High Court Karnataka High Court

Divisional Manager National … vs Sheshagiri on 19 February, 2010

Karnataka High Court
Divisional Manager National … vs Sheshagiri on 19 February, 2010
Author: Huluvadi G.Ramesh
IN '1*1A~H«: ma.-1~: C(1)UR'1'OP' KARNATAKA,
CIR(_?I..__§I'_1" Ij;31':',NCH AT GULBARGA 
Dz\~fED 1\1«11$-:. mrO~: Igm DAY OF FEBRUARY 
BEFORE O  '"

THE HON'B1,;~: MR. JUS'.E'ICE HULUVADE G.   A'

MISCELLAN E( ms I*'IRS"I' APPEAL ;\IO_t4<.;a9s/2;o(5f2'   

C/W  
MFA.CROB.NQ.53/2'QO&3_

IN MFA NO. 14993/2007(M\[)

BETWEEN:
DIVISIONAL P\¢'iAi"'~¢:OA'<<.1£+:1-<1 _,     :
NATIONAL Izxzssfigsl-';;r'x' %::.:_r-s:'£:(;»._LTI_),  
DNISIONAL ()IjfLTI('i"1*§',__ Ifs1'I-...,jTO.O'NI_)'1_  V '
COMPLEX: S;1'AimjON I-IOAD.' -OULBAROA
NOW REP;s:3Yt;1'1'$;"1-;?£:O'IONAL NIANAGER
NATIONAL [N811 1--<ANc1--:. _C:"O,__ L_TD..
REGIONAL OI~'F-'I£'.f.['<:.;.,SUBI--:IAI?A.M COMPLEX
144, M.G,Rc)A1_':) 1.3AN'O AL-OR«:«: I
 ' . .  ...j--'d3PELLANT
_ -- {BY SRL._M; VSUI')I~ iARs1»1AN. ADVOCATE)

1.

” »SHESH_A.C.I_}’1I'<A<O:'1"1-HONER
"-R/AT H I13R7~E_E 1-: (j?( ):VI 1 'O U N 1)

(':ULI-SARGA

W.A;Jiij S/O I3i.3I§E§3~£Z{)7
RE}-“-{z”x§’»-‘{‘i’ ‘;’£;”\£},?\{{. G U 1.–[3é’aI’~2{7zI’\

3. MOHD RIYAZLJI)I)!N’
S/O MOI-ID MATE:>.. 28/i8;20Q:i “f’-ASSED IN MVC
NO.749/05 ON TIN: I+’H.I.C OI? ‘l”HE “fi’ADD1_,.’C.’1fJ’IL. JUDGE(SD) &
MEMBER, MACT. GLsIIIIARGA:Aw1ARO.ING A C(3.1\/IPENSATION OF
RS.3,09,000/~ wm m’fI;?’:–I’2Ia:s’r @ .60/o’«I?.A;j_’~– ., _

IN MFA.cRoB.r-To.53};2:o0S”5Ai’,I:;A7 V

BETWEEN

SHESHAfG}IR,I S ;*g_)”‘\rTj}3;NI»Ie.AO JOSHI
AGE: 37 Y’IAa:AI-<53. O_C(::: PRACTITIONER
R/OHEI-QLJR'£10M.P()UNii5. STATION ROAD
GGLEARGA I I
' A. """ CROSS OEJECTOR
» ( *Y_SR1. 'L;,'.I3'§~-IIX.'5I-I MALLPUR, ADVOCATE)

ANTI"

1. . WAJID S’:/O’VI?-31…:RAN(j>OI)IN

– *-AGE: M_AJi~{)R._ (‘”}(“‘(“.: BUSINEESS
” “R/O. HNO. 1–s:’I;~:I§:O.IAA:2.(I7
RE_HAMT 1.\sAGA;’-z
_ C<UL£3ARGA

N"

he has not suffered lriss oi cziisabiiity of 15% to the whole body

and ()()mp€riSatiOI1 is: ;-iiso on the hi_g}a.er side, The elairrianti

for enhaiacement of 1119 L’.(..)I’J1p(3l”}SE1liOI1, has preferredovethe

Cr0ss–Obj eetiori.

3. What is beiiigg; i’1OU(‘0d is the e1’e;irfiant«Ashowii.tohave.

sustained 50% of (‘§iS2_tbi1ii.}’ to it to the
fracture of the right tibia, Vii/Vfi1″_” of 15% could
be taken to the wholes.hody:x”‘Iihie by the
Insurance Compaihf tE.1i:=.« ij’t.h..”:it”‘there is no loss of
earning . .

4. for claimant/cross objector
submitted thatt”Joi’ leg and shortening of one
ivr_1ch due» i”i*;-Eta;iy,__A1i’1_e1*e is no error as such committed

by ir«it”i’i:.._:”i’;,g’z1i'(1 to the percentage of disability, as

is’ “Ci’iffivC;,L1.K’_J’;7V..e:'[V’rH’ tll-’16 claimant to move from office to

_h*-x_/hartious triiauoais aizni C(}1i1’f’S as he is Tax Practitioner and

‘: 1’S”a Income ‘i’;-is: pz_1_\_!crc:.

(3

5. Aithcugh 21 is mritendcd that claimant has not

produced any c0g_{em :>.vici§§;;3:<:(éi_':.§L:sM incciiie would be
affected due to accident. In the
circumstances?' appears to be on
higher side amenities no substantial
compensatioii i%;¢»..i-at2-{ax:;.ii%dd§d. The amount awarded on

thj'eV'1'1ead'-oi' inss =91' intai'i*('*"'ezii~i1i1*igs appears to be excess and

that"'.w'bulVd– 'svLtv1'y¥{g..iii.1t.(i with compensating for loss of

d’.V_»’A’aVn1enities<<tm'ii'. in the circumstances, the

""e:)1:<1b'ensat:ien__Ai"edu<'"

The appeai fih-‘(E by’ the I._11s1.11*e1r1cte Company is allowed in

part

The cross appmi filcml by the claimant is %

INV