High Court Karnataka High Court

Sri Shivaraj Bahaddur vs B Jayanna S/O Boraiah on 16 April, 2009

Karnataka High Court
Sri Shivaraj Bahaddur vs B Jayanna S/O Boraiah on 16 April, 2009
Author: H.Billappa


– – «W .4 wvw MVVVE mu um:-unwm-“ta

mm” «ww-mm. ya” mmmwahwflimfl Maui”: nwuxi Ur wm.§mm”mim mam €0UEZT U? KARN&%*’~%=%5€a;5% Mmfi fiflfilm’ 0? KAKNfiTfi.K& MGR COUR

13; mm mm ccnmr or mmmmxa. A-1′

uxscxawmus FIRST AP9s=2§L%%mo.Vi1z§2v%T(ir éfiéé {xv} V’

-21-

nxmn mm mm 16′” may or “IQ 2o:i§%L% H

BEFORE:

*1′:-m rmvsns 2az.J0s’ric:x%’*H.a£ié3f~8%’99:a V’ V’

nsmnme

“aspen: ”

am: at-Ixvaxacr mrmnnim J

s/ca ct-mma nmnmm % ‘

AGED 38
smvomm

Nvfifirfifi ‘
1o”‘1vk.c:1v.G%5$.

..Ar1=m.1.mr

VH3? :33: 5

K H”V. PA, REVS.)

_____ _.

” _ “g8 I’£}’=B ORAiAH
% . “fiESIBfIh*G air 30.23014

1′” J 1*zr£* mm
:.’2’$~’ *3′ moss

réa,

kmzesaxann 560 086

UHITEB 1131315 BISURA!-It}?
ccmam manna
HO.366./72, 19″ mm
1′” BLOCK, mmwn
nmmmm see can

BY ITS Hfiflgfifi . .RESPGND!51’i”3

(BY SR1 L 9REEI¢R”I’A BAG 8:
8361′ S VIDYA R319, REVS.)

L/

-mwmma wre m’M””hnmu#’m.m’.a’%¥wz”‘% maewm mu-wmn

nuzur

mm. is FILED ws 173(1) or xv

Tim 3% AND mam) mun 27.o5._z?;o’:s’~
11»: mm 1~to.s919/2003 ca: rm 31:53 ‘or “VII
ADDL. amen, courcr or CAESEE-.f«& mafia,”

IIHLCT-3, IETROPOLITAN AREA; (VSCCH.-‘

3) , PARTLY ALLOWING TI-E CIJKZQI ‘TTRETITIGE-.__ “i.’%OR

COHPENSATIOfl.

cmxs APPEAL min’ nus
BAY, THE covm namfmazn

This against the
judgment?’ % 27.05.2005, paamsd
by Claims Tribunal,

nanggruizeg £919/2003.

xt”:hé~w”impuqnad judgment and award,

_ has grantad aompansaation at
with interest: at 6$ pm. from the
dat¢ t.o£ the petition till the date or

3.Aggz:iovad by that, the appellant has

filed thin appeal, seeking en1:%1:-.t.

4. In brief the facts; that on 9.12.2003,

at about 11.15 a..m., the eqapallant was going

L//.

Tag
3
$
9
3
Q
3

§
$3
3
§.

59

§
§
$
Q
2
E?

3

‘ “””‘*””‘”‘ W’ “””””””*”””””‘W'”‘°””””””* “WWW WWWfi!.- Wk.MflN&R!Wk.R E”‘fl’UN KUUKE U3” &fi’3&§$7.W&’§’%%% Mfifiw WW’ \

<5.

-3-

on his bicycle on 14″ Rain Shankarmta,
the appeliant taok right turn
areas by giving hand signal.
motor cycle bearing

high apoad and dashed

A5 at mstilt of that. V m;;%m_&mga:u.a
inj ux.-iea . The appellaiifz
at Rs . 2, oo. eeqzsa-% ;:, _ j- awarded
cocwemsation Vintereat at
65 P41, ‘};$_é”ti;:io1z till the
date of by that. the
appallaztu appeal, seeking

. ‘ ‘ ‘ ‘ ‘ ‘ ‘ ” ‘V

Counael for the awpellant

c3_anta1$éod–.. th$7t the compensation awarded by the

pain and sufferings, loans at

gggnitiéa of lite and disability is totally

VT::’§{1&1a€i¥:qua.te. He also submitted that the

.é::”cx’@ansation awarded by the Tribunal towards

loan of inczome during the period of treatmont,
medical expenses, conveyance and nourishing

food is also inadnquats. He therefore,

L/

vs nnwuwm u.-«mun»;

-51:

sida, haematema. at left thigh, iace:e.t45f»e§i_1e:4′;S#’a;

the left leg and laceration
parietal region. The T
treatment an inpatient: _fo£ nA p.eriec’1″.e,

The Tribunal has :mb:=._Ve’:’: 000/-V

tcvwaucds pain is in
adequate. Having!’fV’Vto:.:V§§5é”_’nature ef the
injuries, treatment, in
my e Ra . 45, ooo/—- would
be tmcards pain and

auffefzingh –§1iu.{jV~g;¢c:§5£<§i.ingly, it is awarded.

has awarded a mum of

.1 w*~wua*tAiIy_.\{I' mmnwmamnfl tame-a mwum wr wwnmwflmmfi MGM EOUW" OF mam CQHRT Q? mwamm W63-f mum

% loss at menitias or lite

We»ma 73.3.15, ooo/-« towards disability.
appe.}€§;~ant has suttezred fracture or 3",
and 6" ribs or right side and also
injuries and it has resulted in
disability at 10% in respect of the

whole body. The wpellmt in unable to breath

properly and else suffers from chest pain. The

appellant has to suffer diacmforrt through out

Itwulvu-new 'woww'Vuvi1»w mu I\.ur"Im&aVlr'\Ir\!\aw"'!£ nsswni wwrwmm Mfr' fl'M%%§§Wé*%LM%Fi't.#'% TIER??? Wgmkgllfiaflfli

his life. Therafora, in my ¢cnsiderad….f§.;§;.§%ufi;~.V: '..

this ccxrpsnaation awarded by the "

towards loss at m¢nitias§ AbV':a£._v
disability is ino.daquato ._
the natura of disab111tY~~.y.,4,:'§T11d
appellant has to géfisiélaxad
view, a sum of be a.

reasonable syazii’ I ‘ ‘.i_’afi’__ fa1ViVmnitias of

life and ,m.a£:&;evx’ding1y, it is

11. awarded by the;

‘V zfiedical umenaaa, conveyance
trood and loss of incma during
tzaatment in just and prayer and

tfiearefiaré, it due: not call for interference.

12. The tatal cotzganzatian payable comes

!?t:o £.a.1,05,000I- and the break-up is an

rolkawes:

9.) Towazda pain and
suffering: Rs. 45,080!-

b} Twardv Hedical expenses Rs. 6,030!”

k/”

=- w- mwivnwmm mwm-wwungi VP -mummn.rm- u-mm -Lwum U2″ xnnwmmnm–man -uuum tar-wmwm’mmA” !*’l’fl’.3i&’i”(.’££’5UR”f or ecnmazmmm ‘HIGH cream

.7.

£2} Towaxxzs COI.’N’0y¢Ih£§O and

nourishing toad. Ra.

d) Tovwazda disability 5

loss of amanitiea or life

e) Towazds loan of insane

the period of t:1:ea.meni:’ 9,

Total * %ia§i;F1, o5;ooor-9

13 .

and the by
the stands
modified, ._ –A ‘ – __ emqzcnaatian or
1:.a.1,o5,oo:jA/«-ri P.a.’75,000f’ with
1′..;:gt:e1::ea”‘.<:.;] at .. the date cf the

_i;3e!atiAt'i.§i1 data at realisation. The 2"

:ea1$'Ontii§:iit'v4:'g;igi}."""depouit the amount within 8
. Thu entire amcxunt shall be

iiififazvoux: of the appellant.

it firm up the: award, accordingly.

31/.

I UDGE

BS6′