IN THE HIGH COURT or KARNATAKA
CIRCUIT BENCH AT DHARWAD » ~ '
DATED THIS THE 18th my 012' FEBRUAf{§f.2Q1(j % ' '
BEFORE-
THE HON'BLE MR. JUSTICE-._A;s. Boiégwreg " K
1VI.F.A N0. 130753006 :--zs\.r.t__'\_i_;-_'_= A
BETWEEN: V' V' A
Jambunath, S/0. Timmzifinét " --
Age: 29 years, Occ: AgriGu1,t_L;rist. A ' '
R/0. Chicka Anthapur fiyillagg: " "
'i'q.&;Dist._ _
' '- " ...APPELLANT
(By Sri. cr{am:'.iir,§sghe:§ar._15E;~7Ea;t£1';*Ac£gz.)
AND:
1. The Drvismal' Managcfi'
United i2idi_a I'nS'urai;-ncé Company Ltd.
.»EJ:iviSAi0na1 ()§fi.r.:E, (Jpp. Radhika Talkies
"Ragif'1aVa(:har%. Rdiid, Bellary
,, P; Aj'ayVakVu1_1i;;.r, Major
' -P1'0fj1'ié'_:(__)r"Qf'M/S. Model Transport.
A .__Behind "Afshirufad School
Carx'-tQn'1:{ae11t, Bellary
9 run 4
... RESPONDENTS
{B_\j i3ri. Shrecshail, Adv. for R1, R2 — nofzice D/w)
J26
Ix)
MFA Is FELED U/S 173(1) (3? MV ACT A(}AI.Ej€’S’fIf–.Ti{vE
JUDGMENT AND AWARD DT. §8.08.2006 PAss;E1J _
z\:o.729/05 ON THE FILE OF THE :x»1E1v;1’s’E::2:.,vi1jxg:».,e{§;’;If:1{ _ V’
BELLARY, PARTLY ALLOWING T}fIE”‘CLAIM ?d3i1’n’1*I:*:c3’1\:V V’
COMPENSATION &, ssE:KINs7._ I§’?€¥iANf;dEM’E3N’F::”d~–..’
COMPENSATION.
THIS APPEAL COMING F’ OR ‘Am/1£ss1foN THIS
DAY, THE COURT DELNERED THE:.._FQLI,.OWEN’C}:”V
-~
The _Vai_pp6;i§’i’s_r1L.V befors’ ut’r”1″i;s Court seeking
erlhancement;'{;o1np’ensa:dtion”ss against the sum awarded
in MVCL, N¢).’729’/’2,C~OS..d. h
_ 2. ‘1;h<:: appei1aAr:.t,b'hs;'s suffered the injuries as indicated
in._'th.e :V§7.()L1_I1d cér'tii".i:1.at,e, which was marked at EXPS before
' per the medics} records, the Claimant had
sustained–.V.VfraACti1re of matacarpal bone of Eeft wrist and other
i:'1j1,4i£*id.e:s..&V 'insofar as the said injury, the Tribunal has
axn:a_:déd 21 sum of Rs.20,000/~ towards pain and suffering.
the doctor had not been examined nor the disabiiity
V' '""c.ert.ifi(:ate was pr«:)dL.'zCc~(i, no e:1.m<')Lmt: has been awarded
towards 'loss of earning Capacity'. in the facts and
Circumstances of the instant case, ié is seen that inst)_f&r as
the 'loss of amenities' which has been gran..te–:i.i_"
Tribunai, the same is or; the lower side and .a_si's1gChi,"':i' s1im_
of Rs.1O,OOU/A is awarded.
3. As stated above, theerdoctofwéis note.e-§{a_r1iified’3aihdi’
disability Certificate was not preéliiced. faer, remains
that considering the nvé:itL11f€ of the s’-sy’oeia.tfion of ‘the Ciaimant
and the nature of in_§1;i~riesif’sijffcre’di;f~.there would be
discomfart .ric’)’gt ia\i’ocai.io’i:1. but aiso in day to day
activities. ‘– 0%’ Rs.20,000/» is awarded
under thei”s_aiid_he’a,_dii’..;F’urther, to take Care of the shortfaii in
the.,;snfiOL1nt gramed towards compensation during laid up
period and nourishment, in ali a sum of Rs.5,000/«
4~,°’1’heirefore, the claimant/appeiiam is entitied to the
?;Of.;”;1i €1*’}’1§i.HCCd Compeiisaitiion of Rs.35,{}OO/W wiih interest at
same rate as awarded by the Triburzai. The enhanced
is ,,_aimoL2n{. of Rs.3L”:3,(){“)();’– with interest shall be deposiied by
~£
the Insurance Company within 21 period of six weeks from
the date of receipt. of copy of ::his judgment. On ciep0s_if;the
entire am()LIm shall be’ disbursed to the <:1aimam.;""* «
In unrnseofthe ab0Ve,the appaals%a:uiscfiS§pSéd Oi
No order as to costs.
%
%%1UDGE
gab*