High Court Karnataka High Court

Shri M Shivappa vs The Fleet Executive M/S Patel … on 11 July, 2008

Karnataka High Court
Shri M Shivappa vs The Fleet Executive M/S Patel … on 11 July, 2008
Author: Anand Byrareddy


.UuKlUrflAKNAUMU|Hflfl1COUK[0EXARNAWMUlHKH{COURTOFKARNKWMULHKfl1COUR¥OFKARNNUHU\HKH1COUETOFKARNAUHULHKfl4COURT
.hi

.1.

I: was HIGH couam or EARIEEAKA Am anxuunnl
names THIB THE 1:?” may 99 Jun! znaa

BEFORE

was HQI’fiLE HR. JUBTICE AIAIH araamm@Yv,:< ""

HIA In.51!2oos xuva'

BETWEEN

am; :5 smfimpa

333 SR} MUHISIEDAPPA

Ass 33 vans

ace: MIL V=. .= 'mg =_

xxa we 9 Ema C2353, magi m:ns§£vg;aLacx

szmmmn R.T. NREAR POST ' ' '* '»*u'–

aamsaamns 550 932 .m__-.'. , *. =,~

-A-. { _ ¢;, APPELUMT

{By Em: Im3ufiAT#iq?$Rj3R;,sURfisH M hRTm-ADU.}

awn : _, …. __*.”‘”

1 THEVFLEET 5xE¢u¢IyEa_.

wig ?ATEL RcABa3?3*§T3
we 1a,’4TH cmasx LANE,
K3aA5IFAL¥Afi’REw’ExTN
jshaaaaqflfi fififlwgfig

,X”?HE,R3$1QmAu MAHAGER
. .;aa;gwma;f:ssanAmcE ca LTD.,
‘g as 44;§5;sLEa CQMPLEX,
=RE3IDENfiY RQAD
Enwagnema 56¢ 325 7
” % RESPUNDENTS

V”-.’§Ey_Sri M U FQDHAEHA – ADV. FOR R2: R1 sn.)

9 MFA FILED UKS ETBEE} SF RV EST A£fiINST THE

: au5GMEw? Ann AHARD nAmE§:19/cvxzoos PASSED IN MVC
* _VMU.137f1§§9 GK THE FILE SF THE 19TH ABEL. JUDGE,
“”CGURT my saaan QAUSES 5 MEMBER, MA£T+4,

METRGPGEETRN AREA, EHHGHLORE, ESCCH-43, RHRTLY

6

-vunl ur m-uwunuumn r-nor-I LlJUKI CJ5’Z_:KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT Of KARNATAKA HIGH COURT

.2.

PLLLU%I’I€+3E’v THE CLAIM PETITIDN FOR CIOHP’EN3PxTIO!’s¥ AND
SEEKIQG EMHRNCEMERT GF CDMPENSRTIDN.

TEES MFA CDHIRG QN FDR HEARING THI3 BE?” THE_

C.’¥3UF:’I’ EE§..I’5J’EFLEZ] THE FCILLDWING:

JEEDGHBIT

Hearfl the ceunsel far fiheHafipé1lafitO$fi§7C

thfi raspondent.

E. It is the céae ¢fH%£§E%ppeii%fiE that
whila kg was d:ivimgmfiHfi§$ath@H$#fia had met
with an accifiefiyfiin%§lfiifig*%’§G§x§ as a result
af tdhich §fih%OyVH&3:fiHgfifi§éféfifO tum campound.
fractuzfifimvfi§LHt§%®¢ré§fi§ ‘f%¢fi%’ and ever: after
traatmafitJ*h®’#fi§3O*%é$t with a permanent

disabizitykwfiidfiffia§°§3se35ed by the uwdical

fH§:acEit2Gnfl:A at “£h%. The appellant having

é§fi:Q%e§Q§”Hthg Tribunal, the Tribunal has

awa:d§éd..ég’:fH..-éotal aum cf Ra.50,i300f- with

Z*ainteraé:f It is this which is under

x’*§§&liénge.

3. The ceunsel for the appellant ‘would

submit that the agpaliant was earning .mora

5

.UIJRT OF KARNATAKA HIGH COURT A_0F..:I(ARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARMATAKA HIGH COURT

.3…

than Rs.3,GOOf- per month ana on account at

the accident and the treatment he has. £9

far&gm his inflame fior at iaast faur mQfith§;”O
The Eribunal has nat awarded any _am§uht”
twwarfis ‘lass af incme during thégparicfi bf “1

treatment’. Furthar, having; £9gardgOf¢”thérU

disability, time ap§3ellaii’t:”.rwaBv.
cmpenaatian on a§fiQuntImfifiOU§h§ é§ma:I Tha
Tribunal hafi net fifiafifiéfi;fafi§Oi¥§mpen5ation
unis: this heafiffi-?E§ $§ibufi#irfigé required ta
award c¢w§%#%§€i§@ fig %§pgyi§g the multiplier
mathcfi:IfiéU*$# ‘&§fiv§mfiia$§i1} granted. The
?ribuna§BV:théz%f§;§;OKVfia§ failed ta award

aam§ensati¢nVfinfiér°thése heads while awarding

nmmimél Emma towarfls ‘gain and suffering’ and

“m§fii§a3IIéR§ég3a3′. Eha caunsal «mmld

thé:gfare;G§réy far subfitantial enhancement cf

O*«_Cmmpen5a£ien under the said heads.

4′ The ceunael far the reapondent Nb.2~

‘R~HIIn5armn¢a cemany an the other hand. would

mpgasa any such Qmnsidezatiun and wuuld submit

3

.uum vr nflflflfllflhfl rllurl (.’UUKI _0F.._:KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

.4.

that the czlaims are speculative and without

aziy 232.5513. Finleaa the apyellant is a1>le.T””t»:j::

-»asta§::»”i.:£.;-sh that there is actual d3′.zrxinut;.;L_<i:r:;V'V"c$*..E K
inccam-as 02: 1955 csf irmrcsme «:23: earning Gaga-:g'i.tIy;C'
the Tzihunal would mat he in Ia'._p«0s;i;t:§_"c.::r;_'t'::

gxant any atmh amannt _ and t'i<:_aref:$3;-3}" ' tiizé*~, '

appeal drags nut warrant CIfi§:1V;é';i§ie1:af:iOI1C,.V.3

.5 . an a cafief1I13;…V:';*';_£%iI%1j1s%.:;§;i material
on It's-.=::z::,1:'<i.. it 'A:%.~.'-sf' has
examined z%._:54:;s.';*jj'::'3"'.1I:VVfi.'%§*;iiI1«ar who had
txaat s*2u:1 __ I first instance
and ' -Ia permanent nature

having 'b£:='€r.O:1IIa3IES@é3Q;:i~,/—:;5 an extent bf 46% to

__t3c'm5 wc:ii1.:f§qce1%:tairz}.y tzranalate to» whole

."~._3:a£$r:i';_,I a:1:f;'e~:'ang.h_i";:.–._:;t;,.~ $15 at least 14% in which

e§;¥:a=;1*:';%.,,« I " :I3;_he' ' ' appe llama i 5 entit led. t :3

I computad by rappljying multiplier
the basis of the income that is
and his age. Acaczrdingly, the
"I..Ja:::§Ie1T§.ant would be antitled to a compensation

:1:r:rwa:tv:}'.a disability in a sum of Re.B5, 680/" and

£7

.uUIu OF KARNEAKA HIGHCQJRTAAOFEKARNATAKA H¥Gl-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

.5.

he wauld alas be entitled to ‘loss of income

‘~21’-<lIiI1§,V the pezicsd of treatment'. If .iihLe

appaiianx is granted. lass af inccme _fO$fiTé$Tf
least three mmnths, he wauld be enti§l&&Oté"O
E$.§,BQQy.. In additian as aéii the aypéilgnfi "1

waulfi alsa be entitled ta Vndscéllaneouém'

exyenfiiture apart fzfim,théz$BdicaiF¢3pené§$ at

E5 I Sp I

The a§paai–ia ail¢fiééFa¢fi¢:§ifigly. The
apmilaxat __ 4' _1é:;jcit;-lgaci' 13:5 aaditicnal
campansgfiggfi bi E£.§9;EEGg$ fiith interest at

6% per annu$Vf:&mFtfifiO&ate af the award.

AA …..

Judge

XE