IN THE HIGH COURT OF _ CIRCUIT BENCH AT GULBz".§(2r1:%;':: « DATED THIS THE 27TH A:_;L;us>r%% PRI_§_)SEN'.P_"" THE HONBLE MI-2. Jfisdficg RAD THE HON 'BLE £§;s1:?§:ENIvAsE GOWDA :5: 1579/2004 (MV). BETwCEN:CA%fiCCjC%;, " 1\/Iast:§i=.Si~1'1nvc-14.5,' 3 . L .. C : S/o Vecrashctty, » V Aged abo1.1t;V9Vye.ars, ' OCC§upa1:io11: 'Nil, * _ Resident Cf.Vifl1a''I"pnr, , Talukz Hutnnabad, Disi:;tiCt:_ E'».i"(iar',*. 1 '1_'hi(Cu'gh"h1s.natura1 G-u8LI'dia;1ff;:xfl1er Vet-':-rashctty, S/0 C'-hzmdrappa, . Agcd about 32 years, Occupation: Labour, 'Residcnce of Vithalpur, Taluk: Humnabad, '"Dist1°ict: Bidar and New residing at Basavanagar Colony, Bidar. (By Sri Basavaraj R. Math, Adv.,) > AND: 1.
C. Narasa Roddy, V
ownerormmy,
Bearing No. AP-9/U’4iZ.289;i ” jé
5-2410,
Raisaie Abobulla, — ”
NLJ. Market,
Hyderabad, i
2. Nationai
P1ot No.6,’ P1.1l1ir1i. ‘Complex, —
Opp:._APMC M$i1’ket~Ii,i.__ = ‘
Phase:-11,” Sectgt’-194C,__
Varshi 4460 705,;
Thmugh it3,BI*ai1ch Manager,
vlaigtzioiial msiniangcv Company Limitcd,
A “‘rari§:h f:3édar (Near
‘ B-asaveswaf Circia,
…Re.spondcnts
_ 1_(By ér: sangom, Adv., for R2)
~”I’his Miscellaneous First Appeal is filed U/s 173(1) of
M;V Act against the Judgment and Award dated 29-11-2003
-passed in MVC No.185/2002 on the file of the Add}. Civil
‘ Judgt: (Sr.Dn) 85 11 Add}. MACT, Bidar, partiy allowing the
claim petition for compensation and seeking enhancement of
compensation with interest at 12% P.A..
This MFA coming on far hearir-‘ ;
RAD. J, delivered the following:– > i j _
-sJ’lV.TI.)(‘il:I§.Iilj:i’v;_”‘–
The appellant — petitiorxefgtt minor
aged about 7 years, cf lag above
K1166 uPte thigh. M A . ‘V
2. As pct if the total disability
win he 80% by the Tribunal. The
notional t’:_i;’V be assessed at Rs.2,10()/-
per mm;1t11.” .SinCc’ is being assessed on the
basis ‘xzatinriai accelerated benefit of aimost 1 1
the petitioner whiic assmsing and granting
neutralise the benefit of acceleration, 3
VV”1:1ui”tip§ies a.fetieductcd and 15 multiplier would be just and
4.”;;:t§§per__’for'”t.onsidcri11g the loss of future earning capacity.
“of incame proportionate to disability would be
t%R6;1(680/_.
On the reassessment of evidence, petitioner is entitled
to Rs.i,O0,000/- fer pain and sufihwiiag, R$.1,00,000/* for
QE/
loss of amcénitics, Rs.25,000/- for
J ”
expenses and Rs.1680/- per moiith ‘
multiplier m Rs.3,02,40(}/- for __Io5égi”” futtuii
acczmnt of disability, _i’o:rV” 01;} marriage
prospects and IQs.50,000«i’cir rciiliiccment of
artificial leg, from tjirie to is entitlcd to
a total c£)mp€;i34$%}:ti¢in.V:3–. A – as against
Rs.2,16,60G/- On the enhanced
interest at 6% 13.3.. from
the date of
3. oi; éiihanced coxgapensation shall be
the: minor attains majority.
accordm’ gly.
Sd/-~
Judge
Sd/-*
Iudge