High Court Karnataka High Court

Showkath Ali Baig vs Sri Majappa S/O Rangappa on 2 December, 2008

Karnataka High Court
Showkath Ali Baig vs Sri Majappa S/O Rangappa on 2 December, 2008
Author: Subhash B.Adi
IN THE HIGH CGURT OF KARHATAKA AT BAKGALORE»
DATED THIS THE 2"" DAY OF DECEMBER, 2008 

BEFORE

THE HOMBLE MR.JUS'§'ICE SUBHASH B.AI::.i    "  

M.F'.A.NO.10637i2(}{)7 imvcx. 'L 
BETWEEN: I  :

Showkath Ali Bajg
S/o. Khadir Baig,
Aged about 23 years,
R/0. Lashkar Mohalia,

Dist: Davanagene. "     '~..vg..._-APPELLANT

(By  P  f§+;z1eh§.§; 7 m.j%:&

1. Sri. Manjsqép-a,. 'ii,
S/0. Ra.'L1gappa,     
Driver ofCa.f',~.   _ 
4&1 Cross, Basavana Gucli, _ '
Shjmoga. L ~ ' * 7

-  < .533'  .Re';'&;:ma'---V A _____ .. e
V 330. 'Basa}_:5p:éi,A~.«
K _VGwinerV of Car Bearing

Karkuchi Lakkavaifi,
Shimgzga Ilistificlt,

 Ix}

-- ~  The Maziagér,

 " Lfnitcazi India Insurance Co. Ltd.,
'  "P._E3.,_N{:.123,
__ '__ShiVétIi1anga}a Building,
 Road,

'T fa' "Bh;aciravathi.  RESPONDENTS

(By Szti. A. N. Krishna Swamy, Adv. for R3)

‘ ‘ u Mfazriage prospectus

6. Claimant was admitted to the hospital from 25. 32.2004

to 1′?’.1.2£)O5 which is evident fiem E-xs.P5. P6, P7. Though the

Tribunal has considered for grant of compensafion

medical expenses at Rs.i20,€)O4/ – 1.4:. to thettune of .1. A4

proporfionafly it has not considered the grant of

on the other heade. Though PW2 is not eve

the claimant, however, he has givenevidenee as xegaitisvvté tiie

disability. The Tribune} has c1iscamed”¢3};”e said V’e-«s;1e;;¢c.%’c;n the
ground that the said doctor seen the

claimant and has only genteel

7. Consic1e1*§:1<tr:–., the injuxy to
the left leg, a Carpenter. For a

Carpenter, the wéuld come in his way of

eamm g. Consizierfixg the eV§,ée_fieeV"6e recerd, I am of the opinion
that, the ie enfifled for eompensation as unéer:

sefiefing Rs.25,0{)0/ –

_%re;:§a;ds’v;fiedica1–cxpe.. nses,
in,eirienta1″e,h_arges Rs.30,Cr(}0f ~
‘Fo*Aw~.-3_1ds_ .nf2ii7r’1$§hment attendant

‘V Clxaxgee’ V Rs. 10,000].

3 _. Tm*?aId$’*iess of income during

% f”i*tfee1itt_r.;ent and laid up period Rs.12,000/—-

— loss of amenifies and
Rs.50,€)0O/ –

Ii’s.64,800/ –

” Towards loss of future income

Tote}

——– …–….-……..-n–u-an-qua.-…….a….

Accordingly, this appeal is partly allowed. The claimant is
enfiflcd for compensation of Rs. 1,91,800/– with 6% iI3.t€IESt fmm
the date of petition til}. payment. V’ -,

T J [

*API —