High Court Karnataka High Court

D S Panduranga Shetty vs R Venkatesh Prasad S/O M V … on 13 January, 2010

Karnataka High Court
D S Panduranga Shetty vs R Venkatesh Prasad S/O M V … on 13 January, 2010
Author: N.K.Patil And Gowda
- -----«--- vw --v-vv--W-~ -M-"M "VG" CCXJRT C1' KARNNTKKA HIGH COURT' OF KARNATICKKIS 'l'¥fiG'H'C'O'U'§

'- wwunyy-.§Mr -nHn'lVM!-HRH  l1M.'.fl"'I \..l.'..)iJlI' Lil' l§flflI\£'fi\1'flI§fl

m THE HIGH comm': GF Kaammxa AT BAKGALORE
mzrmn 'mm mm 13% my cm Lmmxaxv 20 :9  
THE HGZTBLE mix. warren N.x.PA'm;§ , T'   
THE Homsm mawsncz 9. smmm  _ 1

   

3/9. Late D.812ryanara.yaxi.:  L   
Agaéahoutésyasxs, '~ V  1  ' "
ma. 1%. 253% h£4£1~.'?r;R<:a&,,"'- 
Kanekapura.    r 

tfiyari       

1.

R vmkatfw-Vh”Frssaéi;

Egfa. ”

Rjm 1r’E33jI-I;

_.. _ 19% €k1ass7,;3.’i? T.B1::w:’:§;, _
;§1y&::3.a§Iéfa, 1.

$0; Ltd”

33!}; 335$}? «3f,;_~I_ Vimya
Qmglmg Rnad,

V VV . Bmgalerwfié
‘ifijyiizs gggg wfi Eaagenémts

” “6.K.Rafiahi,1§fiv. fmR«2}
_ -_R1.e fiuvifziea dispmseéwfihvfa dfifii 0$.;;:.2am)

A

J

..,..,.v-. —-..u- vuv.-rn.n\s an |\I”|I\l’!’|Ii”\I’\.I’\ f’Il\13″‘I LKJUKI ‘Jr

cf appalhni b%re the Trihurmi

mm ma :3 mm: Ulmm 3301193 179(1) 03 mi ACT
AGARKST ‘m3 mnemr AH!) swam mama 5.7.2995
magma m mac xe.4ao4;2e»o2 cm mg mg GP’ .-ma
mnmom men, mean mmzv, mum or yawn;
causss, Bweawm, mm? auowma ‘mg
mnmcz: ma cazarmsawsox as smms mums : ~ ”
cemmaaztmx. _ =

u.x…wvm .3. nsuvaxan ma mLI.ewmG:-» ‘_
Thia appeal by the cIatrne.n’ : :’t-sin dame’ A d. the

mm mm acme on ms: KE1§1§1’flGv’—-‘1fl{fi1§’V::I)g$Y,./,v” ‘* ‘V

3%” t and award xwc
No.43o412oo2 on the %%fi:¢kk Judga,
sman Tribunan far
mum that, the
eampe§lai;’ge<::Vcf~ awardeci in fawn: sf
the claim far Rs.1n,m,::m;.–, is

_ aged about 83 yaam and ciofig
' He was hale anfi 'Tm: an
at azbaut 3.30 pm, whm the appeiiam wag

/

_._ t%3"

HIGH COURY Oi’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COUW

prweasadmg in a. scxtsotar ham ma. KA~O4!E-2801 as a.
plfinn rfiar from smith m rmrth ciirmtion at Jayangiggr,

a war hm:-Em Ragsuamn No. KA-as/B5701
the app-tzaaite ciirec:t:h::::1 drf& by its

speed in rash am nagfgent

wrczng aids anti dashed awn’ _ t l.]a»m _.__ A’

the impact, :13: aprpellant amtfifiied ts ‘V

bath bangs of him Airgun-sm,
he was admfl in thfi far 8 daya
and % hszmpitnl as
an :2»: a paint!
sf 1? 11,_, gamma in the
hmpital an of right eye

aué mmtw hehaa
to th3 af bath bonw sf

for 3 mum at: dmw
ma fmmiz is kg cam that he

.Vv~ -u-unnuncnnrl nvun %.,L)|,,}!Il ur fiflflflfllflfik

_ ” as-mfierable 3&1: tewards madieal
‘fie , fined mad athendm

.. … “V… . «.1.»-‘ V-W-Iwpnf

/~,W

. nu. – uwvnl vr Ixnmvt-\u’~\l\I-\ Hiufl COURT OF KARNATAKA FHGH COUR?

chargm, On acmunt of rm irtijuriw austainaci in the
mam, am appellant filed a claim petitinn b&ra§T tha

Tribunal mimg ccumpenaatixm of ”
agam’ tthersasptmdents. mam’ c}a1m’
coma up liar comiéisratien

oamzzm, me Tribunal, in gr Hf ,

the am} am dacmmantary
nmbméal available on in
part, awardirg a_,sum gf interest at
6% pa. of deposit.

Bo.-Eang at eompensau-Ton
appeliam. has presents!

‘Elm -ap1.@ this Cmxrt,

m}.}1a;_§£m:a°~f ” ‘.,.1’1t<:f'@z:m.V_VV ';:mv}fia.t:ier1.

'_ hard the kaxfi czauzvsei fir the
the 3mm munwl fer Erzsuraw

AWM

/X

5.

CI’ KAIINIATAKA HEGH COURT OF KARNAYAKA HIGH COUR

-v-unv-

‘ H’–H’ wvvfij. .3-H ‘\|”!l\I’I’!1f’\I\)G fII\.3f”V nuuiu U!’ I\l-\KI’II-\|I-\I\Po HID” LUUK¥

4-. Afiercarefulmzmlsfiznejuditazxd
award %a»adbyfixeTrib1nml,weareoftheup1j 1ion

that, the Tribunal is juatified in awarding ”
cf a sum of 21.4-0,000!» towards ‘pain ”

The saw is juat and reasanab1e:; é§i:i:”€1{:€as;

5. I-Iowesm-,
my 9. sum of ea: ,
c:::«mpma’4ia;*i%:£” mama that the
him fir sum af
Ra.5?,7Q;S;.’¥’ @E;;.~s.?11gz1 to :59). We accept
the flw,7os/- mwards mam’ 1

3 aaéa ‘§E§.’50,<)0fiEIi~ awardad by '1":-muzrxal.


 =    the Tribmal has mt fiwarclad just

 V     mmpemafin fitrwarda  $

_ fwfi and attmridmzt clmrgafii
of fast, the appeilant has undmane

Zwwww

., ………,…..\.. nturf wax: ur KARNATAKA HJGH COURT or KARNATAKA Haégéywm

OUR’

trmtmzt for a period of 3 mantra am he wauld haw:
spam’: mmaidez-able awunt towards the

flmefore, we deem it m to award a, sum 91′ _
mwardgs ‘mmeynxase, find ” ~ ..

chmge-xsi

7’. mum, than ‘m’$u{;a:ha§ k

comzzvensatian up
pmw thaugh 11¢ a. period 01’
mm mm a in mm-

I-iospitals anti fine month (totally
£5131′ mmflmarxficn the
nature am} had met, wt:

asses; at Rs.4}OG{}[~ p.m.

” ” – (RSELGOG x 1% mtmtlm)
€12.31?-m laid up pez’*mé.’.

, the F A has mm in awardmg”

% A of 1%.2§me;- inwards ‘Eons ef amtsgs
it is wt in ciispum that the appallant

%”,/M

‘ -U»-M v* ‘v<m'-mnlw "Iv" wwvun-,. mgr nmcwamnn ruurr Luum ur nnxwnannn rmagrs quum ur auucnnimun HIDH LUUK! Ur KARNAMKA HIGH COUR1

i. Tafiranis pain and sufiuiw – Rs. 40.30000
fl. Tawards mtilsmi wcpensaa – Ra. 57,?05-Q0»
Taesrarda wznmynrm, rzcuzfihfi ' '

faod am attczndant chargm – Rs. Y

iv. Towards has of income dux-'£13

($31-0003 '§ @3113} ' 2
V'. Tarwardn lass: afamma" ._

dimbilfiy – Ry-.__ . '

vi. Towards km afmagm &'*2*:r;zéo-oo
'A k 2,35,455-m

nu the wvam
"a sauna %%%% and s:w'ar& tinted
nemajsaa H 7 tm Tu-mum: it:
was nu.«:s:§ga»; mam balding that the

_ 'w ta a total cnmmmatisan ef

#3 against Rs.1,1{},G00['~ along with

frem am data at' petitkm an the date

j¢fz'aa41'i§*$éhfl % g

Irwuraxaaaa fiemmny is direewci ts dépmit the
% mmpmxaavhsn ofRs.1.%.465I- with izatmmt

/W,/»

— ‘-‘-H-‘-H -M W-mu-Minna ruurr KAJUKI Ur IKAKNAIAKA HIGH COUR’

themon at 6% gm” withm fmzr wrtseim frcm the date of
rwaipt cf copy cf tlm judmnt: and award.

Gut of the enM% wmpmzsafinn, ”
pmuporfinnafie intereat sfmll he kept in ”
any rzmmm35.aed er sczmlum
aylfi 5131′ a peréxzd cffive

ymrs, with pm-m1:¥s£un ta
‘ t ‘ _ g _ . .. ..

The Fmfl, ‘ aizian wank’
pmper?&:1omf:eV~a1}:g.1i.Vbe.__re§fms¢éiV in fawusr sot’ tbs
appelm :9? the axmurzt by tlm

sap;

M_JUDQE

3¢h
JUDGE