High Court Karnataka High Court

Sri R Gurumurthy S/O … vs Sri G S Umapathy S/O G Siddanna on 5 January, 2010

Karnataka High Court
Sri R Gurumurthy S/O … vs Sri G S Umapathy S/O G Siddanna on 5 January, 2010
Author: N.K.Patil And Gowda
V " «/,"'\Ci"\I"')('.;i.f:(;I')

IN THE HIGH COURT OF KARNA TAKA AT BANGALORE
i)K\'1'EE") "M15 '1'; T1 12 :5"--5 DAY OF JANUARY. 20 
:PRESENT: fi.2'a
THE HoN'BLE MRJUSTICE i: V'  H

AND 

THE HON'BLE MRJUSTICE 1§;$1iss,9ENrxfz;sE..a'oba:i)--A  " 

M.F.A.No. 9O2;.§jfQF 2005'   k
I3}€'I'WEI'£N:   " V

Sr1'.R.G um r1'mr1.I1y.  A

S/O f-'ia:':A1._1111au1E13a;);)éiV V

Age 31_\.'7.<-:a1'S. I 

OC(':N§_f.   _

R /as No" _~1V3'a- :1;_

S1'11"(:-..c;: N.il.::{ye-1.' ' , , ._ 
 {--3--e.I":_in'd. S Lij %;}1.~vk.121"'7['21'*l.. '(rs   V  "V

 I-'C<.*1'1;v"e::5'I§)a'séi1fz11:.;1IE~€..__ _ '

 '~ M   

 Appeffam

(.E33:*':~S5!1_lE.$L,li"1§1.l'iéiVB';'§'iv.. /\C1\-'(){'t¥.1'.(.'. for Sr§.SL1r"esh.M.Latu1'.

__ Sm' ..C{:'S U 111e:1;:)2-Ithy
, 3/0 C} Sicidazma.

 Major. Over: BL.:si:'1ess.

R/0 Merchaadi zamd C()11}missi0n A.gc%11<'7§€ts.
'B' Block A.P.M.C.Yz1rd.

Challzikere.

2 "l'I'1e Rcggior1z;1! Ma11121ge?1'.



'J:

1u\.va1i'ci:s loses of i1'1C'.(_)IT]C.' dL.1ri11g the period of i1'ea__1i'ment.

zmd Rs.5.()OO/- i'(')\.vzi:*cis fmiirc iiitidinfaii L'X'pL'1:1VS¢";' §"..V'THE?

said ("ompc1'isz-1i.ioi"i 'cl\-'.4-'£.Z1I'('1('d by tile '1'rib1411'1:r;;'}"'is ..j l.I§,§f' '«,,.1VI'i*{i'~.

1'0':-1S()11E1bI€ arid it does not Call fO'1"iii}{C1'iEI'£§1';1f2fi}§' V' V '

7. Howcvci'. 1.110 'i'1'ibun2;1l°.123-$3 A.t.'I"1'($.(i_ i£'~!_ eml':.-ii'::ivi'I";"s_=__{

Rs.5.000/~ t'<m-'z':1*ds C'(')1'1\'€'3{§ii'1C(?, 1.1().1.l1'i'Sh'§_:1'1 f0'C)d and'

2:1tic==r1'1cian1 <tharges.  said'  &i\4fE11'd€d by
the T1'ibL11'"1'c.11 is ii'}&1C!€i%ii.1E_.ii.€? ilxjfiikg;  'io be enha1r1cod..
ibr i.h(~2  1_g1kC1'1 'l4I'C'clT,I11§»m1
as in    and d1.iri1'1g the said
[3c-1'i(3Vtv.*1", Vm1ii(-,~-    i  r.-1 }'3€:'i'._i"tV   reaso 1121 b3 0 'c'1I}1()Ll 211
for   0t,he.r i11(:idCi'1l,'('11 ciiares.

'I'l'1:}i'_LV:ib1'c.""igiking t"i1e§é f2.11's-; into COI1SidCl"clti0I1. we

 ::i'<:*-r;;*.i'na."ii¥.*'. i"ii,..& to z1iiféii9d a sum of Rs.10.000/~ Lmder the

 VVEI-4';-:l7i(VIir' '-._ii'_ii.siead of Rs.5.000/- awarcled by the

'}'1'-i_}'3{11_1"¢'i§_éIi:i'1A('1 z'21('.tm1'(.iiiigiy. it is °c1wz11'Clc-.ci.

V \'  Fu1"I'li1(-:1". the 'i'1'ibLm21l has 21w211*dewem:is loss of e.1IneIii.ias. 'I"1'u% said

.----i1uiz1pei'isation 'c"§£W'E1l'(i€.'C'1 by the 'l'ribua1al is i1'121cic7qi.iaie

2-uid it neecis to be eiiheiimeei. for the I.'<;'£1SOI"l i.hat._ the

...-----°""?J/



The t'n1'.al ('()IT1})CI"lSEiii()I'} }')£:1}«'E1b1t.' (.'(.)m(;?s to Rs. E .26__.O0O/~«
and the breakup is as foilows:

1.

‘1’()wa1’ds pain and st,:ffer’iI1gs Rs. 50..fQOQ’,”.j>, A’
Toweuds [T’1{‘T?di(‘f’c11 expenses 5 , QUQ”;’tm .’ —
. ‘lbw-ards loss ()fin(;=.(m1e during the . V ‘
peritimi of t,reat’r11eI1t’

4. ‘}’0wards future medical expgcr1s»€AS« j. A “5

5. Towards Ct)rweyance._ nt)L.1ris¥:i11g_ A’ ” _v -. _ _ –.
food and attendant <:h21j:"g'€s Rs-3."'VA10.OOO'/– "

6. Towards }0s;s ofa1ne11it:ie:e3VLiifélife V’
*I’u;_a1_ g3s;’:t,26;;000gv

10. A(tc0rdi1’1g1y,~._the VifiS’.§111()\Vt3vdA iii part and

wsw

the imp1.1gI’1ed judgment éirici ;1yi*2:Aijd _}’)’c1SS(.’d by the

‘F1’ibunal in No.5f’2’5}f2QO«4’–§iahcisx’V111odiI’ied. granting
:1 c01ji’1pVét1Satfi0n instead of Rs.1.O1.O0O/V
{e11}12iiW.(‘éd Voc:.)rV1″1’}§§:1}$e:1.tIit:.1tt,~comes to Rs.25.O0O/V). The

enhanc3ed”t?()h1p¢*r1s2;t.i(?3’f1 shall carry inirrestt at 6%

‘ V’ . the date of pt~3t.iti0I1 {:11} its reafisation.

i’11_£>= VV’.~’;.<:3i:_.f;:)11ci I'es3ponclent_–Insurance Compzzmy is

di.1fcc7:'ec1.%[cj'dé1')05;it the enharlcted compensatmn with iI1t€I"€SL.

w'it',§.1i"n_ 1?;-,z.11" weeks from the .1′(i.

___0__”_w_,,_,…,.r