_ ' R/O.N6'W«:_HO1.ISE2 Guthu, _B.a.3'1u Pervaje, " ._ ".f'KarkalaTa1uk, _' Lfdupi District. IN THE HIGH COURT OF KARNATAKA, BANGALORE DATED THIS THE 03RD DAY OF SE?rEMBER..2OOéj"'«V,A PRESENT V' " THE HON'BLE MRJUSTICE A' A
THE HC)N’BLE MR.JUS-IICE’l¢I’.V’I3ILLA’P¥’3j§.. I
MFA.No.6981 (MW A
EWETWWMEHEES;
Abdullvlohidin, A
s/o.Isma1’I Saheb, I
Aged aboui 25:-jzears’; » VA ”
R/a.Sa1nVeTeri’a.MI\kIéia3zj1,A’ A’
Gudde;Vangadi,AV5Aje}fiafr Pdst, .
Karkala TaIuk,V' A ' Udupi D1'<;.t1*ict.' " ..APPELI..ANT
(By K.A;’uCh%J1:ndfas.b.ei§é1r. Adv. ,)
S ;fo}’Omay3?;-_. Shetty,
Aged about .64 years,
45/
2. The New India Assurance Co..
Rep. by its Manager,
Branch Office: Ramabhavana Complex,
Kokialbail, Mangaiore Branch,
Mangalore. 5 ~
(By Sri.Vishwanath S.Shettar, Adv.”‘for.R–1_3iV it 2 .
Notice to R1 dispensed with Vide i’;_’/ ” xi
This MFA is filed under.,ej1\E’;ectiori r1735-in ‘ i
Act against the judgment and”‘a_w’ard dt;.’3§7’–O4} passed
in MVC.No.489/02 orifithe fi1’e=o:f the 1ear’ned~’Pr1.CiVi1
Judge (Sr.Dn.] & Add}. )MACT;,i vU’d__U.pi;i partly allowing
the claim petition for ‘compensatinond’ ‘and seeking
enhancement of.compe1’i:-sation’; _ d ” ~
This _ hearing this day,
K.SREEDHA_R ’41., dzifhfvered the=fo11owing:–
{The a15p.e11ant–;5’etitioner sustained fracture of left
“‘ferri1;ir Eaiid”t’ injury “to sciatic nerve in a motor vehicle
‘accident;-. ., dy – . V .1 ~*
‘ The occurrence of accident, the negligence of
A {T”thed”d_.riVer of the offending vehicle and the coverage of
45/
insurance is not in dispute. The appeal is filed seeking
enhancement of compensation.
3. The petitioner was a Mechanic in a.._’private
garage. In the absence of credible proof of *
income to be assessed at iiocitof, T
has stated there is one inch of
account of the femur fractur:e£*~._pgThhe wlinibi is T’
assessed at 45%. Keeping the._short’eni1’ig of left
ieg and the injury to VA is just and
reasonable toassiess ithei disability at 15%.
The income 1oss.prjop,oriti:onate to the disability wouid be
Rs.450/– ip.”1n.,. _ .:reconsideration of facts and
evidenced,’ the ‘petit__i_e>_n.er is entitled to compensation of
=«.:for_pain and agony, Rs.25,000/– for loss of
arneriities”~7a:n_dVTfuture discomfort and Rs.18,000/– for
‘gloss of inchoéme during the 1aid–up period. The medical
T 5i_”biV11Ts”*~._are produced for Rs.40,000/–. Rs.55,000/– is
anrarded towards medicai and incidentai expenses. The
+t
am.
4
petitioner wouid be entitled to (R3450/– income x 12
months X 18 rnuitipiier) Rs.9’7,200/– towards loss of
income on account of the disability. The petittoneVr’e£.e’;e.iVn
all, entitled to a compensation of Rs.2,45;2’oo.;/V;§.fd _
against Rs.98,00()/– awarded by the Tribnli-aij.”V. ‘4 W
enhanced compensation, interest pga3Iab1’e. is””6’3/cV:”aep.:s;:,e_A
from the date of petition tilfthze date of The
entire enhanced compensationdddjshallv to the
petitioner, without pro§fi’3Aion”–foi’§«, Deposit.
Sd/3w
Sd/1,: \
JUDGE
BS3.’