High Court Karnataka High Court

H R Naveen Kumar S/O … vs The Managing Director And … on 6 October, 2010

Karnataka High Court
H R Naveen Kumar S/O … vs The Managing Director And … on 6 October, 2010
Author: B.Sreenivase Gowda


3.
EH Tffi I’fi€E’:H Cfilifé’? GE’ Ka%E€&’i’AI{A A? B§..}¥G£tLQRE

mama TI-{IS ‘T§–iE flaw my Q? Gamma, §$:::¥_ Q_

BEF§§E

Tm Earmm zmmswrsx 2.sg®§E§::v§;s;*§§§:3i$£I1é. _% % v

MEA. I~%Q.339 /gem {&2~;&é;zg’;% j V T &

H R Hfifi£EEf1€ mgama ‘
s;e x§mcm.a %
AGES as ways,
mmsamm SA}..%.G:é%”E£€§.EL;f, _ <
Hasaaisi Tgamg.

%%%% …AP?ELLAm
{BY am: A E a?z:;z.gg.£3.§;a$A,% Amt;

ARE :

WE ,§i:§.§:’~:G£§¥f37 };i_§R fi$’fGR Am

‘V ” “fiI’J’x3Ii3I§fi».§¢ csmmgzsx
K$’£;Tc,§§A$;, fiwmafi,

, EESF§1’%DEE%T
$33: 1:: mm

FREE {.33 1?3{?.} $1? EV AS’? Afififi? ‘1″H.E

Vmxygaafim Am Awlfisfifi mzmn: aaumeeg 92.3233 11*:

” HQ. 21§’?[2G13§ {aLn.§ra=. §3*?;2®G*23 mg mg §”H.E my
.*r:»:2z:~§?R$s1I:m*$ 0991933, FAST ‘YRACK emzam Am}
_ “‘A1:::nL’ gm:-‘3: Irifiififiafii Ez%.R’I”LY azwaszmfi mm czmm
FETHIQE ma $$k1?ER”%’1’IG1*§’ arm mama

‘- Emmrzcsmzsrr SF S£3§%E¥%’i’IDN§

TEIIS AEPEAL CG%€G 65%’ FQR EFWL H G
THIS DAY} ‘SEE $<;}'£§R'§ DELIVERED 'E33 FGL}L§WEG:–

$_,.

JUDGMEHT

‘3’h-i.g appesi 1% by the mam’ am: far a.;1h&__ c¢®é..%.tv–“‘..’ K

af campensatian awmdeé by -I ‘A _

2. my the: sake sf
referred ta as tiimy am ;–r§f&rr:::i
harem ths Tssbmaaz. k ”

£3.

9:1 “” vfithe ciaimant was
traveflfiig a; regstmtifin Nc:.E{A-

13-F~§”>;33 ta EG3fiIi%’&S.’;§¥..EI’&

tha agifigaer Qf thg ‘Ems érssia

s;T.::a%:s!h azxd mgfigcni mama? mfi causefi

a£;t;$i’»~.-*:_,ex1§.~gfi$.i’.Va.Tres11it, the c t suataixzeé injazfim.

mm a cam petitm wars the mm:

saeidng campmsafian sf Rs.5§5§§m§f~. The

‘T ” amrtiad him 3. mmpensafiafi «sf Rs.m§G;,%2/-A

‘ U wéth irziémsi 33: 5% ya.

3
4». As {tiara is me éjifipliifi mgardirzg

oecuxwence csf aaeidgntg negfigame anfi iiafiiiity efiizhe

KSRTC, the Gnly §§i:1t that $363

CG1’2$idfiE’§.§.£}IE in $113 appeal i$:

“whether tbs campefigsafiéfiv é%§%:d§¢iVV –v T

by the Tribunal 11% ju;$1£_&.n£iA’f§é’&se=z1s522–?;e’A’§31*’

dues it call far etfimnccmfizat?” V. _ >

5. Afier haayirig .::;-E31335}

appearing fear ma juémant

and 5? I 9f the vgimv that Elm

ccrmpafigszijénj Trifiunai is fiat just and

rcasnégiéiile, i'{“i$ Gn imasar sié: and imam it is

‘:_V ti: fignhanmd,

2: hm smstaineé gfifivmm

Ti;1ju:z*£es ‘::;§ ‘fight sifie ef ferehsafi, cheat, spinal chard,

‘ “‘*$id¢ anfi esgher parts sf {Em bstafig. The ixxjzzrieg

” by the t am atriéznt fmm ti}: waunfi

» .’ccrtificam E333, gas: shes: Exfivfiifi, X~rays E:zs.F~

2% afié supyartad by 9:31 evifience fif the: filmy:
%

4

and dcctor, sashes were cd 33 I–“‘Ws.-1 and 2

r¢spe<*:ti<.ee13.r. ?W-2, {ha éacmr Wm t:mamd'"'::he

fiiaimant has statad in his avidenae Ehat mg 4

the claimant was afimitied in mm 2";:3<sp;i§4§%'t:w».;R£:§i F%%:;.e.~

sustained fracture azf tharacizz J

Wm dischamad frnm. the Adm, 1.8;.2Q*<;.V§i'_§: .

has seen. tbxst ciaimnt ;$.,5.2{)~'}'? an
examinaticn} he fcz=12r1:}:i"*ti:";¢f;ra:.::*g1:*&§;-iéérzcs am muted
and there is 1322;: yeawiéticifg. mfifkaéfinant cf bmak

side 1343:3133 12.3 's:".§?fi"'i¢:_§'i.,'–I'£1 far the <:3;a.ima11t to: :39

hard 'ti: and the ¢:Ia1:'mz::' t is

_ 2EZ~% §%rmanan': d§sa§iiit3.a

=.sZ'i ¢'I2s_,i§1¢riz3g the nature: 91' irzjuxws,

§_%.i=é% ar=dad by the *:r:1m;m.z mzaras 'pain

_ [and is» just anfi preps: ané there is 1:19 swim

VA i~ 'tb;:f éiihanaement under thia heads

3:. Aa Rs.5,§22{* awardsad by the 'fzihuzxai

" gawwds 'medisaai expaenam' is basaaé an Elm mwisa};

fir

5
bilis prcduced by {ha t and them is :16 amp:

far anhancemant unécr thia hfiaé.

9.. The ésiaimarzt was treafiieé as ifipatififii

periaé mi’ 26 flags in Gmnemmzzi

Iiaicziarasipura 333$ G@vemme:ri{ I-i’:’§ss;_+g.;}i:a;1é

Considarixzg the dumtiscn 3:: tz-emsgnt, %}§*s;s,m§;&»A%kA%kk

awardaci by ‘£316 T:*ibz.ir1é;iWi;»:*m:.rm7ée.V_ ,
nmzrishment and 9:i ffi;e iewcr

side ami””it. &té;§;e3′?¢§i”–is 3§§””é§h&fi$fi§ by agmther

gamma}; k:$;a%g;~g§i2ag,%15c§am;. may this head.

IQ siudyixig in E1 yam’ BA,

– Ag; af V a4:’e;;:i:§”iez::’£., Censifiarizg that he was

his garmxts éurifi him weatmgnt

: pefitzfi rasgflar Werk, it is 311.32 and prayer

‘t§Aawa.:?d.A§3$. sum c%ffis.6,flm[ – iavzards “£353 431′ incramé

. sf tfiés garaxzts d31.z.r1’ng Zaié up mzfiarrd’ 511:3 it is

” as.-Qméaé.

$1

6

I 1.. Canskiafing {ha disahiiizy statfifi by £133
dcziacmr and an amaunt af dimémfcsrt and unimpinsfiss

the ezagmanz has ts unaerga in E2513 f:1t1.zr~f§:’ j%

fixfimfli ~ amrdcé. by the Tribunai

amanities’ 31$ gust andi pmpx anti’ §i?;se*r+3

enhancement E.}.I1d€5I’ this hefassi. »A J b» A.

12. ‘Thsa claimant £5 ‘~%at2c§;3.t {he

tfime of accident, and gppfiéébig £9 his

age ifiis “£:§..t;>*%:,’ias:a1’i$Lf:.’~§3Vi<:Qme: £3 assmsad at
Rs,15,C'$E}[Q§ hdmzor wha tragxad the
x 1ié¥.éstatg::iAt;E£a£"'Lth&re is permangnt disability

V' *<;sf ipfi 8§%. §<é:'1&zifieri:1g the natam est' iitzjzzries, the

can be afiaaaad at 1§%E

'{*h§§if;¢%fQ:1}'?E.§ t:?;1§ flags asf fixture ixmtsmfi' vmrks mg: ta

mam x 1a,/ma x 2.3; am: it £3

'aémréed.

13. Thus} ma cE i: is fifltifléd {fir mg

fcfimvim mmpas:23a’aian:-

7

a; Fax}: and suflcfing ~ R3,:3tI}§6G€3

bi bfidicai expemas – R$§gfi22

ct) C02t’2’%F&3’&§3.{;’€:, naurishmen’:
and attemdazzt shargea – 33,13,933

£3 Loss afirxaamc aurizag ” ‘

laid up gericé ~ ;;–f: E .

c3 Lms cf amcnitim – Rs.§i7};{}vi3€3 ”

i} Loss. of futurfi imamc ~ §£*3′;i§?.g§.*Qt3 u 2

1%. Agccréingijg, ‘V V

Thg judgment 311$ a$.xmrd*…_ “1”fl1::i:1rza1 11$

media:-raj; :f?1$£T€i’ff}§E $tL&md”£ harein abmre. The
cIairna.fi2A ,3.’ tam} csmpensafien {if

Rs.93f,;6.’a’3:}”-=5;;%::s 2560,5521- awarded by the

ifiiereét at é% pa, 9:: aha enhmaed

=z:c§i1:§§1e$_f$1a;*.§1§’§=’:V1-:v:’_i.~s:s§’ &.3′?’,9é0;’~ rfllifléfié Q3 ta

V tha date af fiiaim wrzitiezzxza till the

‘ ‘ ‘ ” 1 ‘ — cf reé.E..isati.m”1.

3.5. ‘§’1’1e KSRTC is directaé. £9 éepesit the

.. u enfmmci mmpamamn amezznt fngather with

Q;

%
intemgt within tum mcznihs $331 the: data sf 2-eeeipt sf

3. capy sf thig judgment

1%. (But of the anhwed mmpensaiion,

the axztzaunt with pmpertinnam ixziamst is

be invested £21 fixcd deposit 32::

any Hationafised Bmlkgi

for a peried «sf “? years” SC%%%_}fif
with pmpurtianate intéiasat :9 has Vfélémgd in

favcmr -m’ £:1fi I&”V”‘:,?8:€E§ after the deposit.
33?? 253:3 §:*1c§.fc:?*’

Sci/§__
Judge