IN THE HIGH COURT or KARNATAKA AT_.'B;vAN:G:l%:L'C5Fi.E--é DATED THIS THE 3"" DA¥..oE B THE HON'BLE MR. 3o'esT1_cEV%kr.vHSV:nEEoH:AnRAG THE HON'BLE MR; %J.e.E:5frIfctEV?A.e.%HB."x2E%HoAoG§oPALA GOWDA MISCELLANEOUS ZFIRBTHAVPPEEAL..NO:."J;»'3'97/2005 (MV) BETWEEN:_ . ...FUW§_4RéC:Ad\r';....._"_. R/o. Nor;'so,:?'" Main, 'sfljrcross, CPV Biock, Ga~ngVaVnagavr[Ex_tr':.; Ramesh, or---G:.r Banga"€ore_-'560'0:E32B; . . :APPELLANT (By;M'/5, Lavx/ye_rS Advs.) X T1%;AvTr,:._(ms R'u.n1a..r';'V'Major, T' Age _&"Father's name not known, "M/s--..'An'sbient Controls Pvt. Ltd., No,V8fi, Charles Campbell Road, .. ,_Cox'Town, Bangalore - 560 005. ":>.."'U'nited India Insurance Co Ltd., No.35/1, 2"" Floor, Alappat Buiiding, Cunningham Road, Bangalore - 52, Rep. by its Branch Manager. :RESPONDENTS
(By Sri M.L.N.Reddy, Adv. for R2;
R1 served)
‘a:
This appeal is filed under Section 173(1) of M__\__/ Act
against the Judgment and Award dated 12.08.2004 {gassed
in MVC No.3167/99, on the file of the XIX Add§’.*S€J’-&
MACT, Bangalore, SCCH–17, seeking enhan;:en1;en_t’.j’of..g
compensation.
This appeal coming on for__hea-ring”-:’this”V’_d.ay-,_
SREEDHAR RAO J., delivered the folEov\{i’r’:gv: –.
JUDGMENThth;
The appellant / petitio’r~s.:;§;r .usustain_e_d’: compound
fracture of left leg, frac«ture n;t;e2di’ai’n’ialli}eo|us of left leg,
fracture of pelvis bon.e…g’_in. ‘ahVmot’orV’~~..ge’hicle accident.
Petitioner”is’ ng elnliancement.
2:’. ‘Sri i-earned counsel is directed to
tai<eVn_otice"~fo_r respo'ndVe'nt No.2 and file power within a
'- ' I n H ' . . . . . .. 'V
3 -4Th:e"_:.occurrence of accident, negligence of the
drix/__:e0r of offending vehicle and the insurance coverage
'*.,of the"'4el?.icle are not in dispute.
The appellant is working as a mechanic. His
income is assessed at Rs.3,000/- p.m. Doctor has
assessed total body disability at 20%. Income loss
proportionate to disability would be Rs.600/– pm. The
totai ioss of future income on account of —infoitiéid.'
be Rs.6OO x 12 x 18 2 Rs.1,2_9.6oo/~.'–"'The'.';en'pe.iienit_ is.
granted Rs.50,000/– for pain and afgeiny'and.i'iR:{Qios,o'oo/–
for loss of amenities and i"ii_t't.ir..e di$COfirTIfQf'f..V — 'is
awarded towards V_medica_i__4_i:u:'a:nd~.._ ineid'en.taJ_:§ expenses.
Rs.10,000/- is during iaid up
period. operation for
removal or an, is heid entitied
to cornpven'sVatio'i:i::VoJf" as against Rs.2,00,000/–
awarded by'theTribti'na-|.r.:'On"tti'e..enhanced compensation,
interest at 6°/oi is i'3ra_\/"'a'bie::'fi,=orn the date of petition tiii
payment.ffh'eesentirenzornpensation shali be payable to the
a:ppe'iiant_'vitvitnoAtit.jpmvision for deposit.
sac*
i'T.he'._aop'ea'i~v_..is 'afiowed in part in the above terms.