High Court Karnataka High Court

Bakkappa vs Md Saleem on 29 September, 2010

Karnataka High Court
Bakkappa vs Md Saleem on 29 September, 2010
Author: V Jagannathan
 0 F-aiz;;iurat--,..

IN THE HIGH COURT OF' KARNATAKA
CIRCUET BENCH AT GULBARGA

DATED THIS THE 29%! DAY OF' sE17rEMBE1§§_._"-éO--i'ei'e.a'

BEFO RE

THE HONIESLE MR.JUS"I'ICE ;\1,qAGA.,rs;:\rz\f1f}{Léx1:\I - _ ,1 E  
M.F.A. No.5765/2;oo$(IW'}ee' '   "   ' _ T

BETWEEN:

Bakkappa

S / 0 Shivaraj

Aged about 28 years.

Occ: Labour,   «

R/0: Nagur.   _    1 

Taiuk & Dist: B_i.d"-3'1_f  E   '.;'§;AP1i)1+:LLANT
(By Sri.Sa11tC'sh _B1'1f"a"d'ar».   V

AND:

1. Md.SaE'eem V _ 

S/0 Md.MaSf;msab' 

Aged major, "  
._Occ: Ofwner 0fLO1*z7y

"v.B:d_gu--~.   --.

2." JAssur2mce Co. Ltd.
Divisi.o__na1.~Offi¥:e.
'S.B.'I'e111p}e Road,

"  1 i" -- .SéL§1gmesh.'-.?v21r Nagar.
 4  ...RESpONDENTS

;Srf§t:.She1s}1ik21121 J21h21gird21r. Advocate zfor R~2_

….fN’0{:i<::e to R I. cljspensed with V/{) dated 28.07.2010}

IR.)

MFA flied ti/s 173(1) of MV Act" to modify the
judgrliem; and award dated 14.12.2007 int-'«.__ MVC
No.210/2005 passed by Pr}. Civil JucIge(S.I)} and mil.
Bidar.

This MFA is coming on for orders. this

delivered the following: 3
JUnGME1\i1f

This appeai is heard

2. The appellaht hiefore the
Tribunai and aggrievecfi awarded to
him mainiy on grojJhti– taken by the

Tribunai a:r1d___ *d_isabi3§ity tifefe on the lower side
and ElII10.t,11’1T. aWa;d_etfVt1:.a.tfl’ef__thehconventionai heads is on the
lower side’ 4′

._:ac:ei.def’1-t not in dispute and also the

(Sh the paftiiiiiof the second 1*espondent–Insurance

Comtpariyazivd tIherefo1’e it is unnecessary to go into the said

‘V0′ as peet. of vt;he.V0Ar?:*1atter.

is 0’1′ he appeiiant. suffered a compound fracture of

fight: femur in the accident that zmcurreci on 20.07.2005

3/:,,i»»

1;.)

and MAC’? awarded $98,600/~ as eompensatioii.
Submission of the appellani Counsel is that the,.§lei.sii1i)V_ilit:y

percentage taken by the ‘l’ribui1al at i()% is so

also income taken at ‘€100/~ per de1y,Vste1t.i11g”ihs;’i;

opined 60% disability on £:1CCOL1I1l’fl_()f :;to:i:pr;;i11i’1d”‘f1″a<§'t..1_11'*::e_Aof

the femur. The Tribunal could have take11Vhigher'pe;fc:.entagel'

of disability and income $3,500/–
per month as appellani aged 28 years
and doing Coolie 'week. l V V.

5. ‘I’li1e éhsshikala Jahagirdar

for the insufaLi,_iee ‘3i.compi.ar1y -however, argued that the
Compensafiofi _re’q1.1_ire.s* i_io.__ei1haneement as both ihe income
zed percentage’-»of ‘disai;iiliiy has been hroperly assessed by

heard both sides, so far as the disabiiity

is cof1ceriied.:”i’,l’ie doctor opined {that the ciisabiliiy at 60%,

iieis “observed that there was no ampuizatiori of left leg

_’ ‘~é;iIl’C1V'(7IU’i;I1p()’LlIl(“1 fI’3ClL.Lll’€ of femur. Takiiig note of the medical

if
,l:”»:»”

9

4

evidence on record it would be reasonable to take the
disability perceritage at 20%. Having regard to the
occupation of the appellant, income is concerned ?-3-,500/-

per month wouid be reasonabie. Co11seqnentiy__’Liri’c1er the

head loss of future earning capacity, appe31Vamt:’V.wi11i’

entitled to ?1/£2,800/-, it

?30,000/– given by the T1*ibu.I_1a1

medical expenses though having
regard to the fact that ._uin’der\vervi’t surgery and
was in the hospital for Inedical expenses

including. diet. further sum of €5,000/«M
is awarded, _a’rt§e’nities of iife amount given by

the ‘I’rib’u1.1a}yi.sbbonVti<1_eA1.owe'i' side and increased by ?10,000/~

~'"towa1fd5's in'c0_r.ne.vduring treatment period ?7,000/– is

the Compensation now gets modified is as

ixndeiir"?

‘ ~. ‘i’ewa1″ds pain and suffering 330,000/–
Towards medical expenses $1 ‘1 ,OOO/-

Towards loss of income dL1ri_ng
‘l’reat:meni: period 3 1000/ –

gt?

3 .9

5

T ()w:»,1rds 1053s of ftlturc earning
Capacity ? 1 £12,800/~

Towards loss amenities 315,000/~

‘}[“0ta1 32 . ” ~ 3 A

The award amount: (:onseq_uen_t1y

indicated above, the amount will ‘¢ar13[A~ihté;<¢st*_:"a{."
from the date of the Claim peti»ti§11..V_

Appeal is a.E]..Qwed jr1—-}5_é;rt"thus.' "