Karnataka High Court
Ganpathi @ Ganesh vs Prakash R Sajjan on 26 February, 2009
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 26"' {DAY OF FEBRUARY, A.
BEFORE
THE HOWBLEL 1\e:R.JUS'1'I<:f-mi'z9Ah:AN::§A'V3v
M.F'.A.N(}. 7391 'T
BETWEEN; ' I A
GANPATHI @ GANESH,
s/0 RAJKUMAR, 5
AGED ABOUTQYEARS, ~ ' _ .
MINOR, OCC:S'I'UDEN"I', -- _ '
UNDERZTHE _Gij;%§2{_)IAN:'_~31~Ii!?? OF';
HIS FATH_ER4RAJ_KLiVMAR, " __
S/O sHAN;s;_ER RAG, _ "
AGED 3'? YEARS, -_ A V
000; LABOUR, " "
- R/A',F'i«iALHALLi, « &
'T"ALU"§2s.2~.-2«:)o';'..¢ passed in MVC
No.166/2005 on the file bf.ihe'Ad€1ii'ioi1:a1.Ci'1i1 Judge (3.13) 8:.
MAC!'-HI, Bidar, partly the " petition for
compensation and seeking :::3i:1ane::i11cn.t'. oftzampcnsation.
This éappcai :»:i'f§§i'v}'1ea2§ing this day, the Court
made: the following: . ' T'
*_afifi¢MEH?
._fi1ed by the appeiia.1:rE:--claimant, under
secxfinfi-.T-;'?3g:i'j~v--.gf V§:§w~*Act, 1988 chalkngiug the inadequate
vcompcrisaitiogg' by the Addl, CW1}. Judge (Sr.Dn) and
" in, may in MVC 510.166/2005 dated 23.2.2002?
A' That main gonads urgeei by the appcilant is that
V' ' éfipefiant is a minor boy aged 7 years (3111 student at the
'~time of the accident sustainsd gnjuries in an accident that
A"
occurzrtzd on 11.2.2005. According to the
1 1.2.2005, the minor appellant left the house '
and he was pmceeding by walk 1;qH,V1:;.1s s¢1§¢5¢1li1;;n""133;iar:_Vl'l'
Chidri Road, Whiki' he was pmclzcedjrxgiv
K}1asi2:apur school cross, a jé¢p._Vbea21:'i.n$ No.lKA§w32»,!A -£306 r l'
belonfing to the mspondent the
postal department camé: dashed against
him. Consequently he ':'to the skull,
ixnmcdiately Bidar, where
first in him, than mferrcd to the
higher nfiédtiéal l'i'é§c;§;x1ing1y, the parents of the
appellant _$}:uifated at private nursizlg home, since the
AV lfiifttiviuéal Véxfitrztgses is more expensive to provide him
bvfixéetlpfivate nursing heme, therefare, shiftcd to
0sma;f1iyg.~ flwféfiéfal Hospital in an ambulance where: he was
undergone i::mai:m.cnt for the of the
betwttten 21.2.2305 :0 15.2.2095. Later they have
V' claim gfltition. After consiécténg the evidenceg the claim
has awarded compensation of Rs.48,5()O/--.
V
. K '/
/'r~ -'
However, there is a mistake in the total of $.16,' " V.
amount, the tribunal while totaiing the
awarded by it under difihrent §¢1'ongly .;
total compensation amount as f»
Rs.38,500/-. The appellants hai:":e:.V.€;ame 'éiiafieal
seeking enhancement {if x awaait:it":d~" on the
various heads.
3. the parties and
'fh{=} 3:1 " ' ~ .
4. '« is counsel for appeflant that
V the £;;;;}pe}1ant Ifiinér boy suflemd a fiactuxe of skull,
¥;3ut T}-ibunal awarded only a sum 01" Rs.18,00()[--
: pain and sufieztings. Further they have
_ spém; Rs§ .25.,nGflT(}/-- towards medical expenses, but a meam
R$.5,{}0O]-- has been awarded towards medical
jrzxpanfses. Amount spent inwards conveyance has not been
_;:<i»§c:si£1ered st) .3130 loss of amanitics awarded at the rate of
Rs.10,{}{}€}/~ is 1:06 1012?. It is argued that a§peI};::1.m; has to
sufier through out his life with pain. He
summaxy to prove the nature of the ttxeament
while undergoing treatment. Court'bele'W has
the said fact in awaxtiixag eompensafien under. the 2
heads. C.'I'.Scan of the brain" h..a'veA on." V
12.2.2005. There is 11¢' "p§1.thoi0_éit-
1'
'§?'. The Respondent No.2»Insurance is
directed to deposit the aforesaid amount
accrued intsrcst wif.h.1n’ two months. _
depcsited would stand adjusted. $A’esp.§§i1{}.e :1t
cos’; af litigation throughout.
Advocate fcc of R$..1,90(}_l
‘X3147-