High Court Karnataka High Court

Jyothi vs The Director M/S Matha Overseas … on 5 October, 2010

Karnataka High Court
Jyothi vs The Director M/S Matha Overseas … on 5 October, 2010
Author: B.Sreenivase Gowda
1,
IN THE HIGH EEEJURT SF' KAR£'€A'f'fiK& $5.'? Bfi2NGAL€_Jz.$E»

EATE§ THIS THE 95% my 9? $333323; 2mf:;%j%V'%%%kT:L%%%

EEFfiRE

THE Hazmza Bw$§J{}"S'I'IC§E BaSR.§i' a:;:~&«Agg

M.I'«':A, NG.s5?s;2%9_ss%%%%{h%VC%: M     

BEYW EE':

JYGPEE-{I

W0 ziafimsmg

AGE}? AEGHT £2 yfima
I-iCi'I'ELBUSB§'ES$,   3 » _  - 
we mauam      _ 
Hf3L8.I.$£ERE 5"'?_"?5.2'f1;g' _; "   .
efirraannaaa QLSWCT.  »  A'  *

  V   MmLmm
(BY SR}; 3 2  

2.1%" *:*HE:iiRE{:T»9;§R       ' '
 y;e;mma wmsma W: :;m

'3%.1mX9%;$&;'*2§.P,Q. mm,
c2§fr§§a3?aR:¢a-5?? 59 3,

V V' . TI-{E  'E¢i%% Ii'3E§éfi;L &fi,£€&§ER.

   mffiififi" A%'£}RAR¢E cc. ism"
' V.  z;§'.:A.;a;  Bmvmg
_ 'Q%.§.§£€Z¥S131'I'fi;L Ems,
' . m;v;~u*a';aQEEE 5?'? 302.

 % M3;  f =3;-git vrrmm RAG

 S] Q 3.3%. KGE'§BGe3®§

  M " Aam men': 4:? 553%,

1'a£AHAI}E¥A §§fi'PQR$, $93 QLD BUS $'I%P,
E&V£1ifis.GERE 5?'? Qflit

$15.



2

4' THE Dfififiififiafii. QEARAGER
UKETEE }3%E*I§'«i {HSURAK€E G3, iiffi,
Bflfi esmzfigx,
 EW Rfififi,
QAVAHAGEEE 5?"? 69%.

(BY SR}: VEHWAEATH S SKE"3."I'A,R FQK RQ,
SGRI O.£E§'.E"§5}*I, A333'. FER R4 ARE

 RE3?Q§€§Efi'Ef{i%=

RI & R3--~§0'i."'ECE EEPERSEII3 mm arm 3': 2s3.2$2§}~Ak%w ' if}  % " 1

ma man "(Sis 173:1; 91? mi mfg; 
Jubmmm Am Awnzw BATEE3: 5.4.2033; F.§_.S}SED'*}1*¥'~fi:'J-C gm = _
ieagacaé 0:: mg mg 0? mE.='<.:.I__vIL Jtmax gsizgmz) Ami 

EACT, HCEIALIERE, yam? ALmw§fm; gzmiaa FE'i'I'PE§§
FOR CQ§§EE€8z%;'1'ICrI~¥ Am SEEI§8€f(}_ .$x«2iA_:§§;Em3%*1* 91¢
¢QmE§&fi,§QK_   _   

mm mm mamtczr a:1:%:'%*;f:§1s BAY, was

$31.13!'    
This  x§§9§' V§:If17€V far anhancfimemt af
camsgcfigaiiég 'a§va:;c{&d .  31¢ Tribunai.

 agmal 2g admittefi and with the

 =.§.fv-;é1*;é$""fiE£;fi a " L'

claim pafitfizn bcfere mg  "E/ip1a§k'e*r&. 

mmpensazion at' Rs.1Q,O0,G G§f#.é7'. T%i§1Lf: &l._.awarfied her

a. canzpensaiifin  =---xI§itb. iflterest at 6% pfim
3. As t?§i§;*c_ffi'  ragmdjkig asaurrauaa af
a§¢§..:1;efnt:_;  *.a1f;_é., Iiabfifity csaf ms insurer af {ha

Qfiéizdifig ..  311% $333' point that ariaefi far my

 VV =$?::nsidéx*a§fi§n  appeaii. is:

K _ ' "éiizether thg zssmpmisafiazi awarfiw by
'V   £3 jug': mxé masanahia ax' dams it
..    c$§fi3.i' fadr enhancgmerai?"
  -6.' Afisr hearing tine Iaarrzgé cemasél awaarixzg fer

"parties 351$ perzzging ihe judmezzt ma amrfi sf ma

$~



4

Tribunaig I am of the View that the campcfiaatisn awardcd
by the "I'r:ib1mai is mt just mad rmmnsbicg it is an the

iawer side and hancze it is rmuired to: be ¢x::.han{£d*

'2'. The claimant hm suaiainafi crush  

hand and her right hand abasm ¢1t?a'::%£-.§;s  *1%2:m%F%k«*kk

injuries sustamad by the claimant  

wound ceriificaxe Ex.P~-4», ~::~e:r§f1es.tc:.. 3-€~« 'V V

my P-35, discharga aard .E35?-;$5'"'a§fii§;€ §s.;§g:§:i?t&§;"V§§y ma}

eviéence sf   were emined as
P'Ws~: and   the dactar Whfi {mated
the ciaimgnt  A§;1_i3.?¥">LVif1ere is parmman: phyaieai
:56 aw A

   awwcizé $3: 'aim '?ribm,a3 far

 = .'A :éii;;_:1zta§£.i::::1  mad rig mt gust mid preper and it is

'  1f_..%  im-det§2°m3n;§' fix

 '_'_'T'~__'$;a:31£1-fideririg the natizre cf' injuriga, it is }us: and

 award a $1.235. af E.s£?'5,GflGi~ mwarfis 'pain and

s.11§'em1g" and it is avewéefi.



§
Q. As Ra.5,355I- aawmfied by zha Tribuzzal tawards

'medical exmzms' ia bmfié an the maéicai fiiik §I'0dI.1{':CCi

by the ciaimmxt aaé them £3 ma scape far ezmaizafifiifizg.

unfiar this mad.

lfli Th: fl { was trea.t¢§_,a$ it3gp7£:;§;:éi;:t""'f'oV:i'.V 3:4 " 'V

§eri0d 9f 17 days £23 Baguji fieagétgi, 

Censidering flag sdurazian at' tmaiifiaat, E$~§;?Gu§j§A'7§s.ia*&r§ed * L'

by thc Tribxznal mwartk =.:;ax1fis§1:na§1: and

attandmt $:!:'IflI'Q,£"3%%:§i$.:   and it £5 dmaeraead; ':9
be mhanca: ' by .j1==k:e»a,%333a:3,z- am I awm
R.s.1o,m¢;r;- maerjihsis 

 * A4; . {"§'¥3;r.3 $f'i&§im%ziti"é2aim$ is be mixfiflg a hate}, but

 the Eeafiqe é-fifiééésfiatzw by praéueing any éa:cum§z:2t&

  the absmngfm  Qjpémsf sf inmme, {Em Tribzanai hm mg' 11:23:'

' __1*1eir~i}i:}.ac:}1::3.aa at  per manth. The natum

 'i1:;§1'1.€'iies's,uge5£ that she must haw fzem mafia? reai and

  far a mréfié af 3 mefltlm and trzerfifarg 5; sum Csf

%f



6

R§.9,6®{ - is awardzé %a.:rd§ 'lass sf inwmaa 

up gariafi',

12. Qiensfierirlg the ampu£at.:;g:;:*i' emf?   V

diaabiiity stazgd by the damtsr md   

anci milzmpéfiess the € £  .:1t1c:.i§'rg<§!'ié£.= V

fife, it is just 321% pram:  §£.'?'S,00'DI-
tawwds fleas sf    as agaimt
Rs.1S,0C§$/-- awaxflffséi  AA 

13; Téa   far the ciaimnt
submitzs  tizé amputatimi Qf right
hang.   Es"  3. pcsitlxan Ex: {ié any wark mxfi

on "t§12:.==V:Vfi§E1ervA_v¥*LAa:i§ii"vs'ha fimcis :: dmmizy to mend ta her

   them is mm wmabiiityz, mmram he

_ _ '_;:31fau.§}*<1!%u_'  'tar; awaz-d *E5$ mi' fatzgssc i1:3msm§s 'fay taking

  3.93%,

V'  ? ¢1r mzxtra, the: maimed Caunsai appeazizrzg far 213.2

.:_«'§Lti;S:§;?:.;§;£"$f' submifis that éimtar has stated that mam is ?£:)% ':6

S '§"'"5% p»ar r1'£. yhyséflai disability mzé 'Eggs 9f fzzmre

%.



7

iaaams' hm {:3 ha ta}-mm by micifi 153 :}f the di33.,'r}_£1:itjg 

atatmi by the émtar {a limb.

The claimant is agad mu: 2% £1;  kk

accident, anti the mtxitiplier   '1@ x 12 x

  . '_'~_§_8,)&;:1d  

é   j }'i'h21$, the gzfiaxmezn' t ia entitigd far 'aha fafimvixag

' '::.#:§'m§::éxi$azig§::m

1/  5.; Pain and angering . R3.'?»§;.}Qf3

b) kéiadimi amemw - %.5,355



8

2} iienwsyarzeag. naurishmgmt
and attendant ¢i%% - E$.f.§,,${}Q
ti} 1% of inmme during 
laid up periad - Rs.§,(3<3fi  
«:3 {ms Qf amenities - §s.'?5,{:+§}G_ 

f; Law af filmre mama -- R$.%__,;81':.'3;3£},_.f.'.!_§ 5   _

*rmAL * 2g.5.;';:m;;355% _  » 

15. Atmcsrdingly, the eqayeal 

judmezzt and award pasgsd by   ta " }'

the extant staiad herein   &' vs:::7:.fi§tké fer

a total  a' a§g6;6't}),35&i~ as against
R¢.2,02,0$6 }'«.-  with interegiz at 6%
pa. an £h§.¢z;1"1:a£i:1::¢}ciV aéfifiéflfiéen af R5.4s,58,3mi- fims;
':I3§ ac2"z.a;1;a§  mg 53:»: 9f reaiisatiarzg

  2  Qempany ia dirgctagvzd ta fiepaait

 anha.s3¢¢¢E~ amcum tagefizer with interwt

' "   fififiths fmm the date af mceim sf 3. mpy 3? this

 

 -V  Sat at' the anhmmi mmgcnsaiign,

«. wit}; pmpartiaxzate inzerest £3 Qrderefi; 12:; be

93-"



Q
invested in fixed depmit iii the name sf' ciaimaxxt in any
zmienazima Bank} scheamm mug; Pm: mma far g 

cf 15 years with a right ta withdraw' the intsraat  

and withmzt raising any law 0:' crgazmg  §:'.i"r1 _'_t.}'1&_  '

fixeti depasit. R& g =a.meufi'?:;,  

imereat is orflerved try: 133 reieaseti a::'v§.' fi.%-'.:...;e"':¢}a;""'Vn~  t " '

immgdiately after the depessig _
1.

3. Ha ardar as tar mm.