High Court Karnataka High Court

B M Radhakrishna vs Smt Fakeera Bi on 3 November, 2009

Karnataka High Court
B M Radhakrishna vs Smt Fakeera Bi on 3 November, 2009
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT    _

DATED THIS THE 03% DAY OF NOVEMBE.Af§:;.2(}():9._A  "  

BEFOREE X
THE HON'BLE MR.JUSr1cE+_ri'.~ANA1§z3A.'f "  

M.F.A.No.1    

BETWEEN:

B.M.R ' '~ V 
S/0. MuddaIangt~:Gawda"' -- 

Aged about 34:yt:a;ré§-- ._ 1: 

(By sm<.:2. %

£9:

1.

v»»'-1W/0. 
  hiifiar, 110. 1" Canvas,

 _  Hohlkcm Road



. A   Assuxm Co. Lfid.

P.£.7Ne.4, Hostel Camplex

 ~ 4_Bc'1'saxy-583 10-1.

'kenuka 1%
S10. Sicidalingappa
Aged about 36 years

R/0. Th1'mma  mu' a 
C.Pé.¥{a1ii'Fah1k, Tumkur Distxict

Hobfi

 



4. B.C.Ga:ncsh
Slo. Chikkalingam
R] o. Nagasiraguppa

Bellary Diatriact-588 123.     

(By Sri A.K.Bhat, Advocate for R2; 'Sri :S.;3;.Mi1kk:mna_ ~  

Associates, Advocates for R3;  ntfiicza 

is dispensed with}

This appeai is filed under  1.723(1) o; .M.V.A{ft against
the judgment and da£eg£V""'J;£é.L__1'l.f£-E307,  in MVC
110.589] 2003 on the file df.._thc Pr~csiding"~O§fiwr, Fast Track Caurt
No.IV & Addl. MACT, Tumkur,' pe.rt§yA»'a11:5w_i3:g "the claim petition
for compensation and seel<i;_1g"enha,ncc},rrw;izt ofcanupensation.

This  031  day, the Court
delivered the 'foli:)wi:I}g;._V_ 2 «   

. . ' . .. 1.;   G  T
Tifiis "  a   ,a1.)pcal for enhancement of _

eompcnsatidn; *

.    hat?  K.R.Rames.h, learned Counsel 1?):

   A.K.}3hat. Iaeancxed Counsel for Insurance

Company. ~   AT

 claimant: had sufibred fracture of olccranon

   of left ulna. The Tribunal having wgaxti to nature of

V.   medical expenses, duratien of treatment and loss of

1r'L"}'   t f



earnings during period of trcatmcnt, has 

compensation of Rs.60,00G/~ under folkzrwm g l3e;ai£is:3 i    «

I.Pain.&.$ufl'ering    

iI.Med1ca1' cxpenscs  

Hi. Attemimt Charges      ; 

IV. Loss ofcarnings during  

V. Loss of amenities &    ;2s.2éA.f

going through records, I am   ?'W2 " L'

that claimant suffers fnpm 'V of
5096 of Left upper limb  to whole body

is    Ificgaxd to nature of injuries,
oonscquénfi dlsabf '  of c:|a1m' ant, I detm1m:1' at

pt=I'mfiW.s:;1t physm gm  ility vis-éwis loss cf eamm' g

.' V' :at"" ..5% éi'id detcnnime income of clainant at

   month and awani compensation of

Fa"sLI$4'('JV$.{S{1€.),l --':::{.».{2i*:s..3.{)()(}/~ x 12 x 17 x 13%;. Thus, chimant is

  ' umzztiticci total compensation of Rs.90,6f}0/-.

 ,   In the result, I pass the following:-

ORDER

The appeal is accepted in part The award is

V modifind. Compensation of Rs.6(},O0()]- awarded by Tribunal