High Court Karnataka High Court

Sri Krishnappa S/O Nandappa vs Sri Ravi S/O Kempanna on 13 February, 2009

Karnataka High Court
Sri Krishnappa S/O Nandappa vs Sri Ravi S/O Kempanna on 13 February, 2009
Author: V.Gopalagowda & N.Ananda
 , A1. Sari-iRa.i:i

IN THE I'§IGI'I COIERT OF KAR!¢EATA.K.A AT BANGALORE

DATED 'i'HIS THE 13% DAY or FEBRUARY 2099
PRESERT    
TI-IE Ho1~I*BLE MRJUSTICE v.GoPALA  if   

THE Ho1~v3LE nm.JUs*rmE  '   _ _ 5
msc.r-*ms'r APP§:___I§g§50§"3'1   J
BETWEEH:  A % AT % I VJ

Sri Krishnappa
S/o.Na11dappa
R/Qlslamapur V 1   1 

Chikkaba1}apL;2"'Fg)\%2'n.  2;   -f"v..._._§..Appe1Iant -

 {I3ykkS1~1'jk$.1?i:sasé:m§e;th sabarad, Adv.)

" * «S'fo.Kémpa1ma

 ' ,Gpp;«B"us Stand

   

'  _ 2. The  manager

 National Insurance Co.Ltd.,
" ..1Z)L.O.V~.= No.72

" VUzfi1y Building Armexe

 Mission Road

   ;Bangalore 560 027. ..Respondents

(By Sri H.S.Liz1garaj, Adv. for R2)

This Misc.First Appeal is flied under Sec. 173(1) of
MV Act against the Judgment and Award dated

3/\) , C.Ar;”\-1»–{»’%L’\C’-“I: x_,

2

12.4.2005 passed in MVC No.4858/2004 (311 the file 0fX
Add1.SCJ, Member MACE’, Metromlitan Area Bangalore
(SCCH) partly allowing the claim petition,-‘–.,for
compensation and seeking enhancemergzw T *- ‘ of
compensation. V v

This MFA coming on for ”

Anand, J1, delivereci the fo1lowi11g:h-gum

Junow-JR’: s 5 ‘

This is a eiaimanfis for of = L’

compensation. We have hea1fd..VVfi*1e’1ea1z1.eti-coirrisel for

parties and we have beet: records.

2. The fizadi i.1:1j1.1ry of right
lower limb of right lower
limb j’o.i1’1t. The claimant had also

suffered fi*act21re” of the right side. The

medics} 0fl’1cerx’has_ assessed the permanent disability

C0-km-GEL

Vrviséa-_vis V 1o.s::~._o;f ea.rn§.z1gAa.t 66%.

A ilearxled counsel for both the parties would

coiaeede that the assessment made by the medical

. o§’ficer5is proper.

§

4. The claimant was aged 32 years at the time of

accident. He was working as an electrician. The

Q/\} _ 1_…,fP«. mG{/\, I

Tribunal has assessed the earnings of the claimant at
RS1]?/(300/~ p.a., which, in our Considered
inadequate. Having regard to the age and _
the claimant, we assess the 6 $ “=
Rs.3,0{}O/- pm. or Rs.36,000/is
earning capacity would be RV:~’s}2«..’..1_V..,6()V(“),’.. .
having regard to the age of adopted
’16’ multiplier which,’ i;1;flo1.1i«;VfL. not cail for
interference. Ttitts, earnings
would be 12 x 15 ).

for compensation of

as.3,45′,(.oz)/–V “loss of future earning’.

‘1I’he awarded compensation of

Rst.V5;ODO;!”– tewards medical expenses, conveyance,

attendant charges. Having regard to

t _ the izatttre -rftinjmy and expenditure incurred by the

ei£a.im_’a1:.at’,V.the same is enhanced to Rs.25,()OO/—-. The

has not properiy assessed the inconvenience

“fie

Vt “w’fii(:h claimant has to sufier dmmgnrtest of his life. The

V

t sum of Rs.25,000/- awarded by the Tribunal under the

head ‘ioss of amenities’ is inadequate. Having regard to

the age of the claimant and pain and inconveriience

which the ciaimant has to suffer during rest of

WC award a sum of Rs.50,00()/~ under the ~

amenities.

6. Therefore, we accept theiiaijpeal ‘V

impugned Award is modifie’£i;:._”The of
Rs.2,27,750/~ awardedjev eiihéinced to
Rs.-$20,600/-. The enhaneed shall earn;
interest at tne;e% ‘_Vofv;6% “d-aie of petition an
the date of deposit shall be

t1*ansm:7{£te(i fortliivith.

‘!\ /

i _Sk/i3;)y},7_?L2Qii’§}’~A