H5 THE HIGH OOURT OF' KARHATAKA AT 3.&.!3G.&I.»ORE
QATEIL) TFHS THE 2431 DAY OF NOVEMBER, 2008
BEFGRE
THE HOWBLE MRJUSTICE SUBHASH BAD! _ 'j %' A
M.F.A.NO.304I2008{MVC}
BETWEEN :
1 GURUMURTHY
S/QNAGARAJAPPA.
AGES ABOUT -25 YEARS,
AGRICULTURIST, M
R/OLOKIKERE WLLA'G=I3,
DAVANAGERE TALUKL _ x =
"Q.-AFPPELLANT
(BY SEI':':$ANG£$ME 3-S7!'i R%"B;'.;a.;3i({);' I
1 SIDBAPPA T§jiYA'é3§;NAGI'----.
S/O.'?(EERAI3l*iAI)RAPP5;-.,_ 1 V
RIDER Aim OWNER <)m3I;{_a,
LQKIKERE VILLAGE, *
DAVANAGERE TALUK;
'1'1~::%z&§; i)IVIS}()N}?sL. mmnaan
. U'i*»!I'}"'EI-I) £f'\'1;}}AINSURANCE CO.LTD.,
» DIYISIONAL"OFFICE,NG.2'73f13,1S'I'FLOOR,
'mALL.1jKAR.m_1vg c:.0MPLEx,:)AvANGERE:.
. RE1SI3Ofi'I)l?3l'~iTS
1;:
"-{BY' SR1: RAVISH R. BENNI. ADV.)
.. aw 352..
4 _ . MFA FELED ws 173(1) OF MV ACT, AGAINST THE'.
JU'Di<}EM'ENT AND AWARD DATED 27.05.2907 PASSED IN
mvcAA.N0;'1o59/2005 on THE FILE 0:? 11 ADDITIONAL
' CIVIL JUDGE (SR.DN.) 35 MACT-IV, DAVANGERE, 'PAR'I'LY
T a'.LmwrN<; THE CLAIM PETFPION mse ('.0MPFJNSA'T'¥ON
_Af€.IZ) SEEKING ENHANCEMENT FOR COMPENSATION.
THIS APPEAL COMING ON FOR ORDERS THIS DAY,
THE COURT DELIVERED THE FGLLOWIHG:
-3-
;
This is <:1aima11t's appeal seeking enhancement of
ccmpensation for the injury suifcmd in a road accident on
29.6.2006
.
2. Claimant stated that, the rider of motsgf hijkz{:
No.KA. 17/ 3.7256 came in a rash ang?;”iieglig¢1i:t
and ciasllfid against him when he W;iS_ A.
Kandagal Ramappa’s land. As a wiiich, 1:35;?
gievous injuxy and he spent abojat ?’
the mcdica} expenses and _
3. The Tr1bu.m1 the motor
bike was also found that.
the cIajmani:–. is ei1ti1V:Vl£:.éi;vf;51″«..§im%1);s-cnsafion and Ensuztance
Company is Bfiblé “to granted compensation of
%%%%%
appearing for the appellant
‘ ‘ A””Vss1bmii1;e<3 :§.a-yeiasmant suffered iaceratcd Wound over
~ nazad (R) and fracture of right calcanium. However,
without considering the medical expenses and
V . evidence, has ganted meager compensation.
submitted that, the income taken is on the lower
b V V' side.
-3-
5. Sn’ Benni, learned counsci appearing for the
Insurance Company submitted that, there is only 0116
fiacturc of calcanium and in regard to the
compensation has been reasonably granted
Tribune}.
6. Doctor has stated that, due to _
has sufiéxed 15% disability A_ ‘aspcct?V.v–5;:=; 1i€)t
challenged by the Insurance conxpéany. Hdwefierf
consiclefing the income of
fixed the income at R375/– accident
has taken place: th;c _’ ycaiif Vffijédéncc it has
stated that; thcg ~-cpxnizzg frozra land, it shows
that, he is an, ‘ taksing the agricultural
lab-our inmme, V-my’épiifs.ioA1;, it could not be less than
I-‘i3$;’3,9;3:>/a–.t1ia;_ is séfiéénsidemg the disability at 15%.
cléi:nfaf.v_;t”Vis: :£z:§fi§1¢d ‘_ifor Rs.91,800/- towards the loss of
— Txibuxlai has granted only Rs.5,000/-
‘land sufibrings, in my opiniczln, it requims to
. be at least to Rs.15,000/–. Sizzailarly. 1131″ the diet,
attendant charges, Rs.S,(){}{)/- is awarded,
is enhanced to Rs.10,000/–. Towards amenities,
Rs.5.000_/- is awarded, same is enhanced to Rs. 10,900}-
and futuxe medical expenses onhr Rs.5,€}00J– is granted.
same is cnhanccti to Rs.1{},0OO/-. The income for the lafid
!
up paerioci is enhanced to Rs.9,000/-. In all the claimant is
entitled for compensation of Rs. 1,72,’764] – with 6% i:1tcr4c.s{_\’:\\\//,_V_
ifmm the {iatc of petition till the date of payment
Accordingly, this appeal is partly allowed. __ V