IN THE HIGH COIIRT' or xanxamrm
CIRCUIT Bmtca AT IJHARWAD
DATED THIS Tim 1113 DAY or A} % T 1
PRESEM
THE HQNBLE hm.J{.TSTICE n.v.$mfu::mRA
TI-IE I-IONBLE nm.JtIs'rIcE K;rI;_KEsHAvA1€Am;.YANA
,m§cELLArIEoU§ FIR$'I' 1m5;;?PE;§+L;;;€mQ.68§3"[2O03
A/'W m*A%c.Raa «:4./2094
IR M!-'A 1-ae.5s93i2w;3_ '
Between:
THE BRAN{f:H MA?ێ.GE;R,
UNITED :N1:%qA_ i:~$;f~:+U:§23<1'<:;7:'%k<:.A@£UR,SINQANUR TALUK
R3PREsENTE1:a_BY 1'1'-s ' .
THE DEPIj'£*Y M15d§AGER,'{£EC£IONAL OFFICE,
N§).2;'.3, S1%iANKARAN5RAYANA BU:L.mN«::;, '
M.(3,,ROAI),2,.BANGALO'R'§:'56G 001. APPELLANT
{mi wv. 1
SIDRAM RARGAPPA BYAKUD
5&3 =22 YEARS, 00¢; AGRICULTURAL
vC:{}C!LI_£<;;, R/O SANGANKERI, GOKAK TALUK,
% :Z;--'$i¥i_5S£DDAPPA BASAPPA KANDRATTI,
"-«.MAJOR, ace: QRIVER,
A' * .52/0 MQKASHE GALLI, GGKAK TALEIK.
"*3. SR1 GZREPPA SIDRAMAPPA gem,
E:/'
MAJOR, 00¢: AGRICULTURE,
OWNER OF TRACTOR,
R/O SANGANKERE, GOKAK TALUK.
4. SR1 A. SURYANARAYANA
S/O VENKATRAO, MAJOR,
00: AGRICULTURE, %
R/O 4TH MILE CROP A M
SINDANUR, SINDANUR' 'I'ALU}i{, '
RAIGHLIR DISTREC1'. 41f-zm5P03iDI§N'rs
(BY smrosn s. !iATTIi§:iTAG$;= fax R1.
sm MUDIIKAHA 1'¢.%%PA'm., 25%;):-: R4.)
THIS APPI?§AL;:;:sk:?ILE:£) 'UNDER 'SEQVPEON 173(1) OF Mv
ACT AGAIN$'1' " ;J'{J_fE}G:MEiN'.¥f HAND AWARD DATED
19.4.2003 PASS*EII;§ IN nN'@.s:;4'/01 ON THE FILE 0;?
THE CI\fIv1Z;"d{j[}.GI£" ::;gs1*<;--13;:~:) A'fiI--¥;).. AMACI', GQKAK, PARTLY
ALLOWIP-EG THE ?'«:;L,A1zse1 EETITIQN FOR COMPENSATION.
IN mm cites
4_ BE'3:wEf;E1~:~:
% %~%S1?1' S.I?i)§_;=Q%:%&£«-._RANGAFPA BYAKUNZ),
AGEVABQEET 24.YEARS,
oca':::' 1%~€'xf~3iE;"§'*C3(},{3LIE,
'V j « R/(3 S4ANGAN£;~KERI C§{ZiKA;E<: TALUK
i3ELAc;aUg4 :3:sTR:Cr. .. mass QBJEQQR
% §{L{YSR1S§§1§THGSH S. §~IA':*r*:KA':*AG:, Ami}
"
i' A ~. % " SR1 SIDDAPPA §ASAPPA KANBRATFI,
AGE MAJOR, OCC: DRIVER
R/' O M§KASHi GALL1, GCIKAK.
2. SR1 GIREPI-'A SIDRAMAFPA KOLI,
AGE MAJOR, OCC: ACrRIL.,
R/O SANGANAKERI, GOKAK TALUK.
3" *m}_: UNITED INDEA INSURANCE..f30..4LT{) '
REPPD. BY ITS MANAGER, %
BUS STAND RGAD, SENDANUR, _ é
RAICHUR DIS'¥'RICT. '._.."-RES7?€;INDEN*§?S'*
mis MFA CROE. IS FILEI)._UNDE§<'~QRDER 41 RULE
22 OF 0130 AGAINST THE; JU[}G}iE'EN'?_AND'AW.Ai¥iD DATED
19.4.03 PASSED IN Mvc':%«Nc%.8:;4j"2_c2o1,0N THE FILE 01:'
THE CIVIL JU[)GE(SR.DN) {}O§xi,AK;', PAI<'rL1~:f ALLOWING THE
CLAIM PETI':':oN_ FOR... CGMPENSATIGN AND SEEKING
ENHANCEMENT (3F'--C0Is{IPEN:.3ATI'QN7 % %
'1'm<s [%AppE3AL;::%Ar¢ i)k :§::2t§s[ s--§§BJECr:oN COMING 01»:
F014: H1E2ARIN£3i;_V '}'HIf3_ "{§AY, M K'.N.KESHAVANAI~"iAYANA.J.,
DELIVERED. ;e:@LL.QavT:r«:G: %
' " gnrirmimnr
1.
The jnsgirernf tragibr bearing No.KA–37/T~289I has
ftiiisa apgiééi in respect of the award made in
L The crlaimamz has ffied the <:m$s
V V' _obje:{:§;i.;a~z1$v's¢¢1{iI1g enhancement of compensation.
‘}’§1€I’€ is 11:3 dispute that in the accident that cccurred
V’ ..__”V’it1v{:-ivizig the tractor, responcient N0.Zi-cIai211amt su_stainee:1
V severe ifljufiféfilti} his iefi leg which was ultimately amputated
above the lmee and thus the claimant sustained perxnanent
r’:
~ ‘T disability
4
disability. In the claim petition by him before “the.
ha cozitanded that he was a loader and
Rs.3,00(}/– per month and as 3 resuii. Qf
is not in 3 position to work and tI1a€’:.as1§i I;é:si1l_t”£:}§e-ré ”
loss of future earnings. He a1S:}V ‘c:§.aiméd Vc01_apcn’s a”téQu:und’e1″
ather permissibie heads._ ‘1’he ptetitieeii wasVA..{E)pposed by
the insurer of the ofl”éI’1€1§11g– n The ‘i’rib1.::1a.i an
assessmeni: cf thr-{G131 evidence awarded
the fcliowing __
‘1’ové’a1’d.s 931;: ‘afici _;s’ufi”€:;.°i£1g Rs.
T0War(i3__i.03s bf émezfiéies Rs.
T€i3wards 10és= of v_maf;”ri.a:ge
. A “j;)1*ois”p€(§i;s, Rs.
” .fFd1x:s§;1=zis irzefiical expenses
. £%r1<:Iudit}g é1tt€ndan€ charges Rs.
"['€}£§*9§§dé 'I033 :31' future €8I'I}§I1gS
as afesult cf mrinanerit
50,000/~
10,000] ~»
10,000/~
33,095}/' =-
Rs.3,l§,GO{}/~
Rs.4,15,eo0/_
(but. wrongly shawn as Rs.4,3 1,039} – in the judwzaitzt 0f
tha Txtibunai)
“fig,
_ ..1fec0rd::-.3′:
The Tribunal for the purpase of assessing the less git”-fxzture
eaxaijzxg tack the iI”1C{)I¥1€ of thé Claimant at
and the loss of futljre earning capacity at 85%.} ‘ ‘
3. The insurer has filed the .. iv 14′
Compensaticsn awarded by theV.’E’rj1.bui’é:iéa1 i.1mde:§
is on the higher siée. The that the
compermatioiz awarded he;1d % is on the
lower side. _ ‘
4. We .,_ha?ve -‘ counsei appeaxting for the
insurance as {ha c}ai211aI:t and perfised the
‘ natjceé above, the claimant suffered
ampfzt-afgtian iefi; leg abave the knee as a result of which
” ;§’i§:7″*3.”3,a$ Silfiiéififi pemznanemt disability which he has to andtzre
{ha zest of his lifts. There is no serieus disputa that
VT ‘i:’m.r.:§1ain1aI;t W33 a cooiie: garorksr. ‘With {his disability, in our
“‘a3f:)§r:io:}, the ciaimazxt will net be in 21 pasition to war}: as 3
C(){}1i€3. That, in any apinian has resuited in 100% functionai
«W
éisability afiecfing his completa future aartzfmg A’ In
this View of 1:316 matter, we are 61′ the 3211134. 3 the-,9
Triburxai is I1(::~£ justified in assessi11g:=__th€§_.1(§$s Qf 7
Capacity at 85%. The ‘Tribuna1s0u__gh’t iic._}’:i’ave cijf,
future earning capacity at Ciézinxaxlt has
asserted in his evidence ‘*5-53:’ £46 R;s.é>,()£){)/~ per
month, the ‘}Z’r’i¥’::1.2 r:a } calming of the
Csiaimant at $11 the: year 200 1.
Durixzg gvages of a cooiie was
R$.’?’0 1:o ‘.._Rs.8 {\fi[‘§’»i?§;«.:i:J:9§;§yv,fl,’:.: ‘*Th§refo:”e, in 011:’ opixuon, the
Tribunal xs;a7s,__p;e: Vtaking the daily income cf fine
~ at Rsflf) day. Taking into consideration the
r1_a;t1}L§”e_V of.1:f:¢:’«ai”I@¢ati0n Qf the ciaimant, we cieem it propfir ‘:0
ta,}Vf’ie<:i by the Tfibljmal Works 911': to Rs.»4,i28,4C!Q/- as
Rs.3,12,8G{}/– awardfid by the Tribunaig Accordingly,
V ' w'e exihanca C0}fI}p€§{1S8.'Ci{}I} under this head to Rs;.4,i28,4£)$/ ~.
"fly
6. We see considerable force in the {:::)1″1t<i:1',w;.~té.:f:+'1_';.."_(;f;~ Vthg
claimant that the cempfinsation awarded § _
1053 cf amenities ané loss of future 1:';r0s;};§C§.s*aré; '(}I:'I!'1:',i<l$"1"V{;}'7§§V'(:fiI' '
side. Having regard to the factihaj: tf1e._{:iiaimaT;75t s1}{i'ferét1~ -'
a111putatior1 of 1::-aft leg above f.11 M
‘Z. We awarcled a sum of
.Rs,.33,()OCt:,V¢” ‘é’f§:$éV1:1ses, attendant Charges,
Km1spori§tiQfi; e*£:c:., Having regard to the
nature Qf -. E316 by the claimant and the Grdeal
_2§é’h.a§§”z§I1§¢rge1;1e the treatznent and also the pnssible
€x;>¢nsa2s3; ‘V ‘:r3i::;:3i:’ have made, the award 01′ the Tribmml
:__11′:,der”‘€7.%1is,__v}”1e.§~1.§i:iAis on the Icwer sida. We deem fit to ar2_ha:1ce
” ” gs.SJs,%:500/ –.
Thus, in ail the claimant is emtitieci Ea total
Lfiffonapensation of R3.5,’?8,4~00/- as agajzzsi’: the award 0:’
Rs.4,I.5,{}{){}/~ passed by the Tribunal. T9 this extfim, {ha
‘&
crass objection {dad by the claimant deserves to i3c:1 §11Qwt::d
while the appeal filfid by the insurer has no §.La ¥31e
to be ciismissed.
9. Accordingly, the appea} filad i~
is dismisseé. Cross objection vfilgd b3f”t_}”i6: i’ $ Ei;11.:’.)\;’€fi.:d
enhancing the compensatien S’,4§f3/- €13 against
RfS.4, 15,000/~ awarded’ enhanced
compensation 01′ R5. 1,63,A4f}§)_f-: ifiterest at 6% pa.
from this c}a:§é”<}f'pe}iif£io§i::f';iH 'fiayment. Thé insura"
shall daposit R1;-151% erihaj"g§:é§c!V_i:cfii1p:§z1s3ti{::1 with interest within
eight Weeis §:)ef0i*é~~ tjie:
Sd/-
JUDGE
ggj/W
EUDGE