IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE mam DAY or 7
BEFORE
THE HoN'BLE MR..;Us'r1cE if"
1 M/S UNETED 1rJ_DIMxsu»RAz§cE CQ.._Lf§'D
CHITRADURGATTVHRQUGHITS _
DNISIONA--L'OFF'£CE._ 'V '
MARU'I'HIGALLi-
BELGAUM», - _ APPELLANT
(By srizsmgc : s1sHi§Ie:g;A1'LA, AW. A M VENKATESH, ADV.)
V '. V . . . . .
1 L§.mf.APPz=.._ MUTNAL
'AGED ABO_!J_*_I' "YRS
occ' NOW NIL
R/AT NI..§~'F-'ANi
'i'Q cmxonx
.: .. Sta-T._B S"P1JsHm1.A'r1-IA
-- * wzo ;'3.S.CHIDANANDA REDDY
'.xGE"mAJoR
% V (1200 BUSIENSS
" S-2/AT sm TRAVELS
HEAD ms?' omcaz ROAD
CHITRADU-RGA
3 THE MANAGER
TATA MOTORS L:rD.,
mu RSI! PURE BANGALORE ROAD
NH 4 D1-IARWAD
owns:-2 OF eons MINI TRUCK '
MH 12/645
4 THE NEW INDIA AssURANcECo--~1;rD
BR FORT Muum V'
THROUGH 'r:s DIVISIONAL OFFICE _V V
CLUB ROAD V --
BELGAUM --_ V . " Rasvonmunsa
(By Sri/Smt : MAMATHA ' %
=; it:#1|v.i.;-ii",
THIS MFA --I_S'».F'§£.,ED U4/s~v..'173{1) ca? MV ACT AGAINST THE
JUDGMEN'I',.AND_ AWARE-Jw.DATED: 22--;4..'2oo5 PASSED 1!'? we NO.
1945/2005 on 'I'HE.Lj£7'ILE3.OF.4'1"HE ctvn. JUDGE (snow), MEMBER,
ADDL.MAc'r;.._ :HUKKs§§2, " .Aw.4;\R-pine A COMPENSATION OF
Rs.6,14,2oo/4.-. wrm ~1N'FER_EST6% ma. FROM THE DATE ore'
PE'I'}'I'ION 'r11.z, REALISA"I'lON. .-- V
1 .M',*.s«UNr;%_E.1_3 '§NDiA INSURANCE co LTD
CHITRADURGA
THROUGH" yrs DWISIONAL omen
MARiJ'I'I--'~;I GALLI
" .BELaAL:M APPELLANT
A : S.SHRISHAILA, ADVFOR SR1 A M VEHKATESH, ADV.)
' ' ' . , SANJAY mama: JADI-{AV
AGED ABOUT 26 YRS
/' K
R / ONIPPANI, TALK} K Ci-IIKODi
D§STRiC'¥' BELGAUM, NOW AT I-IUKKER!
2 SM'? 8 S PUSHPALATHA
W/O B S CHINANANDA REDDY
MAJOR OCC E3US!NESS
R/0 SRE TRAVELS, HEAD POST
OFFECE ROAD, CHITRADURGA
3 THE MANAGER
TATA MOTORS LTD" *
ABU RSII PURE BANGALORE Roxuq»
NI-I4 DI-IARWAD %
OWNER OF GOODS Mrmraucx " }
MI-£12/645 % '
4 THE NEW ENDEA ASSURNCE Go 1:11) "
BRBOI?I'MUMEiAi-. '
THROUGH D21it31oNAL%o*PF1cg
CLUB RoAp;E~En:;.A;5M RESPONDEN'I'{S)
(By Sri/Smtvxi' N "suRi2ri1§:é;m%VKU§&A § JF'C.>R R3 3
" V' V' " v ¥_:}'ittn
Twig MFA 1sV"p*:2L.§;p__':J/3 173m OF MV ACT AGASNSI' THE
"J11a9
award passed by the learned M.A.C.'I'. in%%§avc.m§;194s%
and 1972 of 2005, oonsequent1y,'--v._a':"*~.gt1n1V"cf
Rs.6,10,300]- has been avwazxxdedfia in both
these appeals and direcmd in pay the said
amount together date of Em of
the claim peti£:§or4:§"»vt§1i::_:é{L1§_¢ Assasang the said
order, mc;%;a;pg5¢1ia%i;:; up with these two appeaaa
on the s1ia:':-- capacity taken as 30% am
both m;M¢ases%--sg%ass¢s$~V m::%'mmm loss of emnings Tu tntafly
ought to have taken the ma d'
_ in respect of 1" mspondmt in
at 50% but not at 30%. ®
head 'pa1n' and sufibnng" is also on the tuner'
' V? A , it is argued that the Clam' 8 Tribtmal has awarded
under the. hem 'future loss of wing' by
H ' A» Hlafing into oonsfi creation that he suficrs 80% of loss of earnmg'
mpmity, which is inoormct. Hence, thcsc appeals.
2. Heard the arguments of the »
the appellant] insumr. Nam xeprmcntsvlfgr ::ff
3. Afber hearing' the of .em'n3'V vfor %'
thc appellmt, the subsiantifal for my
consiieramn and dacision _ DA 9
a) Whether thc, the 'l'ribt:nai 'n1
MFA.9e$a']é®§ is jusmmd?
b) of Rs.4,60,80o/-
and also towanis pain and
justified'?
4. not disputed about the injuries
by; the iixespomenz in both the appeals. 1-t
Iti-gt: appeals have susta'med injinim in kg and
7'Ex.P.s is a mdioo legal eenifime issued by
cxfshantha Nursing Home-, caoamk. Ex.P.7 is the
which discloses about the injuries suswéncd by
injz-mad. Subsequently, whik: undergoing treamcmt,
Gokak and to that amt Ex.P.3 came to be issued by the said
/
5
. _'
mmsing home. The photographs havepeexz
his right leg below the kncc hm bce1i,A:an1'p;:iA.%iat'£:t§..: to ii
the contents of Ex.P.8,-- 1"
disability of right lower limb. ébngigdexutaion the
average life span ofthc hes to suficr
for another 40 ycgzs has to depend on
others for each awazded tmdcr
manned af mm of Rs.75,00G/- is just
and any reduction or
_As 113%: awarded towmris future loss
"er wrmngf 'tyV, it"is cm that he mt right leg below the me
«on of the fmily members like wifi and chfixvcn
11; to face the diaicumes in neadmg 1.-cmjmvma life.
the doctor who has issued Ex.P.8 wmmxi certificate
.' jsflthat he} suficrs 80% of permanent dual)' ility. since' it is a
" injury, the amputairb n behw knee with' stump
' exceeding 12.70 czas as per Hm No.21 ofthe Schedule-I Part-H of
,,,... A',
.5511-I-"'
the Woxkwfi: Compensation Act, L9235_ »
cxpocm to ibllow the schedule injm'iea:;._ms3'
of earning capacity as it is a V
loss of owning capacity taken by on the
respondent/claimant is 4:9 under the head
‘loss of earning the age, mi of
the R§1.2,88,000]~ ‘ but not
by the ‘l’1’.m’u:nal is
liable to amount awanied and-<:r the
other head; ms! does not require any
Therefore, 1*' mspmmdcnt/claimant is
to_ of only Rs.4,41,300I- as what
by the Tribunal and to that extent, the
appeal bc anowed Em pea»: by the award
shy mum. m amount of intcrcst awarded is in
with law and does not require any inter£ez'enoc.
M ' »-5. The pt msponzicnt/claimantin MFA.No.9059/2006 is
about 26 years and he slat? sustained s1mflar' type injunes' .
/ff
-J
_ . /,
cg.-~”‘
As per the evidence plmod on moord,
amputated above the ebhw. rm; No.52-.,of *3
Workmnems Compensation Act,’ “1923
amputation bekaw shoulder with ems Ema
tip of acromion the atAA8V€A)% but the
Comm1ss1o’ ‘ net has taken it does not
mquim any towanis loss of
mmmm.
‘7. 11% not awarded my
compensatien ” fcf expenms. If the 1″
zespondeagt in had filed appeal ‘ the
hy the Tribuma, this Court
the same but since tmy have not filed any
,____appeai’ A clann’ mg’ h1ghe’ r compc21satt¢m- ‘ , tibmefime,
appcéi .mfiA.§os9/2096 is liable to be dmfmaa as them b no
sfibatgnagl qticstion oflaw invoived in this appeal.
,8; bar the foregoing masons, m’A.xo.9emmooa is allowed
The jucigment and awaui pmsed by the lmmd Addl.
x§Acr.Hukken’, in Mvc.No.1945/zoos is hereby mecmw . m
E. ,3
‘ im.
compensation awarded by the °’is ‘
reduced to na.4,41,aoo/- together =
the date offiiing ofthe ciaim pctifizm =
HFA.llo.9059I2006 insurer is
hereby ‘ ‘ _ V A A H
The appcflant[insurer._ii1_ dizected to deposit
the entire anocmed Fmtemst till
the date of today. The statutory
amount Veappellantlinsumr, shall be
for payment. The excess
amount if -Vde912o:siteA:i–._stiy”‘;1:1Ie appenam in MFA.No.9058/2006
‘V ….. .. ”
Sd/-I
Judge
-. f’MvsV