IUAKA HKfl1COURT
........ 'NJ!' l\.l"\.l'\l'u'-\|I-\l'\.F\ ruul-I uuuxr AOEKARNATAKA HIGH COURT OF KARNATAKA HIGH counr or KARNATAI-CA HIGH COURT or KARN
HFA.No.10948.200b
m um HIGH coum' or KARNATAKA AT BA1e¢A1.oRE
mmn THIS THE 25m my 014* Mann " %
THE H<:m'BL1=:
MOHD AB-ID s,« 0 Mom)
AGE:29%YEAR~.:~:,.c::::3;BUm3s
R,fO.G-EVS!JIx5R.fi..I',.5CQI;G2!3',
[By Sri: aw:-mm, ADV.)
AQ
1 %:5z~1AH«3.aE%ks!O HABISAB
X aa3E:TM1a%10R;%Cscc:BUsmEss,
CJWHER' cm VEHICLE BEARING H0.
% KA«.~._39-_5E~3§, Rm H.r¢o.17a:7,r 5,
; JAWARAEHRD SCHOOL, BEHIND GESU
comm, GULBARGA A
n-m%'%%xmomu. INSURANCE co LTD
EHIAGURDI CGMPLEX, OP'P:MIflI VIDHANA
-EOUDHA. GULBARGA, THRCZIIJGH rrs
% DMSIOHAL MANAGER
RESPONDENTS
(By Sri: BASAVARAJ KAREDDY, ADVFOR R1]
uulu Or AHKNAIAKA HIGH COURT QF..KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
MFA. PR3. “iflfillfi .. 2985
…g…
1§F’P; FEED {HS 1′?3{1} OF MV ACT THE
JUDGMENT AND AWARD DA’I’ED:O”ri 08/ 29033—V_PA$§$ED
3? mm: 1m.26r2.I2m4 cm TI-m mg 01? 3139;.
awn, mma [SR.}1}!i’.} 8; 1u5E2¢:E£E:£2,V C “M.fi£..”.:’fi’§.
GULBARGA. PARTLY ALLQWMG THE %
ma COWENSAEOH AND §’.«E*E§{BfI€} E;:.H_fHiHi3EhaIEH’I”j’.
OF CC5?u[PEI*ISP;TIC)1i’..
1% mismxzanoous CFm£H 0,1 £5: H
FIRAL Efififlfl an the~..Co.mE_t the
£aBaw?q:– ” E
by 1% Court of
Ad££L(2%i:i’£V§fi:;*3;g¢§ €h4″Mf*.CT an M:vt<:*..No.2u52;2oo+.
suwbakxed fizgfiazries on aacmum of the
lorry, in wmzh he was mwefling an
H " Tribunai E the aamperxaatinn of
– under diflbrent heads as fofiawa:
& Ra..20,€)(X3[-
(ii; Madam: sxpmm Rs. H.366}-
Atmdant Chery Rs. 1 ,5C3G[ –
iivj lmmim & mt:-a murfmhwt Rs. 5,000} –
ivi Loss of inwme during tnmtment Rs. 2,4430] –
35TH.
KA I-IGH COURT
MFA. E30. 1€3§48 . EEEGS
{vi} Lesa crf fumre izwome Rs.3+.56£}”£¢
Lass ::f%1:h’ “a Rs. ”
3. Qgnmdfi that
lsszvzer sicia, this apmx is ££:a;t:itut:aa:i;”
4. Sri the learned
magma: {gr that mm of tha
day is unrealiatixz.
‘gm s;:Vs.é-‘é£:.’};!§i:g husima and H3 had am
with” the ‘O _ ” in the moan-as of
He also has a grimraruze aver
the disability pare-umtaga in reiatian
V at 7.5%. E-Ia suhrmta” ‘that when the
$2’? the ce::r% mt»: imeuezi by the dactor *3
‘ Irmresr limb, in relatinn in fk whole: body, it
hem. taken at 13-19%;.
5. rim that mum zzftht: national mmme at ma rate
s.-um ur AAKNAIAKA HIGH COURTAAOFEKARNATAKA HEGH COURT OF KARNATAKA HGH COURT OF KARNATAKA HiGH COURT OF KARNATA
of Emmi- pm’ day in zmmt af an ablebodiad anfi
fiE’H.
MFA. 2:363. 1C»’§43 . 2995
ynuxg mm sf 28 years it on the lawn” aidkg The
appemn: has cam that has msmhly
rim bfisinms was Rs.1a,:::w;-. E ma it
appe1}ant’:as daily imam to be at .Ra.1f2’=-Q 4′.
5. as far as the
vi’ the appefiant that by taking
thc disability fhekmze may to
be at 35%;; mp? [disability
..”}{-«Ray ahmva an fracttlre
of my aw-i can this, the ifirihunal
caused by the ifiuriea. an
afA_v§hc’H§Vii:mident in quwtian ta: be at 15%. I see
nu H” ‘ out a dflez-an “O” that; the
e by the ‘I’ri1:~@1 in the matter cf
,1 V pemenmge.
O ‘§’a1%t}1eit::x::c%aft}1ea11rpeI}an:tatRa.12flf-per
day, am lass of income fluring the laid up perind cf cm
JUKI or KARNAIAKA HIGH COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT CF KARNAIAKA HIGH COURT
month cum to Rs.3,69fi,l’-.
flEH.
uvunl vr xv-uuunnnnn ruurn uuulu e!ugf IsAKNA!AI£A Hilifl (JULIE? OF KARNATAKA HiGH COURT OF KARNATAKA H§GH COURT OF KARNATAKA HIGR COUR’
MFILNO. 10948 . 2005
-5-
8. Similarly the loss of future earnings %
Worked as follows:
Taking the appellant’s
multiplier as 16 and the f e
the amounts awardablc _the’ off; future
earnings aggregate to x 12 x 16 x
7.5/100} 1 L
9. Thee lflifi fespect of two h@s
namely:’eompeflee1fien btt3§_\}’;m:d*s -the loss of income during
the laid the loss of future
In the award passed by the
unaltered. Now the modified award
sfaI:id.s’ as ‘ftjllowys:
‘ suffering Rs.20,000/-
L Expenses Rs. 14,355/-
Attendant Charges Rs. 1,500/-
(iv) Nursing and extra nourishment Rs. 5,000/ –
(V) Loss of income during laid up period Rs. 3,600/-
(vi) Loss of future income Rs. 51,840/–
(ZEN.
uvunl ur nruuinll-|I\t\ nlurs yuan; ,.’L.!§” IEAKNAIAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
ME’!-LNG. l0948.2005
(vii) Loss of amenities Rs. Y
_.._..___ …_.’:.______’.,._ ‘
T°*” T f
___._.._____;__—__…….__ .
. 10. The Tribunal has at.>’.t,§1¢v’.143£e: of; “g
8%, I do not propose to
I make it clear that memrmts shall
carry interest at the the date of
institution of of payment of
deposit.
11. to draw up the modified
award in
in part. No order as to
costs.