..I..
IN THE HIGH COURT OF KARNATAKA
DATED THIS THE 3*" pay V': %
me HONBLE MR.JUS'fI:j(iE_MOHAN ksaauiamaouaga
M.F.A.No.;p212Qo7 {avg}
B E:
3.0.. Mauidappa "
Sfo Clxikka C:t_1annziifl:._ ¢
Aged
R/0 Mal1aiéh§1ado{'1di_4 !
Mandjga I;3is?1:ic:.'f- .. _ ' --- ' ' ..Appci}ant
(By Smt. A}E:_'.;v§,)
V 1' '.1 M. ;":§:ha§1har
j "Sj'a.'}';S;~v Mauchcgowda
Tavaiitigcngz; "Mandya.
2. .'I'h¢:_' Manager
Unite}-d India lnaumncc
T (L'o'.w,.- Ltd., MJ3. Road
x V 'Mandya. . . Respondents
F-“lavish Bermi, Adm, ihr R2)
This MFA filed umzler S€£(.’.ti(JI1. 173(1) of MN. Act against
the jucignxcnt and award dated 24~1–~200’7 pasacd in MVC
No. 1313] ‘2(){‘}(} (an. the flit: of the Pri. Civil Judge {$r.[)n.), CJM,
MACT, Mandya, partly allowing the claim petitiofi for
compensation and seeking anhanccmcnt of compensation
“T
-‘_..
This MFA coming 011 {hr hearing, this -‘.-:._v__<:$u_1*1;
deiivexed the foiiowing : L' % = _ 1 V' ..
JgQGH&Nr_
This Appeal is filed
€l'1hIell1Cf:II1(:n§, of (X)133I)f3IlS8ii()ij""'&'§:{K?&lfli.€3(f Viry: ti1s:tV. .'–' belefifi.
12. i-ieard the kf:§jf:1e:i”ap;)eanng on behalf’ of
both parties a:mAi
3. 1;:;.1£:, tosfijgg g;;:;;,{x,§:§i£:ui on 23.12.1999, the
Claimaggf sujiérégi. radius. The claimant was
inpa’tie_I§t~ the”-h{5$ipm:aii~– five days. However, the 01mm’ ant
W§V1§’i1eatc:1 éafigfiéwéijvety by applying piastm’ of paris. The
all has awanied cxympcnsaijtm 91″ Rs.l9.()0()/-
“‘ . tar;d§é1*~Via1fk3u;’s..Eiea(is.
-lfitvizng rcgald to the nature ui’ injurms sustained by
filxct he shall be awarded i?2s.;.%5′-,D0()/« tmdtar the head
–. u!.” pain and suilkrflzg.
ES. Aocxzrding 10 the d{x;tor, the <::laimant cannot sit) the:
work as a nominal man and he caxnzot iifi htaavy obj-act.-s. The
«El$$€'–SSIKlCl]'t 0f the dmttoa" that. tile: uiamzant has sustainui 25"/is
W
-3-
of disability of the whole body appeaIs . :_f£g; _j7
exagg<'::rate(i.. Having regard to the 11311;:-E; » ut§:j$ ~–
(lourt assess the d.:i:sabflity at 5 ."l'hé"–_ 4.:
'l'rih'unai has Iiig.ht.ly not aw;-::1'»:i_§.21i fit:
hwsi of least of future £9 the fact
remains that the Claéitiant dkiabiiity
thxvczugh (mt his lifa pzefcra to award
Rs.20..(')()()[-; ' disability and
I2s.3o,0<)(;~'j – of mag.
6.’i’he awmtied Rs. 1(},()()£}/ – mldcr the
me-:i’i€ez1$esf ‘1’h£_?. laid up péricxi 1’11 this matmr can be
. V. = «taé:ia;én?ias three Hence, the claimant shall be awarded
;~§ g;:av§§s_z,a1::i.2; loss (sf ixmomc eiunéng the laid up penod.’ .
” the c:lai1nant-appeilant is clltiiiad in total
<:x)m1;§':fi';1a1ion of Rs.94.000]-. Accmltiiugly, the following Ofdfif
is 37$-tadc:
Award of the Tribunal is mtxiifled. The claimant-
appellant. is awardad to tow} cronlptansation of Rs.94,0{)()/-
(Rupees Nmtyibtir thcaufiand (miy ) which is inclusive 9!’ the
W
-4.
amount. already awarded, by “i’r1i;tm1aj, with
03:1 the ellharzocd compensatima
the date of Await! shédl ‘d._fi:W1fs_
Appeal is allowed ao§x3″‘i*in&§39;% ‘Q