu.s
' 1_%.KA-{}i{AB~2347,
Ii'"z::.1=§£5,*i3ih}md Conaplmzg
. 433 ..C,.;su%t'
% Txahiparyam.
A .
Bajaj Alliam Gwnral Inaurmwe Co. Ltd,
No.1C}5fAf 1371A, (3% Flam,
@--
2
136, Rmidemy Road,
Emit):-e -- 25. ...RESPOHDEH'1_'S
(By Sam H.R.I2m11m,Adv. for R2
Natioe to R1 E dfipmed with)
'Tm? 1&1! is filed under Section 173(1).,0f'MV--fAct,
against the judgment and award; 214;'G?,.;520{)9_
in MW} H<:.183J32007 an fi }_;¢ Qf"IT f
Civil Judge (Sr. D11.) and III Additi9"na1':._Bo{0tof'~ACci;ig::ztt2._.
Chm 'I'rih1.ma1, "
petition for mmpamation and bf
This appeal manna' V RE P253131; the
Court delivenad the £ulbw'izg_:;. " -.
ma 42* A-A=-tztéfor enhancement of
2. , A' as acimittad and with the
appearing for the parties,
_ disposal.
._ '3, §';;:f d a, the pazfim are
4. 'I'ha'h;rieffa.cI3 afthe cam:
in Goa- bus V
AB-2347, the said bus toppled am.
Villg. As a rwault, the
Hame, he fikzad a
Davana%, seeldfag --.
'I791: Tribunal of
Rs.1,34,2m/- § Rg.1,35,m0/- with
iznterest "
" ' oscnmn-xx
~ f mbmy ofthe imumr of tha
only point that az-Tamas fior my
V mmidmaflfifiv the appeal h:
K V' 'whether the mmpcmaticon awarded
titm Tribunal in just and reasonable at
V. dam it call for fi"
ac.»
4
6. Amer hearhg the learned coumel appearing
fiurtlaparfimandpmuaixgthejudfintazzdawaxwiof
thc Tribunal, I am of the vim that the campeknaVs3.ii§.§fi1..V
awarded. by the Tribune} *3 not just am _
on the Iowa: sfie and heme
.
7. 11» czatmana has
a) Lefi cut injury
19) i3r%*1a11′,-m,%4%j,.,«jA<% wfih' bane puma'
B;:ti:1,the.V deacribad as gimu. in
auataixwd """ " and traatmxt taktm by the
front the wound certificate Ex.P–5,
% dgcharga c.G.Haspita1 Ex.P-6, dis<:1wu'g¢ card of
.' ' 'I-{capital Ex?-8, disability' ' cm-I1fica' te
% Ex1.P!-'i3:, X-my report and X-rays Exa.P'-57 & 58-60 and
' by om! evizimlace ofthe chimam and doctor,
E25:
when wem 1&3 as P’Wa-1 am 2 respectively. PW-2
Dr. Maheahwarappa, in % evidence has argued
claimant. cripples. He has aha opined that 3 K
and atvmfioxl is goosly rmtricted _
3% lag wamfizg. The fracture V’
porosis of ma tarsal hem: and
‘m disabifity of30%m uxaga nmgnm 3;’
Rs.2e,oo¢.>; mwm-as ‘pain and
gnaw * it ‘3 deserved to be
I§s.10,000]~ am! I award
9. ‘f’:Rs.30,000I- awarded by the Tribunal
i ‘ mmw’ is based on we madical bilh
by tho cla.11zaam:’ am theta: is no wope far
3%’
ID. The c:}n’m3ant wan tnmwd as V.
pew’ :1 uf +7 days in C. G. I*iosmta’ 1, Q
cmratiem of treamem, Ra.8,(X_)Ol-u *g§t*afdeci ..”.A.Aby”
Tribunal wwards ‘Food,
charm’ is an the 1owex*’: &i_:1<: be
mmnucaed by mum 1 award
ns.2o.ooo:~ unamzaa 44
be workim as a
Mamga and aarflm Rs.5,0QD[..
m'-fiat!" """ W E. In tlm absence, of proof af
__ has rightly' aa@sad hi income at
H Vv xm-nth. The nature at" sugmt
' have hem undn rest and t1~ea:&1t in? a
3 mantra and thamfare a sum. of 359,000!-
33'
7
Q awarded towards ‘loss of hummus during Iaidigp
pa-M as against x2…5,om;– awarded by the %
12. Caxmiduing the disab:i1ii§4::A’s;aa§:;ad’A
doctor am an amount of
ma c1a1znant’ has no Aime,
12a.10,om/- awarded of
is an mg m be
enhanced by % I award
13. about 26 ymrs at tha
of applicable to ht age
a mum: at Rs.3,000/- pm.
treated the chum has stated
% that or 30% to the limb. The asaabnity
I incaome’ works out to Rs.61,200I- (3000 x
fir’
101100 x 12 x17) and the same ‘ms awarded by
Tribunal.
14. mm, the claimant
fomawfig eompensation:– V 4′ _ V V _
a) Painand sumaw ‘
b) Medimq
:1) Loss
a) M. ‘fi «. R”s.2fi,D0Of-
~ Ra.51,2m1-
Cflflfiflfiflfifljflflflfi fifififl
_ ‘ , the appeal is aflowexi in part.
_ % fiudwt and award passed by tkm Tribunal in
‘ tn the axiaent stated main above. Th ::lmma11’ 1:
£3
9
is mmlsad for a total compematixm of Rs.1,70,2G0l-.-T– “aa
agaim: Rs.1,34,2oo;–, roundw it on’ 1:: %
awardnd by the Tribunal with mmt at 6’iI§V1;t .}1¥. { x
cfclaim petitian an the dam
15. ‘The to
with intweat dam af reefipt
afaoopy Of
37. . éf :1 wznpezzsatinn,
‘is ordained B: be irwaated in
Scheduled Bank/Phat Qfi’i::e for a
%;mm1%%¢r%%ej Rmimg mm: of 33.15.2001-
% § in ardamd ta be relamsed in favour of the
19
18. No ordm to mm’