High Court Karnataka High Court

Vijaya S/O Govindaraju vs Parameswarappa S/O Devaraj on 9 July, 2009

Karnataka High Court
Vijaya S/O Govindaraju vs Parameswarappa S/O Devaraj on 9 July, 2009
Author: N.Ananda

IN THE Hi€}H COLIRT OF KARNATAKA AT BANG,am:*1<–«I§:'

DATED THIS THE 091% my OF JLIL'; =

BEFORE –

THE HOEWBLE MR. ansTi:::E:’§¢T.;§NAMD;A_:”

M.F.A.N’O;29i2V.(::§’2fiO’8;(_I\«£\{) :v ‘A

RFETWEEN:

1 I

VIJAYA 3/0 GOViND”A’RA=.§U ;

MI:~I<iJP.,Ac}EB ABQEET1-4V?3:M3S " z
RE? 3?' HIS FATHEE3"£3s'»Nf&TU'RAL <3t;.iAI=3Di2xN-
G(3VINDARi"1.J_A"S/C; RA.MA:£AH_,"~ V' '
AGED AB?3U"if3t5+3 ';.E'z's.I:23 _ ' '
<:n::<".::<ws:'V,_z.E ' '

RjV15smz§£%:t"}}'iif£UD'f:'§ENfiE~{§LLI,
C'Ej§IN£\f*IE}R21';L¥.. §««§'OB§;.¥._ ~ _
PA'::AvaPu_RA'?:'2=:.:,i;:Q,*-.

¥’££é§EQ£}YPL’E3IS?’?Riffi”F _ AP?ELLAE’J’T

{By 3;; 3»; RA€}i§.g\iE:§’9R ‘A éacgy, MVGGATE;

_ ” ‘E?£%E¥%§&§»§E1}ESF.*J\;’§’E§3xPPFx

__ S/'(;1’§3EV£’g’£1*RJ

A “‘§i:N2iL:%,’:_%a£2a.:Q;Q
DE?_EE?i’:«:§–“éZ’;F BUS BEz%§%?IN{}

§3.EC’:.N:KA.~14-7821
R*;;’»’£}”HC*USE NOT 451,

V n ‘ 4_ 83:’? {§OI,{_”}i’~§'{, JGG F!%E,I,E§

3:§AJANfiNfi Fse££’}”?(3R ‘?’R£%NSPC?}Z’T C0 HTS

4% C’.OMPz%NY §€EGiST’EF3E;D LENDER

‘THE C{}MPANEE$ ACT,

QEWNER’ C3?’ BUS BEA¥<3EE'§{} §3'EZ'GN:Kfi I4 "E*'8".?t1,
REP B?' ITS EXEC»U'E'I's.?E ?}§RE1{3'?QF3

SE's.G§3;R §7'?~'%IC3E, 'S¥§§MOGfi BISTQEC?

E'%AGENE3R'&PPE%, S/C2 SHE§<i§~§£%i%'APF'A
h21fi.J{}E2; DQIVE11? ff)??? 'iE'I~§E EEEJEEZ BEAQENCE
REGN: iii'; 1% "was,

Riff} RRASALU VELLAGE
HQSA NA SARA TALUQ
SHEMQGA £2:sm;T ._

:2. M B UMESH S_/O EBASAVARAJ _ 1
GWNER op’ BUS BEIARINGVFEEG N0.

ma :4 ?rE>(-35:,MYLARESWA’r§’£1.._}\3’1LAYz’a_ ‘
3937’ CROSS, BASAVAMGU D}
SHIMOGA ;~3:«*?:2o2 ‘

9 UNITED £ND§A INSZ}E§;’«¥£\3’CT§ C{3IviP§,§§’Y~–LT§3
HAVING ITS HEAD (EFFECE. A”:f.’1<f<3;=2{v. . " —
t-z.¥1~«:1':"E$ FZGAID, C'.HEZNl\s5AI 6{ii§)O;*4 " V
REPS?' ITS§3.;2ANc}:Vw–eP%1%*;Vc£;–gy: '_ A
?OS"{' BOX N§}.'88, zzrm, F_L0<3R;~.

mg £;u1§._.§>zIx;3:;V . ‘ _ ”

A.A.<::;.:<{:;;':..,
E'5HIi»'i(3{_};F%.–i§f3}f.?':Z'G§ » _ «_ ;.. RES?C)NDEI\E'E'S

{By $:–;."'€3%':§}x2=~.Ti-::.i;s~3H §=*§:=.g4 SE?3§VE.€3’v..$a’E.!;~I’Q{§E}3*§~?}:7’§§~f;}’\J’E’EZI73}

n::F~.é;’».?1:,::§3″ L513″ s..fig”%”I.;;1:1; .as:rg2::: :s.{.}4.:20<3? yasggxzs IN zwa:
N{},f?3_%:'28G;'~?.Ofiz§ cm THE FILE 0? PRESEDENG mrrzcgg, ms"?

'»_'FRz%5i75K :_€..{3i;I.R'E'»1ii, '$;=ifi<3IQ<:;A, PAETLY éLL(3W.iN€§ "ma CLAIRE

P§'I'E'?.§€Z)EJ. i7'fi_7)§-?…{3f_}E'=§IF'§iI\§$,:°a.'I'§C)I\E AME} E§EE§{Ii'¥G EfNHA}\§C§3M€I\¥'}'

' §:%s:::%:e CC§v?yEF'§}i*£§§:%'?fOI'~I.

coaxing on fat' hearing, this day, the

_ Cam.-§'t, v§i€:iivé::'sd Lhc:

AA This is sa ::§3iIrz:mt’s sagpeai far m”‘zir1a:1c’:v3::’:::2::1?.: sf

” C{}I'{l}?fiTiS8?i€}¥”3.

:3. The findings of ‘§’ri§”:m”:a1 an the ifififififi at’

¥”:!f”3Q}§QfS”F}€7E: smci Eiabiiémr 0?’ ir:sm’m1c’:s: <:f;m¥)§3r:~v have: mm.

"~…. fft 1» (ff/Lx.

hem? {:ai§<=_:d into qzafisfifm tltifhfif' by the
inzmreri- '¥'h-:=,i'<=:f{}1"<=:, they {med not be T€COflSi*§%§T€%% V'

3. As 3 result 0′? the a<j~g:§€i{~;n1'
ilpper Hm?) was 31'n1'1=utc=:d at — ' x V M

4. Tha tribtmai has §%x;3v:.:§§§V;r:£»e(i §a of

R;-“;.”2, 3 5,080/» }}fidfiI’V¥’ffE.§j fniEAaii&-“gig ;fi’i3§§§is;: ‘ .
3} Towards pain and : ¥?s.:3£”},(}{)(“3

2) ?§'{}¥¥??i?{3E§.:0§’s5§;’§3f ::§i’:ie::€%fLi’e¢S”af §ifi=t,V
_f1’ust1’atim”s., 1 EV[i:iS«fi£Cé:E3£§i11i7=flif3£1f,’ “L2:1I*;;’8.pp§I1€SS
and ir;c<3ra1:€zi":i':3n_{:€:.g=:f.c?,,"~.__ _ _* 2 Rs.¥,5i"),Ctf3("}

3) ‘f’z”>wa1′(‘is_ thnftfiittai,; ;«3=:’1§é;f1€§:3s:”sf. and
€’_rave:..§i_j11g cxgugzziscs ‘ : R$.1£3,(}€L>(}

A: Tofai Rs”4.2_,1;’>,(‘}(}{3

2 =3 §1{a3V€_ heart? Sri’ E-‘I.Ragha1r€:n{‘lm R80, ieameri

z’;{f§i1-:?1’s;€€E’ ‘f:)¥'[:=.Vvftlaimanf. and S3″‘L€”),M’ahes¥”1, H-‘:$3iI’f”:€d

c<312%1sj:r~i'i.A;f{i:'4 the if't$~'§E3*{'8"{"1C€ cnmfiany,

AA 'f'1/1:3 frihtmzai has not awartffié was sf Fumré:

éarnizxgs can the gmzmii §'ha37< claimant was: aged ahazmt 9

};€::a§'s«; at thfi fiimfi :3? accident gmd after' ifhfi §'n!f2{'1"§d€'i¥}f he

Ema pra<':§*.§<':<=:d %£§:fiE'<érsg by his Eefi. If";.s3"n(i' T?1€¥'8f0§"fi§

E033 €12?' his: righi? 3§i3}_'}f§3" Eimb has 'ant ¥7£38ffiE'"§Q4!}3' ;–'3?'fev::tdefiziéiégf of

chiidilmfi; his f'1mn"e is se2*ié':§.V:1::§;i§,:~
prospects is affected.;': hf: i'§§ff1(i("¥I;<5f{;1 crippie
and he has To hear the rest?

of his fife. ‘3″§1eé§*e§fi1rfi,:1%::0rj’nf:§*:ré’s:%%i€3’n.Qiiérrieri nnd:=:r the

:3f’c)reSt;=H’.c2€§ _h{=.::3″ds bf?’-te:rr1**;e€’i as excessive.

3 . Inn;1’r.«,. T-pzassi the faiiowing:
in part Tm’: §1″!}§§¥?gfifi(i

awagfd’ is fné:mpe’nsaf.i0I”: of F2S.’2,E:?3,{}f}(‘§/~

‘i%;§,<'".1f.§'"§€ trfiélinai is enhsmcezi fr} i€$3,?7,{)€§€}/~

§<;%'a"'§z .i1"'11'g".<r:'~3":'.:.:_si1V.é3;"'£_"":-'J'/E': per mmtiin from the dais: of pt'~:fiitém"1

fi¥i ""'33h€;.. €i§:;ifié mi" reaIi§9f.ir::sn_. Thfi a1)p0r1:i(3nmer:¥i Eiflfl

p:9:§2fin3&§if Shgii be in terms if thft impugned 8'i?&38"'£"€i.

§?Qf'"§fiAes are dirficffié tn baa? f.hei2* f7€)$f'.5§. /\

sdl-*
Iudqe

Cm?»