1 ;\1!":\ 3')2~§3.!{)£w'
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 07"' DAY OF JANUARY 2o2_o.__""
BEFORE
THE HONBLE MR..JuSTTcE L.NAFUi\YAN«'A".Tsv\!«.'5T:M'§4__
M.E.A.No.3982/2ob3_c:r~~q_§2'j
BETWEEN-
KUMAR @ RAVIKUMAR,
AGED 37 YEARS,
S/O DASABOV2, '-
R/A sOST,g_ V
BANGALORE S'OU_G'i--¢TT»'\LU'%<AI'."VAA " 7' ~
~,-~&_ G_A_fi , APPELLANT
(BY SRISHREPAD"~f.S~HAwST'Rf,"Ag}v.,}
A[\_L£2r»
1 THE QRlENTAL'INSU'RANCE CO. LTD,
D;'O.x,'NAGARRAR_HA CHAMBERS,
_ 2:3/22A1'7¢ 2"? FLOOR, 3"" MNN,
A *4?' GROSS,'"OHAMARAJPET.
..E2ANG'AT,OR'E_A 560 004
= A S-v' ITS M';'\N}'\GER
)-
K."T<EN.cH'ARPA,
A [BY SR%.A.RAVf8HANKAR, AG'v.. FOR R1)
M/SJEMATKSHMJ STONE CRUSHES,
* HDNNTGERE, CHUNCHANAKUPPE,
. _THfiAvARE+<ERE, BANGALORE.
" " RESPONDENTS
T
2 é’v’I!’5 3%-\f’3r'(I«’-I
THIS MFA lS FILED UNDER SEC.t73(t) OF
AGAINST THE JUDGEMENT AND AWARD DATED I.4_.’ttT.’2D£l7’fi.
PASSED IN MVC NO.6563i’2006 ON THE FILE THEj’~–Xfl’\f’._,_’i.
ADDLJUDGE, MEMBER, MACT, COURT OF SMALL CAUSES;.j
METROPOLITAN AREA, BANGALORE {SCCI—I’.”i’O).,:’~..PARTL’r’__
ALLOWING THE CLAIM PETITION FOR”‘C’O«MPENSAT’i’O_N A-ND
SEEKING ENHANCEMENT OF COMPENSATION. I
THIS MFA COMING on EoR’REARii\:o THIS:
COURT DELIVERED THE FOL.L.OWll\IT’C.A;_-I’ ” Q_
JuDD{EiMEp_m~_’ ; A I
The claimant’inV}/lVC;_Nog.8-I3B3i’2tj’C€5′–Vo_n_:fthe file of MACT’
Bangalore by itsi’oVrd:er. :t’4;t.–1 Regarded a compensation of
Rs.7,29,00*Q/–. ._
2. Deiinlg”agvg’réeIveD”DI} the same, the Claimant/appellant
“‘n.a_s pre’ieir.reEdGI:ti1is appe’a’lv.v– ….. .. *
IViefar.ned counsel for the appellant submitted that
the age’-of the eDIpVeIlPlant is 35 years and the relevant multiplier is 15.
*-P«I.fj;jHowever, trteR’Court below has taken the multiplier as 34. The
‘-ieIa’rIne.d»_cTo’unsel further submitted that in view of the judgement of the
I ?Court in the case of Serial Verma and others Vs. Delhi
“I
3 :\’I _”s9és’.7-1/t )3
Transport Corporation and another, reported in (2OD9)6 SCC”‘»i.2i
wherein the muitipiier has been taken as 16. Hence it
that, the said muitipiier has to be taken and compen.sa’t’i-on has to he
caicuiated. Secondly, it is submitted that Jnfitihe’ ‘iight–<.of t:itieV}"u'd_g.eVmeVnt
of this Court reported in 2002(5) KLJ 826131.-§3)i:".F?_amesh_*§¢t/s= Na}iehati"~
Insurance Company Limited and another,' in at si.m'iia.re jtiirctivmisitiaihce,
where the claimants suffer from paitaipi6iA§,;ii.C' state of he'a'i'tih,~"unabie to
attend his nature caiis indepertde'r1ti'y'..ahd sensation of
tower iimb which resuIt8._d_ in body, the Court
awarded compe.n-settiori.:§i;'._R's.i:t_,.}i5t.Q0O.I« suffering and in
respect of Court has awarded oniy
Fist ,OO,Of}€V3_;/W ._fo.'1 and Rs.50tOO0/« for loss of
amenities otiite,' The'iin§u'r'ed.–susttained 80% disabiiity of whole body
and he needs. an attendant throughout his life. in respect of the said
:';_head._n"o coinpens«a_tion has been awarded.
iAtt"er submission of the teamed counsei for the
appeiianlt, ..|e'a.rn.ed couhsei for the respondent No.1 W insurance
.VAV:V'Cuompar2~yA opposed for modification of the award and supported the
Hi gujdgtemieht of the Court betow
"i
sustained the 'followin.g_Vinjurie':3:
4 ;\-'El ,"%k}<\'2f[lN
5. The appeélant/claimant met with an accident”»ton
08.09.2006 at about 7.30 a.m., while he was travelling…tnj_&»a’__’ioi7ry”
bearing No.KA–4t–986, near Hunnigere, Thaverekere
the driver of the said vehicle has driven thesameonthersai’d.i_oadtV”in'”1
a high speed and in a rash and negligentATm_ar’:–n_er dL}>évaid’l.’t,ft”l’~lCT1′::’;[h’G’:V’V
appellant fell down from the said ‘t.4:e:t*:tcle and.sustainiedmuseviere
fracture and injuries. The cl,a.izmant«V.htimisie-*!.fhas been”era<amined as
PW»? and the doctor who as PW-2.
Exhibits have been4markedEast”Ears.lE§’f=.i:t»aV_i’i5Vt’The doctor who
treated the cla.ima.nt iitheiiiviclaimant sustained
disability 30% to the whole body. The
Wound Certificateirhasibeieni as Ex.P4 and the claimant has
‘ ii”; 1 ‘rv.,’T’enee’ri1ess pain over lower back at the level of lumbar
V ‘ first vertebrae;
iii»)… not able to pass urine ~– catheterised;
AA iii) 0. -lnability to move lower limbs ~»– sensation loss.
* Surgery thoracic E2 vertebrae and lumbar first and
second vertebrae pedicle screw fixation lumbar first
laminectomy with decompression of chord,
5 M1-‘.-\ 3952/:’;x
for {he natura¥ course of life, hence under {he said head. V!”
another Rs.5{),0OO/~. Accordingiyg the award és modified f—-
.4′, ,- .«
dh*