High Court Karnataka High Court

Gajanana Subraya Hegde vs Vasudev Samaga on 12 August, 2009

Karnataka High Court
Gajanana Subraya Hegde vs Vasudev Samaga on 12 August, 2009
Author: N.Ananda


WM …..w_…,……. W wmmmmmmm wwwm VMKJWKE um” mmaawwamsm. Mgs.m wwwm $5 mmswmxn mmg «cm;

IN TI-E I-KGB COURT 0? KARNATAKA AT BANGALORE
mmm ms TI-E 12% my :3? AUGUST 2999
‘um I~.1Q§”BLE zm.JUs’rIc2 1
g.F.A.HQ.1137 4LA%’ K kk
gamggg T . A

Gqjamm Subraya Hgde ‘

S! Ofiubraya Hqde. ” – .

Agedabeut38yeax3;…é V _
R(At.I-Iebbala _ .%
Dharwhala, Hivillaga, ” V
Phat Hasrigcrrm, ‘l’a,If:.1k, 1
Uttara ”

Present at

K P,Ii’ara§’r&j V] .. “f,’¢5mpu ,

Udupi ‘ APPELLART

(B7; K, Adv.)

– % vaaggagv samga

._ , S§.¢-;Ramd% Saw,
.. aged about 55 yam,
‘=R{At.Ba1e Betta?

Mam: Post, Kama,
Uciupi Taluk and Disa’iv::t.

F 2 The Orimztal Insurazm Co I.{t:é.;

Rep. by its Divisional Ikfiamear,
Bivkianal Cflfieaa, Vishnu Pramah,
Eufidm, Qnfi as 3rd Fkmr

Aw-muw.m””a an. mnwavkt It wwwzu

Ccmrt. Road,
Udupi Taluk and District. RE SPQHDE HTS

(BySriKSrid1m.r&,Adv.£arR2} ‘ V 4′ _
Tltm mm filed u/s.1′?’3{1) es’ mi Atxfagai

judment 3: award dated 1’2I10[2€JO’?
110.52! 97 an the Eb of the PrI.Ci.vii».« &
Mmabar, Addl MACT, Udupi,:mpn*il3,! ‘_ a,mw:§1;;. th;e~ clam: ij
p-etitien for eompematkzn 85 ‘»._aee;k’;1;2g at’ ~-

compensafiann.

Thfi appaal connng’ a._ *fer 1f_ gay,
Court delixmexi

A .

enharlcemant of

2,_ 8.sa Eeaords and evidencae crf PW-‘3

x 1 am. absrazsima aver ngh’ t 1%

2} cf upm lip 1 X 1 cm.

‘A .3)” 33: #1 cm. I1 cf Iowar iip

4)’ fi’a:::tu. re rxgh’ 1: aeetabalum

5) frantm-e tubermity heft humans

3\’.:, 1 PL L

,……..~. …w,… wwwummm “mus nmmmmmammwm a7″v:M.w””s mwwim WW’ wmmwmgmfim WEMW Lfifiwfifi” 0?; %fi§R.W&YfiW& WW3″

3. As per evidanec: af PW–3, mm.-.11 aftzer complctse.
trmtxzzuent, the claimant aufiera from

t physical diaabiiitim:

1) Rnettraumafic stifiaesa of wt right

30 degem, exmnsion 5 dq;rée’,”

abduction 39 d%, V’ V’

2) Weakness cf abciu¢t0r~a?”*v-Qfrigrit Mgrszade

3} Mild Postt;’aum!t;Z::§’-‘ srmmm jeint
tabdmv’fi=¥ mm-an 4s§
‘mternal 15;, with

4. I’W*3 has amwssed
Aéiaabifityr arf the right Iowa’ fimb at
13% ofleft uppaer zimb.

5; uibunal, mm: ma mnbanded

V§§’a:#”a; yamhagm artimt 31% he is wmphamly
wfiarm yaiahagmua and he i3 put to

Bess cf Ra.15,000]- 13.133. Tm tribunal

the medical evfiezme and the evitziaexaam cf

?<\;-3 (;["/Q1' /W. fl/x "V LC7L.–H:

m wvwvm=smw -mu vw"mmma%u"wwrmmw"% xwswwwa 'm~"3z»AW'ruifi1'¥r.E$ "Aw"? §"<u'3""€;=ia¢"¢,¥1.%.é"%k".¢""H'%.:i5'"'fi &""lW%§'I"$"'fi< Wwkfiwm

cmimant hag held. that diaabflity sufiwed by that

clainaantwuuki not came ixxtheway afhis
yamxagam Tm tribtmal has awarded Ra.s2«,5;%§;;V;k%'%Lk % R

undar fifikawizrg 11%:

1}Pam’

2) Ci-anveyaxiucze ”

3) Amman: & xmuriahing feed ‘Rs. 4;591k»’
4~}1’9’£edicalexper:sas %’%’%%«:?¢a§%m3eo1*

5} Lama ofirmozznas ‘ 3; ‘

mauowrn

period of ‘V . -. V “I7-!2at.;15,{3€3€}]~

6) Far thaw’ &

__ Ra.10,'{X’)0/ –

(}tj:unu:xgei”4″f:§§fV_”:;S1ai fi3a&.1t aml sri K.Sridhar, Lea.-rneé

~ , A the Campany. I have hem taken

on rwonzi and the implwmd award.

” .. V021 rmnaidaafinn af the zzmttm-, i am 0f the

A 5.’ gfibgwidmfi epum’ ‘ :1 that aompenaafilan awardw by ma

tribunal tawarda ‘baa ur aarning during laid up perind’
ami ‘loss af amcnitfim’ is on the {swear side. The tribunal
smuld have wda same pmvisinn for mediml

-….. ….. u-wan vmwwwuw wwwmn Ware; qgwmumwwmflwhfiwfi 9M1bMW¥H( “24-¢’9uJ’|wfl€?fiii WI? mm%Wm§M:&’?z.flK WNW”?

TV W AT

i

exp-exam’. The eompenaahlon awarded by thcs tribunal

‘inwards ‘eonveyarme, &&dam: and nt311r£BhInent’ ~~–§g

aha on the lcwer aide.

The learned Comm} for
stzb:m5.t fiat the triburml shafizjd

ammpefiaatian wwards $033 cf ” v%

3111 not pen-suaded toéaocgept. it is

mt aflagesd that aiaabnizy=%%%i;vam%L»kk« % with the
activities of gs” The
Mama: md«m§¢y%m§e aiaabimtm
wtzmki mt. performing
that claimarxt has
me sufiar some in his mm}

mcdiify mmpexamtian

mx- &».a:i the

Ram?-5,UC¥.’}f —

Ra. 5,0001%

I . j, ihfi&a.mdant chmfi R3. 6%! –

etjeanm mum’ ma

Ra.2{3,000f –

up find Rs.2;O,%f — __
‘}’\7 ; Q. L L.

wwwimn Wm %awa”‘MsuswV::e”~umzr”‘aaw’aa% namveerwzn wwwwmw W3’? §$'”éxJA”‘%’:’£”ZkL’W§a6″””»\¥<?"9:%V:M?7"§l £833-Wra7WI9 *u!¥?¥i

6) Loss 01′ ammétiea and
nI af life Rs.25,00{}f ~

7′) Future madiml cacpcxzsw Rs.20,GO*Qg

8. In the msult, I pass the £c:fl.owu1g’ M
TM 531 is amepted in

award is modified. COmp$I}§:a.&Z£1x €5f
awarded by the tribunal ‘m
with iniaerumt at 6% 31.5. the
date of réal1’aam’0n.V their

fififim.

  ,__ g[      JUDGE