High Court Karnataka High Court

Dinesh Kumar vs Divakar on 27 May, 2008

Karnataka High Court
Dinesh Kumar vs Divakar on 27 May, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH COURT or KARNATAKA, BANGALORE':   "  

DATED mxs THE 27'" DAY or Mav,~2oo8_@ " f  ;  %
BEFOIE  A    _   % I
THE HON'BLE MR. JUSTICE AS?fi§i(..B. HINcf:1Ge'R1    

 

Bl-3TW%

Sri Dinesh Kumar    _  '

aged about 37 years _    V    
S/o Povaiah i  1 .   V V   
Residing at Gun1naga;"   V ..     .
Mary Hill ' _ --::_ 

Mangalore _ ....   ' "

     ..Appeflant
 ~. lb'! Sn'. *§|"ridhatt_fi;..Advocate]

AND

1.

Sr: Divakarg’ ‘V
Ad’?-ii, aboiIt«:.22._tV¢3$|’$ ———-

S/_o Shivai3atha” ‘

Resident’ Of Mary ‘ Hill

Manoalore ‘

he Unitedindhw Co. Ltd.

Bridge Road. Batman-.a

-Mangalone 5;-5 em

4: by Branch Manager Res eats

T _ ‘ thy sn 5. Krishna Kishore, Advocate for R2]
” Miscellaneous First Appeal is filed under Section 173(1) of

Vehicles Act against the judgment and award dated
“.?.2V.”‘:9.20G4 passed Ill MVC N0.205 Of 2002 on the me Of U18 HI Addl.

District Judge and Member MACT-IV, Dakshlna Kannada, Mangalore
partiy aliowing the claim petition for compensation and seeking
enhancement of compensation.

disability at 30% in relation to the iimbiand states

appellant has difficulty in walking, cllmbing,msouattih”g”‘

heavy objects. He further states that there ishardlyhl

of ankle movements with extensive anckerino of sl<inean.dVylossV

of bone. For the trauma that the appel:la:nt__ha:s in the
wake of suffering these injuriesKFand«.V: {find that the
awarding of Rs.35,Ooe/_-V only)
towards pain and award a further
sum of Rs.2o,ooo/9

8. was a mason In the City
of Mangalone, it take his dally income to be
Rs,_1*2.Q/_- ovnexh”u’nd.redv twenty only). Further, the loss of

futureea.rn:–ngvcanr:ot’ be assessed based only on the medical

3′:”e:y_l,dence; .’l’l:e profisslon or avocatlon of the injured person has

_ htoube taken’ linto account. For instance, while the lmpainrnent

of:thejljllrri’b”«wonld affect the life-stvle of a teacher or a legal

adversely, it may not throw them out of

altogether. on the other hand, the serlous

.V.”»*lrnpalrmeat of a limb may totally throw the driver out of his

employment. In the instant case, I am concerned wlth the

KZEM

effect of the physical disability upon the reason. the it ‘=

doctor has deposed that the physical disaioility relation ‘to’

limb Is 30% and in relation to the.»w-hole body is l

12%, the Tribunal has taken it to be may
still be continuing to do hisvtnasonlry but yvith his
reduced efficiency and, a fallwlnjis. the civil
construction market: ‘of the matter, I
deem it necessary at 20%.

9. Takan;; his R’s.a,soo/- (Rupees three
thousand six hundred the loss of past income
towards theygjaid-_up to Rs.21,600/– (Rupees twenty
Sirnilariy taking his income to

;_._be RS:’:3¥6V((jQ(‘I;fi’ and age as 34 years and employing the

tvreltevant rn’ultlpl_§e:’-oft 15, the amounts awardable towards the

it .futur.e”~eaminas on account of disability, come to

[Rs.3,soo/– (income permonth) x 12 (months) x

;(tr:u»!t:;§3lier) x 20/100 (disability percentage)]. The Tribunal

‘avrarded Rs.10,600/- towards future medical expenses. The

doctor’s evidence drops enough Indication that the appdlant

QEH-

institution of the claim petition till the date of pa}*md§1t§:’A~~::Thed»”

order.

12. This appeal is allowed In port::’*vNo”orde.f ‘asvto

Inn

office is directed to draw up the modified ;:a!wafd’A.Ifn”teffr§s–:of,1’