High Court Karnataka High Court

G S Santosh @ Santosh Kumar vs B S Ananthaiah on 2 December, 2009

Karnataka High Court
G S Santosh @ Santosh Kumar vs B S Ananthaiah on 2 December, 2009
Author: V.Jagannathan


2:

EN THE HEGH COURT GP” KARNR”T’AKA AT BhN{}AiJ€)RE

Dated: This the 2}” day of Dewzzamber 2839
BEFORE

THE HC3N’BLE3 1v:R.JUs’:m:E V.JA€;}ANNATHA N-I: :« A4

M.F.A.N0.2921/2838 cxw
M.§~.A.No.gg__,r22/2aQ8 {rgnn ~ ~ » %

1N §V’I.F’.fi.N0.292 i.i2C308:

BETW SEEN:

G S SANT{)sH S5sN’f’0SH_._K’U§Jf{z3R,
s/<3 G K SATHYANA:2AYANA,' _
AGE 28 YEARS, _ ; ..

ace: L~ANDLQI~1?£> AN!) A(3¥€£C£E1_;T_’L¥
R/O ROYAL.»PaziEDICP:i;S?I’C~RE§S, ‘ ” ”

§s::§:§§:t?*zé%?J.AD.’;:’§. 4
Si%.:1vi»»:;s:I}A.’ = .._ *

-. – « * APPELLANT’

(33: S;31_:L”3HLE’I€’Rffi}&S”.f:’;;’E; ;1–V:;;s’si*::i:: mg SR1 B S PRASAB
& 33;: €3′:>§iDANAE\§._f;-£ was B rs; :”+.I’}VS.}

}x:~.:.1_;;;

.1
is

.5»!

2% 8v4;5;«§I;§§Z?§?E*iAiAH,
. ‘ “Sm S3ig’»_§?éKARA1&££,
‘-a.AG§::’ magcg,

Rf C1~_BEi3ADi’&LI KOT’E~mSIr-§iRU¥€ ¥’¥LLA{3rE,

.A HG§:$!:N&.GAR TA;.{,£EI<I.

” §i}RESH B 3,

Sffl B S ANANTHAIAH,

AGE: MAJQR,

RIC} EEGADALI i{€}’T’EI1~Si~§IR{§27<;' V§LI.:A{}Ey
I~IQS§i.NAGAR TALLVK.

Z3

3. ‘THE NEW INDIA ASSU}§’AN(I’;E CE). L§TD.,
RES!-{PA BUILDIING, KUNDAPUR.

RESPGNBENTS

(By Sri A ANANDA SHETFYA, ADV. FOR R2.
SEE A K BEAT, ADV. FOR R3′)

‘THIS MFA FILED U/S .173(1] (;I’F-MV;iC’§ §iG?;Ii§lS?i’7V é
THE’; JUDGMENT AND AWARE’-._ ms.TE;D:'<.1é.:':2.2{§g G K P1″€A’KASI4%,
%:s.AD, SHIMOGA.
= _ ” 1.. APPELLANT

{B_$>~.Smt c:i§:’£€n&AY3E JCJSHE For: 813121 B S PRASAD

–V 3:; SR? CHIDANANDA was 3 a, ABVS}

L? E S ANANT:-§A;AH,

S,/Ci SHANKARAXAH,

AGE; 7:2 YEARS,

RIC} BEGADfi;L.¥ KC”)’T’E–SHERiJ’R VILLKGE,
HGSANAGAR TALUK.

SURESH B A,
S/G B S ANANTHAIAH,
AGE: 46 YEARS,
R/O BEGADAEJ K{3T’E-SHIRUR VILLAGE,
HQSANAGAR TAL-U K.

3. ‘THE NEW mam ASSURANCE (:6. 139.,
PKESHPA BUILDING, KUNDAPL.fi}§5 V ” =

(By Sri A ANANBA SHETTY, ADV. F{3iR’i€_1A.&« 2;” ”

;;; «R’E43?01$::}«§«;Nfi*S= L’

SR1. M 5 RAJENDRA PRASAI3; :33. CO1-ANS-E-L v§:,:3,3 :3

THIS MFA FILED __UfS i?3_tf 1}..OF_vMV.}§CT_Afi{.§§i&INST
THE JUf}GIvIENT’ Am:> ‘j;– Av;AE:)%” ~…;:uei~:1’=E_I::; 5.12.209?

PASSED IN MVC NC). 942;.;Ai2oi:6′ 5{o,:…:>’;5§;;g;>’}_’_’.5e:3;~:a&) on
THE FILE; we *§§é’A<:K comm'-1

AND rvi;u::*r~,.._'$§gr§I§.}ié:::;":;;s';'1.PAR*f:;'2*V»gLLowiNG THE CiLAii\/i
?E':::"I-'rig-::N . – §°fC}f?€.'TV-..A:CI§§§§EN;§faT¥ON ANS sggieiixéaé
ENHAN CiE:;N£'E23'«f'§;' if}?~–::;:;s;1?}E;:éi§AT:z3:~:’.

?”1′:r*;…%.«::$E A’?3?fE,?\£S.$0M§féG iT}i’«é §:;e E~§.Ei:i¥ENG T’H£:”:§

‘ V’ .m%*~g’T1«§’E: <':a::;:.3R"*F §'TE';':;:vE;R£§::: mg: FOLLQWENG:

JUD{}M'EE\IT

" Tfiase tum} appeais arise mg: of 9:16 and {he

jfiégmani passeé 13}; {ha MAST, Shimega, The

' ciajsziamifi am the appaefiants smking enhancement Qf

u ' u <:,c:mp€n5atioz1w

%

4
E have: heard leameti counsei for me

partias. in SC} far as MFA E’~fo.:2*921/€38 is c0nce:;t:E:§:i,..V

submission 11:13:16 by the appeiiamfs c0u11se_l;;””‘is.–.’:_}<;$i§

I13 anmunt has; been awarded towards }.{1_tFE33»{"}:f' ~:iI1i3t:§1}:1<:

during i:ream1r3n: partied. and th¢rr=;f~oi'e ' the i_ f

amount be awarded éillff -3150 ~fh<:: V a1i;1 G1.;:1t;V 'ktéa %

increased under £116 hsad 0f }eé;:.='-._of 3

3. For this, I’r;’:’;1r’:i _s31;§_1)1:<3.i;~3$i'{.i;f: AA Cvf thva iearfled
ceunsei far the §:1vsu1'a11'::e. {:a:1:.§3'a11§z i$..t§iat my doctor

was e:a:_a:11i:f1éc:i'._1:<J_gV$3pez::.1fi'a§s regards any disabiiity and
therafaré; the ' ?aJ;i§*a3:d<3ci by the EI"i§'.)"Li:"1a.1

1'<%:qu§_rr:sA :19 i1"_:*£ea.i'fE:°e1it:a,

A a H 23., Eiaéing regarci to the above suhmigsiam made

rim cf the ifljuxies sustaifled by the

— apjjéiiai-it am docimr being 112:}: exaznineé. i 3111 9f the

};:ie9<,:_. {hit ¥:.Q§'§'}aZ'C£S R235 02" 1:109:36 dufing treatrnent

— far a periaé Gf ihffifi months ¥€3.’Z%.€§}{}i3f-» €331

” 33$ awarzied in this case.

.2?

W:

5:}. {I)c::n:i1’1g to MFA 350.2922/O8, the t1’ibu1’*3.ai

has 3.W8..’£'(i€d global conzpensation 0:” Rs.2«Q.,{}{}Df’}.’« 2

Though learrxed counsel for tile appefiam ‘

the appeiiant being a minor ._S:3_.sI:a–::it 1_”ed

simpie irgtlries and one; fracture 32:1″ fight af3.d”« V

right fibuia and this i1as”””#:I;:%”é:<.":§e<V;,i :.g:d;;i{:V#.£;ion
career, submission ofzjjme _2V_V=e'§'=.v:;'11.if:)1' Sri.
§vI.S.I-Eiajendra Pgasad is
that the amc;'uiij§:.L:V1'gV§1f$t; is just and

prayer ant} _ e:{§:'§:pt * 'dig Wound certflicatee,

I10 cictimalent: ii";'fp:9(;Qf"%'of""n1c3aicai expenses ir1<:urr6d

nor anfé'L.§1i::a§fiit;§* _Szaffiaixzed by thfi apyeiiant is

;3ia(:é2§;i an reCQrii–;.__ _____

V' %; ''§f''ai;:§:*;,g Imtrsz of the ahove submissien and

"C:T}.€"'f_._iG{3f¥Ti'I'3,"l§i1!:Z p:'0ciL:c@d E3}? the Ciaimazit, I am of the

A' ' "%.*ie§$' tha-52:31:: cemgensatian can be giabaily increased

3 furthfir Sign ef Rs.2{},G£'3{},/~ in this

\\ .. mgse, }/

Both the appeals are {E1113 aiiowed in

maciificatien of the award passed 3:13; the t':1'i¥;}z;,1*i'ai.-.' -. _;. A4

Dvr: