Karnataka High Court
Channabasappa S/O Fakkiragowda … vs Ashok V Hadokar on 26 August, 2008
.1.
IN THE: HEGH CGURT G? KARNATAKA CiRC{_}I'E' BENCH
AT DHARWAF:
DATES '1'-ms mg 26%! BAY (>2? AUQ-UST, ;2e::::%"'--.T
BEFORE
THE HOWBLE: MRS. msyrzcg; B.v,NA§3A;%}=.,TIjfis:§; " '
M.F.A.NO. 154,3/2G€3«7_
BETWEEH:
(By $11; ":'~I'_.p'.*:'1i;'§;'§::.%:¢;éH¥:f§§,_.'A:)v'.}
AND:
V JAGJKDEESH S/O Lfi£'E?E§"%M§ VASLEDEVA R;:.<3'
AGED ABOUT 5*? YEARS; --- ' 1
mpg; PRQPERTY» _s3EAR:N<;--.1%;:3 ifs'-.1 Ai'~EE3
aw NC) 85, ' --_
AND 85/A, EARL¥E_R'N'G.»'2=é'r, ' .
Rzwoal RAG Rom" BA;~:;a1:AmGu.::.:--*'
BANGALGRE 4 " - "
...A.PPE} LLANT
Ii; 1'viADHUSi§_BEv§AN S10 LATE M vasuagva RAG
*=,;a;»::;m ABGUT 4? YEARS
' ~ PORTZGN OF' 'YHE PRGPERTY
' ._§:5EZA3?iN(3r NC} 91 AN{} 92 OLD NO 85 AND S5/A
A?3f:--.S?F1LL EARLEER ND 24, RANGJ; Rag)
1<:Aj1:: BASAVANAGUBZ
.. '*3A1*e'GAL0RE 4
VVSHARADA REVANKAR
D] (3 LATE M VASUDEVA RAE)
AGED ABOUT 55 YEARS
Wf(} NM REVANKAR
R/C3 HALDIPUR NEAR HGNNAVARF
U.Pi DISTRICT
0%
V SBRESH
Si (3 LATE M VASUBEZVA RAG
AGED ABOUT STE YEARS _-- .. ._
R} G EN PGRTION OF THE ¥'¥Z7{T)?'E1R'§'Y M '
BEARENCE NC} 191 AFND 92 <;ALB:m0jj.85T;AA_é;N::»..-.__ ,__ f
STELL EARLEER NO :24», RANCJJI. me = _v
mgr; BAsAvANA§___gm»:'£:i;%;:;::>REgr: . . "
PRAMEA RAEKAR
am LATE 2»./1 \§.&SUBE§'J--AA.'E1?Ai§..W[fi)"LA5§EAVv€%:S.
RAIKAR AGE{}..££B{)'{.'-T 49 '*7.1_::AR~s
ma 1»: PORTEQF4' {::2é""1f§:3é1E.iv13R- 92 101.21; N.<j:;gs+;;A Arm
STILL :,fARL:i~:R N"o.:;4, ' :2;}x..:~4'0.;:1. R';x.a
ROAD '8:g_a.s3av2xNA(;»{3 DI ,B?z=-..:'%ztL'f~r_A_V§1;.'mf:'::>=_N -aim THE: PROPER'FY
BEARENG '}f«iO'v€3f1'~fi;E%@.D 92 em Ni) 83/A Arm
E.'T£_'ILL EiARL§ER "i'~iC) 24, RADEOJI RAG
RGAD B5;sA%t;A§%A_GUB1 BANGALQRE 4
_ »3N{3THAv-NARAYAN
' ,;a.(:%x'?;i_D ABOUT 2? YEARS
w_ 'BIO 'LATE V RAMESH
" ~ as ;' EWARAYAN
§Lgir::?'1-:G 152?
\3.I7l"E) CROSS SR1) MAIN NAGAPPA. BLOCK
SRIRAMPUREXM SANGALURE 121
REKHA
24 YEARS
D/C} LATE *6 RAMESH
w/0 GURUBUTF
R10 SHA§\5BPs§fE NILAYA.
M16: 394? 16%: BLOCK 10TH MAIN
KALLAHALLI 1: STAGE SHIMQGA 5?'? 201
8 MAHESH
8,10 LATE V RABJEESE
AGED ABOUT 2: VEARS
R50 nix: PORTION OF' THE PROPERTY _ , ~ V ..
BEARING N0 91 AND 92 QLD NO 83 5322!} " '
8::'SfA Arm STILL EARLEER NO 24, "
RANGJI RAG Rom) 8AsAvfANg=aGU:)'i"§;1:;?~;é;;v::",'éAL,¢31;.>;;~:vL.4" "
9 PALLAVE 9,10 §,A'TE V RAzs;:ES!¢i~:s2s1N€:;;2AA. "
REP BY MOTHER INf)UMHl'¥§§I"*_V ' " - 2
AGED A803'? 18 YEARS ,_ '
2%/cs E5 PORTION OF 'P§;E.PRQP§:12*?YT ,
BEARING NO 9: AND 9T_»Z«.€§')Lf;> NO SESAND f:
85/A AND srm, EAR.m'ER_":~z0-»:24, "
RANOJI RAG R..;:.D }3A$AV;2_:m:;3I%JD: BANGALORE 4
10 GIRIJABA1 .V
Wm L;aTE_ M £{ASUB:';¥A.. f?f.{£Q'
AGES AEGUT 'zra yams.'
i?<'[__.*:3o" lisp A....pQR*"r.1;Q_N ȣ_}F..'PF<f(Z)PER'{'Y BEARING
NO 1§i'..1;a1\:V:i49:2«§;5'L;3?z.o_'85 ANB 85/A AM)
'-,s';f1;J;;, EA~R'LiER :<:.;:;"2_._4 RA1'~EC)Ji Rm Ram
'I3ASAV§~J%€A£}i.YIf)'E«..BANGAL€}RE 4
RESPONEENTS
"=(:=§y :~:s:-;': '$5.! PAR':*'H;%sA.:2ATHY, ADV. FCIR RL9)
V' FILED :2,/<3 43 R 1 35 2 CFC AGAINST THE
".G'RDEI5£7j'§3fiiTED: 25.11.2004 PASSED ON ;.m~:0.1: IN
f}_S.?§_€TJ; .4124/2902 SN THE PELE 0}?' TEE V1 ADBL.C£TY
C§'2{1LA'V JUDGE, BANGALORE C¥'{".('5 ALLOWING LA.,NG,I¥
F'£L£*§{)"BY THE RESPONQENT NC¥S.1 TO 9 I{EREZiN {H0 39
AA '1i*._'1 8:» 2 R113.' SEC 151 CFC SEEKING AD INTEREM GREEK
* .9}? TEMPQRARY INJUNCTIGN.
This MEX gaining am for ADM£SS§(3N 913. thifi day, the
'T court dclivered the foiiowing;
-4-
J¥}DG!%IEHT
Though this mattér is; §}OStEd for admission, the
consant of boa}. the pafiiasj it is heard ané; ziiagficéézi of
finafiy,
2. This appeal is flied iry the iI1ju:'ed ageiifixg.
enhancemcni cf cempexlsatien fig 'j1;::{§§z::;§::1'{ '
and award pasged in M\FCA§~k;g36]V19v§§ daffizf
MACH', §"i€iV{':I'i.
3. The 'the case are that on 16.431995,
'(ha ciéfmétilt aVi':311'"g.VAia.::i£b bmthar had been to Bankapur
'while returning in ms car bearing No. {ENX
to Hubli, near Shiggaan LB, the drivar
. :§;{as§hed the said car againsf, a madside Ems as a
Jf€S'£11i";'€1'a'f impact, the claimant sustained 'inj1:zri:%:$;. He was
AA aéniiitéid £0 ?1'im.a:§; Heaifh Centre, Shiggarm and themafter
V ".1"'€:'£§:I."I'E(_i1 to K.M.C.Haspita1, H.ub}3', where he was 'm'-sated as
£11-pafient from 16.4.1995 to 6.651.993». Cmtendmg that he
was sufiitred. permanent disability as 22. ffifililt of the injury
9%
,.'i..
a/
sufferéd in the accident} ha {find Ciaisxa pretifion seeking
compelmation 11n::¥.e'r varieus heads,
4. In respusnsé-, ts) tha zmtices of the Tribuna}, '£.i1#:=; 'f"1.I'sE
respondent remigled absent and was placed axgafrgi.
the secand respondentf insurance ccxmpazay filédu Wx'ii%§':fi _
statament denyixzg the aiiegations 1:hJadisé'::s1.,$i§1_e __g3;2fiii<31i".
and seeking dismissal of the: same. V'
5. Bafied 011 {ha Eibfl-Vi': 1)ieé{i_§jf:g_s, tfié thfi " L'
foI10wi;;j.giS?$uEVé;V '
_ 'ff. §¥heiP;.*ez' "p2ii€z'oner pmves éimii he
has; $zg.'3Iz:r.in:=:~r_.i £;f_L}i1:f<éés ft': the rrwiar aczridenzf i}'za.z'
; ' acxxzgrred-. an' 16.4.1995 01:' ahead 4.;'§Op.m. an
P,_B,Road A%w.r2;r__¢Shigga0n 1.8.; wh,:'I<-2 they were
ti'%i'a:e${i;2g in Car fV0.CNX 3????
" :2-._v:§,?;f7zether petitiener furiher gbroyes that,
" ihe fiboae said accideni O€Z'€fLif'1'8d cine ta ras}: and
rzegffggrrzt driving 0f ihe driver 0f the (Ear §\?2},CNX
' 3????
3; Whether petitiener is entitled to me
mmpansazian? If 8:2, to what amount and frem
A wh07n,?
4. What award :3? order?" 1;
%
-5.
6, in support sf his (321363 the c1aiman.t exaxninéd'
as P95. 1 311d Oilfi D1". Sh13.va:£1a11d Saddamam
markad EXSPI to P31 whim G11 be}-sxaifiof mg '*
Ashe}: 1133:1333}: Pai was E:xamin£:cIgas: 1 ~aiid.. 'cX.i?
markad in svideractt.
?. 011 'the basis £3516: Tribunal
hcld issue N03 a;t:§i'" and awajdaztd
c:ompe13sa_ti§9};" at 6% 13.3
satisfy the said await}.
Nest Egzaing: _':-sagd award, the ciaimant has
prefer1;£:;"iL" enhancamefit of the
compfipgsafien. ' "
* SI'i.N.P.Vivek Mehta, learned ceunsel for
' and S1'i,A.M.Venkatcsh, iearneci caunsxitl for the
se<:0*nci'[.respo12(it:11tjiJ:;s1:ra:3Ce campany.
)9. It is submiiied an behalf of me appellant: that the
Tribunal faiifid '£9 apprzicciate 'ihaf. the appefiant had
%
.. ';_
susiaincd fracture sf supxtrior and irzgferier rami and .fra<:t.ure
cf thfi left pubic boils anfi {hat there was 3;e1"1¢:ie'r::za3s3 presant
in the lower abdomen and also ovar the left ctiavisfle 1:30:13
which are grievous injuries and awargtied ':z;:i¥:.ager
compensatizm an various heads and that no----.f¢€:mpc':;-ééatiém
awarded on tha head of less of fidturfi i11I{§ofié;* I,i¥e t}j_e::;:mfL3'Eo1¥V:',u
requegts this court. to ra~assTe.$s1'_'fl::i¥": ¢a1:ip.ér;$a%fi.:~.:iA::_vTa1;d
€I1h.'€§I1C€ the amount.
10. P33: contra, it. is S117§'1:tfifi:'i3Z¥:Ci€§._v 012'"t'm1;aIV£:§0f the End
I"9S?LC5§3'3f'lViV5»:f'é'f1§ J iiéctor, was examined in the
matter." ._ 'Fi}.é gfiidezxca is so very fiaié that the
"I'ribu;r;aI'*was _ju':3tiiZir?:d§'~~i:1 moi awarding cempensation on the
iezzsf R1033' '€)fv--.f1,1.€:ur§:1.:fi1§
other hand, has dspoaeé v€a::;..
to an axtent. of 15%, £;1 11;§i"'£;p§;11i(3:1.._ {hare ma basis far
such an assessment the ':fl,¢%:§0r_iI:_ '£3116' -absence of stating
the nature: of 'fiyyfiite aplsallaztst. From
_ is. :'fl:e_ wg§imd Eféfifificate, it is apparent that
there vs?a;s. fi'aC§'£I£Lf;§'~t€§"?}§€3»..:€~f{ pubic bone, but an account of
{hem bciiixg fiC{.V'I1f§}IL1§'$"'..};3€fWC€I1 the permanent disability
EJ'§f§é}€S§S€{i bi; ff§1r:;:=--------dGCt0r and injuries sustained by '€116
V : éip;3_ei3z¢3{j:;1f; ---my c-pixziori, the Tzribtznai was justjfled in 1163i
.' comgaetxsatien under the head £035 ef future
in;::o£{£c.5 Flirthfif 'the: awani of comgensation cm. the head of
~ A lass efcomfort or loss of amenifiss is meager aonsidezing tht:
firfixtents of Ex:.,P3 anti hence, an additicnal sum of
' Rs.15,0§{}j- is awartlcd on E1333 head of 1033 sf amenifies.
5.?'
ms; 1«:vz§4::'~é_ %'
, 9..
Simiiarlj,-*, on the head of medical expenses and attsndant
chargtza, nouriszhment, {sad and conveyance, an additionai
Sum of Rs.14,Q9<;,1- is awardeci making th«.{FT<go:a;
compensation of Rs.'29,{){}{);'-- roundsé of to
which shail can}! intenzst at 6% pa from V'
til} reaii-zaiion. 911$; of the enfzancéfi é{i::3p£:nsati_Q"rx. géizm (Sf
Rs;.2ES,{}G€!;' -- with propfii9na§:c ]"I}té?.'§:'.:§"f..V_$'.:1Z£i.fi Ada;§0$i£éd if1.VV
the mama of the: appefiant ibr yeriod fof
any nationalized find tOv:Wi{31d1'aW?
the periodical intsrest déitiitiaé. The balance of
'£1536 c:r'fii§éfis:%§7£Qn ixsgfi .T'r'3:§'I:*eieasad {(3 {ha appeiiant.
13. ,A'§p€fai is Vt'3*.'iI6%."'§:rt in the abvve farms.
.....
mags