BETWEEN:
.. _ (8321,:/f\.!(,8ha’ii,’ Aev’.)
IN THE HIGH COURT OF KARNATAKA AT BANGAL’C)’RE
DATED THIS THE 17″‘ DAY OF FEBRuAR\{,,…2,oi:0’Si’E;
PRESENT Q _ A,
THE HON’BLE MR.
AND _ . _
THE HON’BLE MR. 3USTI¢E”‘;;:,:’I’4..VEINJU’C§C)P.I$’LI$rV’éc§VW’E)A
MISCELLANEOUS F*IR$T APPEAL No,4511/2o0V4 (MV)
S.Srini\_/as, ‘a.ge:j¥:.?,9, y’E.§arS,* ”
S/0. S’ampaat.h5kurn’:1r’, _’ _
No.4,?” ?e€~ain,”‘6’~*?_,CrQS’S, ‘ ‘
Venkatapura, ‘ ,
Palace Guttahaill’, A V .
Bangalore 560. ,0,03.’=_ ‘
V ” …APPELLANT
1,’ .__4’i91.N,Sriy:-;°:S’tava, major by age,
S/0;» AG .’D.SrIvastava,
New Aiumlnum Factory,
N. ,_100″ft. road,
_ E’_§_.Ipuram, Vn/eknagar Post,
“Bangalore.
The Orientai Insurance
Company Limited,
No.1 & 2, 2″” Floor,
Hosur Road, Opp: 9″‘ Cross,
Wilson Garden,
Bangalore — 560 027.
By its Manager.
(By Sri. K.Suresh, Adv. for R2;
R1 notice dispensed with)
g .V§1i_§Ejs’Po~N i5.ENTS it A A
This appeal is filed und’ecr”*Sectiori*~ Act A
against the judgment and aw.a.rd<dat–ed 30§1*2..,20~53 passed
in MVC No.78/2002 onfihe filei.of"IX_'»A.d'dly. Judge, Member,
MACT–7, Court of Small caiseis; earigaidgrsa (SCCH.NO.7),
partly allowinglthe cijalirn_fpetit'ion.._Vforvebmpensation and
seeking en.ha'ncerrhent oftlrognipaenfsationliw
This –.s;i:;;peVair}V"'co'mV.i'ng dhonhvfor hearing this day,
i<.SREVE£)l-'§AR~ IR5A{)fV;..y4J:i.,. VDe.l_i\re_red the following:
VEQDGMENT
Sgsrinivas, employed as an Assistant Manager in
"'3ai-in_V%T.'\z*4.:l"'c..h.a'n;'riel, sustained fracture of tibia and fibulla of
right .ii'.";a motor vehicle accident. The occurrence of
.V::acci_den't',¢negligence of the driver of the offending vehicle
_' 'and "the insurance coverage of the offending vehicle are
"not in dispute. The appeal pertains to only enhancement
of compensation.
%/
2. The income tax returns of the
discloses that his annual income »ii»s»._R’s.5_O,1VOGf+i V’ Hence, ‘
his monthly income would be i”aroLi_nd’lV
income loss proportionate t’o.p’e.r_man’ent di.saii:il’i’ty”woi}id be” V
Rs.420/” D-m. The t,9tai |Q,Ss-f¢’Vf.fu’Wfe ‘in’co.rne*§would be
Rs.420(income) x VR1fig-in’clnth§;)u.’:’vn»§(fl:.1j(multiplier) =
Rs.85,680/- o’n”accop’nt:’ petitioner is
entitled and agony,
Rs.10,ooo/3:f’tali+ii;ard§jf Lass; ‘-iiofdvamenities, Rs.15,000/–
towards laid up period, Rs.70,000/-
towards Petitioner is granted
Rs,.8§l,OOO/~ u’t’o–wa_rds future medical and incidental
.A exp_ensVe:3..y ‘.,l§eti__tioner has to undergo another operation for
.’ern.ova’l”ofirriplants. Hence, Rs.10,000/– is awarded under
the.4″‘said_ head. In ail, the petitioner is entitled to a totai
coinpenlsation of Rs.2,40,680/~ as against Rs.2,25,000/~
.’ “awarded by the Tribunal. On the enhanced compensation
“the interest payable is at 6% p.a. from the date of the
petition til! the date of payment.
The compensation amount awarded shal§i;’_”t’je’*l<elea3e_d« _
in favour of the petitioner without
deposit.
The appeal is allowed i§2’t_ijle tel’-rrls indiaoalted..oa%;o:;vel%
f L
llll ‘V Séffl
Ezafigg
Ksj/~