IN THE HIGH COURT OF KARNATAKA. CIRCUIT BENCH AT GULBARGA DATED THIS THE 20TH DAY OF SEP'I'EMBER;f:"' BEFORE THE HON'BLE MR. JUSTICEV '
M.F.A. N0.30318,_QF 2%a§)’9 (Mv)%M’%’% ”
BETWEEN
SHANKARGOUDA, ._ .
S/O GALLINAGC)UDA,,w.. % ‘
AGEIDSO
occ. PE’1*{‘Y~1§3U:31}$:Es’s AI_\ID__
J *
R/C) I-+1AR;«§:i~N1sR_V11-1,AGE,« é
A …APPE)LLANT
{BY sR1%’BA_sA\rARA,L;’T%R,1V1A’rH, ADV. ,)
AND. 1,
” % 1 . %-5:15fm%-TBRANCQ’ MANAGER,
.’I”1«~:E, NATIQVNAL INSURANCE co. LTD,
SR1 RA?–.J[A»vS1fi.’E;’, OFF,
2 A—.I3RAI{;ASI~3AM ROAD,
.§mGAR.% c%HEN%NA1, TN.
~ 2. AI:§1~:)_t’i;1, AZIZ.
VA ., S 2 HUSSAINSAB,
” ._§’x{f}E§..–‘ MAJOR,
Qcrcx BUSINESS,
, R/(‘.3 ESECTOR N031.
¥)I1()’-F N 04140.
BAGAI,¥{C)T. . . . RESPOND ENTS
{E-BY sm M_A_NAVENI_)RA REDDY. ADV-, FOR R1:
§\EO’I’ICE’I’O R2 Is F)ISPE1\}”SEDWiTE~I) . * * ‘
=!=*=i=>}<
THIS M.F'.A. Is FILED UNDER _sI«:c:TI0IN– .1__73u{V1_]"QIf"'
MV ACT AGAINST THE JIID(3MI;§N*I' ANI1 AWARH
DATIZI) 05.07.2008 PASSED IN'qIVI"~JC NCh..22T/2006
(214/05) ON THE FILE OF' PRESIDING 'QP"FECE3R, =
ADDL. MACT, CIVIL JUDGE'?-SR. DN§'}~,..L'II'{i:GASUGUR,
PA_R"i_'I,Y ALLOWING .THEV_—–C.£AfIV.[A PETITION FOR
COI'~/IPEJNSATION AND'=~sE:p:I<I:N(;».__I::I\II~IIANcEMENT OF'
COMPENSATION. ~ .0
THIS 0I\IC:~€0RI Am/IIssIoI\I_ '_I'H'{S
DAY THE CQUR'}FDEL1V13_RED_THEFGLLOWING:
'1'}IISa0ppcé;£ sand disposed of finafiy with
J[.h(',',(§§:()I'v1S€I1t of the 1€E}..1"I1€d counsel for the parties.
» 2 I'«\..ppé}}e_mt was the Claimzlrat: bef()1"(: the igribuzial
zII"Ic.'i"–.}'Ic Vv0z* side u_I1d<:r the head of loss of 1'ut'uI"c"~:
%"
5 a’
eaniiiig Capacity. Secondly, no £1Hl()t.1}1l’. has been
aw:-xrdecl towards loss of amenities and laid up period.
3. ‘”i’he accident that occurred on 2éi.O2.2005Vix{hieVn
the Veliiele in which the appellant was _
pillioh rider was hit by the lorry beaifihg ‘?”i?’V86: it
and the appellants stiffering ‘-.inj2;’1’eir;’s the” ::”ts__ain?§e_’
acrcéicleiit. are not in disputeb “‘I,iabili’ty of thel Ai.i1vS~UV§’9§3’1Ce
coi1113a1’1y is also not in disp11tef’»vAsii_yi’ar asithe qizantum
of eompensation is “”cohce.1&n%3cE, .”‘–sfu..b1:1ission of the
learuecl eounselfor tl1el’a”oellarit. Sri Basavara R Math
llléllivglVlAC:;l:”‘l51~E1$V ?_.3fS,00O/~ under the head of
fuitire lossof ea1~’rf1’ing,.._bu”t” glid not indicate in the order
as to i1ow~itha_t iigiire arrived at. Learned counsel
a1’rg;;i.ze'(E _th.at.l takiiig 5% as whole body disability as
‘«.1-.i’1m4″was “sl’iorteh”i’1i’g of the left hand by half an inch,
V¢:oi’i’i’peizsatiori’be modified under the said head and also
to “-awardff.. l<f::{v)l1I'lp(3I1S£1lZi0}'1 under the other heads
In C1 it i()1'1E.'Cl ' abm-'e.
4. LC,&1l’I1(.’Cl couiisei for the responcleiit, Iiisurance
Cc>mp2:u1y argued that the assessment made by the
tribiiuzll just and proper’ and 1’€q1.1ii’v€tVS”-.._ i’3._O
enlizimceiiient.
5. Having thus heard both sicles
the iiicclical evidence of the ci0ct.oi#_wh’o ..\;’§vas..e;m’mi’riei;1
PW3. who had put the whe’lVe’~hVody”d.is2ibiliity”at-l.V5% oh
aec.oii1’it oi’ the fracture cause_c1:Vto_the ap..pell%c1_ntvv:§iI1d half
an inch Sl’1()l’t€I’1iI’1g of”‘thae.,le[t ih;,1i1″<:lV,f the income
at 33,000/M pei'~§11o1'1th"a–filfl multiplier of
'i6 iiizwirig theV.'a-ge' of the appellant at the time
of 2:1c.éc:ideh3:_, tlcoIiipeiisa1.ti'_gun under the head of loss of
f.l1l1.»i'i§*:t?'V e21rI1i1ig"=.c:apaCit.y will work out to 3.86,-400/-.
".i'f':j\=ii;i:*(!s'«l0ses"'–:)_f amenities of life 3. 15.000 / – is awarded.
'i'c'1w;–=.ii'c'is' -'{l'fieVA'l1oss of income during laid up period for
t11rc4c..1iior1ht,l1s 39.000/~ is awarded. Thus the actual
~it*:'%oi:'i;3§:nsat.io11 to which appellaiit wiil be entitled will
iiow be as follows: {*1
9%?
i_..ss>s a.>ff11u.ii’e €3I’I1iI1g capacity 186,400/–
iV1c=’:<"ii<':~e211 expenses 3. 8281/" ~_'
Ai.im2ci12=1111: and mxi c1"1a1-gas ?. 5,00{J}'«
Pain and suff£~:riI1g
1x:.is.a £.)f&1fi1€I'1ii.i('3S '1.._?Q'15,O0O/av , "
Lama oi’ income c,i1.11’1’11g1aid ‘
P(:i’i<1 %'. 9,000/fig
Tomi V Q "~.m";'3s,661/»
(*5. The €3Hh.aI}C€d',?.D:i_O'1.1fi?. in place of
th{.* aiximuI1t4_giVei:i'i'iI:iy the Vi
'I_'}:1c in part' Liability is on the
i1'1.m::'*:221vé'pOmpVai1y.iO.Afj.:1y the aforesaid compensation
Wit.1:iii"-1"E'»iA'i1'1{.€1'€Si,fi'0fH,the date of petition.
Sd/4
EUDGE