High Court Karnataka High Court

Ansarsab S/O Khadeersab Halyal @ … vs The Managing Director Mahastra … on 16 July, 2008

Karnataka High Court
Ansarsab S/O Khadeersab Halyal @ … vs The Managing Director Mahastra … on 16 July, 2008
Author: V.Gopalagowda & Nagaraj
TN EHE HZQH CQURT {BF §<Z§&RNs'§i"§\KA

CERCEEEE' BEERECE-I Ea"? GULBARGA

_ 1§A'YE,i}'fHIS 'mg :5?" my OF EULY 266$  .     *

PRESENT

THE :«£m~s*BLz: muu S"§E£E.}Z.G;{}3'?f}§;L;'%; (};{.;JW {}z5; %  &

ANK} A  
"€33 i%()N'BLE MR.'f:ji"STifiE;V*_z§R;€§3;.;i:'E*%',é;GA§z5aJ

MIsC.m;§T AP?*g:3i:;, txe.s7'?;sz2e§§3l<Z%1aC{eersa_'a  Mtéia _ --
RfG.K0i;:t;_Ti;; §\Ii!1_diiéi'?fihaI4 . '
Dist Bijapuz. ' . '  '    ,.Appeiian*£
"  Sri Ha'Is,}_3é§'€ard§?;3.;*2 R.Ma3ipat§}, £'sd'v., fa?

-   $ri';§-:5.-géigh Fatal, Adv.

iz*ifi¥"3»,?T~ V' '  " 

The §¥1§an3..gi?3§;i'..D%r&cte?

 _ ' Maharas}i%3:a State R035; Trarkgpert C0r§3£}s'a'{.i01':
V  _MEfa£jz:*a:aé.'u.- " ..R.3§§'30i}€i$3'1'E

{BjsMfs.A11ga&i Aaséosiaiag, Aévz}

This P~éisc,F§z's'{ Apgkeaé is fééad finder See.E73{§) {sf EVE?

 » '4 Act againsi the fiadgizzent ami Award dazed 39.29% passed is":

MVC }€:}.i2f%2 an the {E2 mf Civéi §:.:«dga {$233.} $5. §=~.2ie:*n' :3a:;
MACT, Mudéebihal, §ariE.:~s* aiiazmsing the claim petiigism fez"
€{;3i}'§f3€§?3E$3€;;a{??§ and Seekifig ezfilafiszanaent sf €§('}1}Ti13€'£i'iS&fi{¥E'L

r*-f"""' """'"-r-W'



ts)

This Misc.First Appeal coming on for final hearing this
day, Ara1iNagaraj, J, made the following:   t

JUDGMENT

The appellant herein who is claini.ant.in

on the file of the learned Addl. Judifigiie

Muddebihal, Bijapur District
as ‘Tribunal’ for short). ‘has fore’.._enhancemei1t of
compensation awarded L_il.~s impugned
Judgment and the said case
awarding the 8lJ,734i’– together with
costs and interelstil 1 «Q J

2. R.MaJipatiI, the learned

.cou1isel§gfort’~the appellant’-iclaimant. The learned counsel for

J”respondente:5lVlal:,ri,i*ashtra State Road Transport Corporation (in

short. ltlie was not present on 8.7.2008 and today

also he has rjemained absent. Therefore his arguments are taken

J We have perused the impugned Judgment and also the

.material on record.

3. Since the present appeal is by the claimant seeking
enhancement of compensation awarded by the Tribunal, we

need not advert to the factum of accident which was due to rash

3:

REASCCNS
4A, As csuici be seen fmm ‘Ike impugnezafi ,§ai{§ge;12e3;i,.._i}:e

“fribimai, 0:3 wager agpraeéziiémi 05 the am} eviaianee {if .,

céaimani aszzd akic; Q13 é{‘i€:§1i}ZI€§”.i’i’S EXP6 {fie cefiifiagi ;.?9 me &i$cha§ge:v’¢%i’zV’é,”Ex§;¥?E€?’ :5%%%P2§§;e

33351 mfimfi ft’-33″ 3’33’*”§fiS ‘£311rc}1asedi,?33§¢ izzevfdzécyfiies, V
Medicai :*ece:ipts, EXP28 é§sch’fif§&%?.%V’ bflfi ‘”?%ia$.’:’:§:;§;g;hi§j;
reserdeé its; fifldings ” a,V{:’§A:.i5 §fi, the
claimant Sfifififiiiifié,iflj’1§I”}{ vi{‘E:._ifii§ “///§i;§}§\,,/éfigi»:§f%–%§§§§§iE}g ii} its

amputaticfin above “1Zi:15.€.’f: ‘;sZ.¥.};€3n’i?’§i–A,_fif{{?§_i€§?6} of 153″ frame Ecewer and

0f thigh and fi’xa’£,’}3€:V ‘~;’vaAs~. °i:’¥.3~3*tsd as ii:-‘patient far 18 days and

‘::§s6 :,_f€§Emzv-«kg?Hireaixéseixt ané gpeisi 3, gum sf Rg_2’?,734:’~

‘u§v{éa;:c§s:TA;3*§’E;fg:}2’aV1se. {if zncéiciiies.

xfigiéfiy 3ub.:.’§%’i”£ed ‘by ER Eeameé {saimssé £731’ {ha

K §{‘p§}¢}L§a1§:i,”..–‘1:i}3e “fifiauzxai has :;<::'£ awazrded any azzzfimzi of

_' »_€;Cs?}i§}8i€S3;*E3f<3f} uflda: aha: ixeaé 'pair; and gtzfferirag'. E-Eaving

~r:é:ga§d 79:': Ike fact 'aka'; the aiaimani gzmtaiatzeé afiiputaiims 0%' 3'§§S

rigézf kg, u::éez*'s:§§§0w=–up ‘£raai:”::1ez2’:._ we }3€*;rE:’aj§; awaré

;-;—(‘”\..z”\__,_,,,r-«

in favour zsffize appe1ia:2t.«£3a,§:313,n*{ 3, Sum (ref Rs;,,3″‘s@,€¥{}ii},:”=~ under

the heaé ‘pain and suiferifig’.

6. ‘His Trifiiirzafi has awardczd in the impugned * V

Sun’; cf Rs.3_,08O,5~ ‘ieawards expensefi éficufred f§’s:fi _S4:*;.E’s;r”i:¢%:-:34 ca?

aitexxdani, specia} éiet, e0:3veyaz’3{:e etigz. E{a§3*i§3g’.Tj1*égAa2*d’é:;;;,_f:}f;’@A f

nature <.sf'i11ju;'%es:, {fie peréad sf £reafm1e:i;i',_V_ai;-e Eaerahfg- a3a=a:*d§; 3%

sum sf Rs.28,0€t8;'- as against '£he1§«:::j5.ammini._§:fRs:j3,i3€}85~
iowardg cxpenseg Caf aE't:3:1é;i:a{fi;A speégfitii '}i}%§f:'*:.;'sgiiveyanca, e'£{::.,
Furfizhei"; {E16 Tribunai E6133 3,v€'3E;_rcE€%;gi 8;' 3:33;; (if RS':;§,C?G€iil= tmvards
E053 Csf enjoyjtnefii t§_f.';'.am:;:ifiia3 i.:1f§3é-3 fifii/i§"f3 Eé;f%: and aim
ancether s§;1_m'.<}f R.S;§;}3A§{};5»-V4%{:§%}§i3'?§'§ 3353 of aaariiaé fife fiming

{Em peried ('sf §;;'aa'?€:?z1€:1::f{ 3;;isd'::éSt. We hembf; awaré 3 mm} gum

$3: fz§?'::ur«iaf appc}}a1:i-e§aén:a31i iiiidfif tétaa hfiiié

a

"*.ip$:-;T_{?:§. $'§"§j;v{"I*'_'i;"%'iV"z'~*',_3.§3"iV… sad amaniiiafi" ifi big fuiure fife having

z'egaé'd' ti: _f:s;.–::'t that ha, hfiéizg aagefi abafiai 26 'fééfiffi 3g 63:; fiw

u '"=__:.i§':»::§ej {:23 -z?;.€f:I$iéa§2'i, has {(3 gaffe? soizgiderafie ammmt {Ef

" T.§:z:;i$;w3'n§ences, é§scj,«-‘§::e::'{ and azzaenities amfi miafficr sum :23? R35, %{}§f~

icmzarés E333 ofmarétai fife as awazciad by ihe Trébfinaé.

1?’. it is as’: uz1di3paz:'{ed fact Ehai flag i:1js.1r€:d-as?ai2j:;.2g5:tVVé§é.~§ ~V

éréxfer anii he w3;~; homing liceizce “ta érive };eav§; .§.;,3{_Q:s’:;a:is: ‘€f%i£§>3i:<:§3"

as cnuéd E6 semen {mm E7<:.P3a'$ the cppyféf

Though {ha TI'i§ii;i'}3§ Ems iaken K}-(}'% §i:3?.Qtis3na§ ':i3f§

rmgezs (sf ampatatéan af his right §é7g:., a3,rig%3iE§:_ Si2.b;§§1i§;3;@d %j,-=*
{ha krarnszfi cmmsei for '£136 'cEa;;:::si–33t,§7.fi3::§:1:ai éaminitiefi an
emtsr in taking i%1<~3_£';2;:<3:1*§€:-'€3§'*i%éfi: Cimffigasi :}§3§.f;?at 'me raw csf
R3.2,5{%8;"'–pe:*§.;*;2cS§a?¥;%§3§:,%§*§i§e .}:';§.S;.*.3f§°iG1.i:§3§.'§;—i' £5. 'Ea fire effeat @113? he
W33 ge€'£ifi'g 3' 3a§a?§;'<i€a%zd 3330 'fibafiééa' 32% Rgifififw

per §3.'j_y',_ Thafigh c"3:ii:"r:;–&3:E–._§13:«;"i/10%, pmdusad 3:2}; d«:;cum«:m% gush

V' 33 safvzafy iglfififififlfiifi £:§""a;'a:E5sfa11*§§a%s;: kég $33; in fimz: ef {he fag?

'V:ha:';.}3:é' *:33:i':§._'%aX.€%%:_§:_§;e aasédefit éiztriiag fieaeisabar 208%, diarirzg

'2¥hi£§~;..__§_:egr',* §.§r'i*2:e:' haiéémg iéces-nus is ériw 3'zez1vj«; gaads

%.§t;:E<1§§;ie caizid cam a minérmzm af Rs;.¢§,{'3§{}..5-= par izaazifiz.

_=_'?%:;e:*ie§é;*e¢ 3:3}? tai«;§::g Rs.~=-'§,@8€}.:~"'!~ as :22<3:3fi':§"j«,-* iziaémze Q5 $33

"i:1%ju§*ec'w£:§s.i:1:a.n€ am} §§: appiyifig 3:2u§iép§i€:r 'E?' as Eaié dmraziz

E3; 333 case :3?' Szzfiam Eafzaéer «- vs — E?%zi§eé' .I;z£ig ii§;§i£?€f§-°§€'€

Cagzzpgzzgr (ELK 2§§§ :a&$'?6}, éiéze iaieiai §;

,}7{M$§¥;épIie3f}}, we §1ereb§,r axvard the same

Rs.§,é${},00G:’- a*vs:a3″dc:& ky fize Tré bung!

S. Sinai: the ciaimazfii mzdarveflflf _§.”3}’3;3r;é*;fi:%::*$i3′ vazid,;..3%Eéz:§T_j A’

ireafeai 3.3 £11-;pa€:ien*{ far 18da§;s;,c’ 33$ t11:;€5? §1’i;s.va ‘f€z§éi.’€3§?..:I”8S”i u:_.§E’:z”

anefizer perioé 6;? mm 332% :3, haif §::<::i':'{i:. rfhareiiyigg {he iikibuizai
caught is have 3'J'J&§'d6d cc'::1*}:pe:3:~;_a'§§e2ij§2;v "i{:é%.}*:1::'i§3 1:333 sf éficanie
éfirigzg $16: periasi c;f'E'feaiII:s'iéi'»az§}d f?s3éE';L,_\?%fé'_}3;?3fé3:b'fg' aéazaié 3 3123:':
cf Rs.6,{}{jI8.f-_. «*::3zdeii?V_,_:';:?1§J3 _";ia_a€n:§. ifiiéis, the ma} amaaunt sf
c{:=3z3pe::sézfi<3:z'as; Ve3:i§§'a11€;;*{d"?:7§;?"–2.13 in fizég apgeaé inciuééng iéze

3f.'{}€fiiZ'&§ aw=3.éfigd »'r;§s* VE%2éA._T2"%%:fé::za% mmeg 'Ks Rs;.9,22,{}§€}f~» and

" '~ ihe 3332.6 E%;3 §3€;'e:b§;

V V’ “§’, {Em presefii aggmai is aiiimsed ix’; gm. The

<;§&i:::«._a:';'?£ shz:%3'§:§::;T€:z3tiiEfié ta razceiva {£32}: Q36 r$sp{3§1de2%Ewi:}S1:far

u '".__V€r3E3a;2ce£iv,.. 1' <3{33'3E§?6§"}S&f.iQ}'3 {sf ?;3,9,22,8€}G5- as agaéngt

A E§.'s.%i3.E°C§€t§ fig' {E26 '?§"i§E3::z§'§:af%. fig SE13}? 5% ezfiééiad 'if:

'é~21%$§€s{ an {big fiiifiaiéaeé c<::z;;§6§;3a*i%»:::1 83' 5% game raw af 3%

V 3.3. §r{}:I: §§}€ 53:3 sf aziaim pefiiéiziz {3}} {kg daia sci ai:i.a13;§

giéiffiflfifififi ag awazfieii '$3' fix: 'E':"%%m;}a§_. TEN; I'€§é§'t€¥§'id€§}'§=§é"§§ii§E'3iEC£§

"»x

Cimzpazzfg" $§3:3.§% depasét the eifixanceé aniimzfi {sf =:.<m§p6i33:s__§§£:x§

wifi': %:fie3*e5;'i f.§'§€:f€Oi'} ?.-'e*'i"E}3§33 e§g}:1'i wer::i«:3 fifififi the €ié;i€ "':;:»f,

meééfied award. The awmd shaié be mcxiéfied acc0rd.{%ig§,§';

Tud9°