IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 7?" DAY :35' JUNE 20 V. .V L' V'
BEFORE H 'V .
THE HQNBLE 1\/IR.JUS'I'ICE S:d:3.rLAs.H BV.23:ffi1£
MISCELLANEOUS FIRST APPEAL 1\fo~.;6'359A/2:): ' _
BETWEEN:
Srilbrahim,
S/0 Mohammad Anif,
Aged about 34 yraars
R/at EZWS Quarters
80 Feet Road, Koramangala V __ i . " _
Bangalore. .. ' .' APPELLANT
(By Sri.Sharana}:é_pé§V .} V
1. SI'i.»».C3L{I'CS_hVV':B.BVVV *1; . *
S / (3 Sri. BL I*#1[,--V Bharama'~«Gou:ru:1ar
Ageé. Ma_j0r V L' V V
R/a:Ne;':8/:3.:.3,':sAam::h:~Ni1a;,ra
1" MaiVn.Road, Mareiiahalli
Viajayansigar,' Bangalofe.
wranager %
& VV"i'heV=§3rié:?:ta1 Insurance Co. Ltd,
_ V ' ~ CVB0¢'1€:3; .VSi1€__:shadripuram
V __»4CI $2,, Swastik Manandi, Arcade
--A SC R0aVf_i:L Sheshadripuram
»._Bang_>a}QV:f§:.A .. RESPONDENTS
{By Sri.M.,SéWri Raju, Adv. for R--2;
V' VVV.N>O*L§t;€'_[Q R-1 dispensed with)
M.F.A; is fikd undar Section §'?3{1} sf MK? AC3: against
jufignaerfi. and awarci daiafl 13.04.2033 passed in MXFC
~. VN'{:«."2§22$/2808 GT1 ihe ffls Qf The X1 Adfiiiiorzai Judge? I¥'§er:§¥:2€r?
. _' «j§%rfAC'RV Ccmri caf Sznaii Causes ~32? Bangaiare, paréiy aliowingg
the claim petition for compensation and seeking enhancement
of compensation.
This Appeai coming on for orders this day. the.---Court
delivered the following: T *
JUDGMENT
Respondent; No.1 is the owner of the Ve1i:is::_Ai’e;.VV
liability of respondent No.2 is not
respondent N01 IS dispensed wn;h_.
2. This is elaimanffs appesi-..V_se.eking’ enhanéernent of
compensation. Tribunal. has ;awéu=:iec:i’*r __e0rnpensat;ion of
Rs.1,54,600/- with interest. VL?nsa’§isfiVet;1@*–\}grith thg same,
Claimant is befgre V.
3. €:iaim.;ab;t néis’.sn*ffe’red fracture of superior pubic ram:
on left siei.¢, ” for “F days. Apart from the said
injury, he heis..suvfferedVAothefinjuries also, Doctor has assessed
10% vuzfisabfiity tel’ ‘ti2eV__;>g§h:3}e bndy, which has been accepted by
1’:he: ‘Trib:.1ns1;«,:”*C1airnant alleges that, he was working as a
Painier’anci«.’}’i.n’k;er. However, his income is taken at Rs.3g0OO,/~
~Vth0u§}’: 1:ne aee;;i:ient is of the year 2008. Considering the east ef
}ft}f’i’§1g._ :ar1d the Circumstances, for a Painier and Tinker in 2008,
.’_&1’_.1jieVineen1e eeuld net have been Eess than Rs.ri1~,€3C1{}/~ per nmrnha
§’§””:Rs,/4E,§G{}f~ is raiser}, eiairnani; is eniiilefi fer Rs.’?’£:”>§8C3S,/~
éewarés Eess <3?' fué;L:;"e ineerne as against Rs5?§€3§€};'~ Le',
additional Rs.19,200/~. Simiiarly, ciaimant is entitled for
additianal Compensation of Rs.5,000/– towards pain and
suffering.
In all? Ciaimani is entitled for Rs.24,2/~
Rs.25,000/– over and above the canxpensatiori”é:ixre:ifde{1.by i%1’e”
Tribunal with interest.