High Court Karnataka High Court

B S Nanjunda S/O Late B.R. Sundresh vs The Managing Director on 5 August, 2009

Karnataka High Court
B S Nanjunda S/O Late B.R. Sundresh vs The Managing Director on 5 August, 2009
Author: N.K.Patil And H.Billappa


originai records at threadbare, inciuding fhé }UCigm:&ufi;!%.:’:*Ei{jd

award passed by the Ciaims Tribunal, it emergjf-;.$%.§”f%:a§,..j::_Vii%?:j\

appeiiant has met with an accident on §.}2.20fi4′ ” =

am” due to the rash and negiigerii-jfs*i\$’§:1gj –fif’-

beionging tfi the re:s;3ondentmCr2§r1:3faii::&1-afrd due: hé ;

has sustained, degioving ir;}ury_:vj’_§égft:__f!a_jf3k” fa arid
carnminuteci fracture c§fA= E:»fi;’ ” undispiaced
fracture lower 1i3’5′. Q? ¥egf:…;:§é1:§:r ‘vfiazdmitted three
times in the tifée’ 1: f?:é’a§ment as inpatient
far n1orev_t_ij_Vav::j.k §$:’:?§aVlV§ei1 into consideration,
the Ciai§%§1s.”§:’f5}bis’:f;a5. -liustifiad in a warding a sum af

Rs.25,GGGi–. ééufiering and it is inadequate

and ?»;§fee::i;;s. to.vbeA.fe%§§ian§:ed. Having regard to the nature of

fjgustairzed and the nature and duration of

Affaaiirgexniv§§_E§§§ar§V.’§33?”the appeiiani, we deem it fit to waré a sum

. of tawards pain and sufferims instwd af

as awarded by the Ciaims Tribunai 313:3

acéorcxéngty, it is awarded-

8. The Ciaims Tribunal has awarded 3 sum of

V 3 R$.5,GDG:’- towards conveyance, nsurishifig fwd am

«€5.-

efienderzt charges and the same is rrreeeeueie and it

be enhanced. The appeiiant has taken treatment

for aeeet 25 days are: tekirrg irate cerreideratieijrri~rie_..§iUratierr” ‘=

arse rreture er’ treatment taken by the:=eppeA%3ia%riu;’vghe..’deerri:j’-§i__VAf%£.iV_e

tr; aware’ 3 sum of Re.15;GG£.}i– feererds %

eeurishirsg feed and eiterreerzi Ref;’5,00Gl-
as awarded by the Cieieee’ “eecordirrgiy, ii is;

awarded. ‘. ‘V V

9. “f”r1e_ t:vei:.’rr§i:’;r’a;i:rded any amount
tewaree ieeeef. the evidenee of the
Dector, irre dieabiiity to the extent :3?

13% re the rerheie’ :’rre4’r.rae suffered grie’veLre injuries

in ‘{he._ec§C§eiie’ri_tv.’V_yvrrjcri he has te suffer ihreegh out his fife, we

H ‘V .Vcieerr{‘ii fr§’.te’:””award a sum ef Re.38,0%i~ tewares tees ef

‘ H H K rife aha eccereingiy, it is awarded.

Further the Cieirrrs Trieurrai has committee’ an error

T rfi ‘fret awardirrg any amount iewerde future medieei expenses’

x As per the meteriai eeaiiabre

recerci, it emerges that, the

u
G0
I

in MVC Nc.626’E’:’2m4 stancis rmdified, gr3fitifi_g__ a

compensaticm of Rs. 4,1?,G00;’- instmd of Rs.

(enhancement being Rs.65,0GOf–) with interest

(exciuding Rs.10,GO{)f- which has ,bee;rj A »Sfi10″irva§_:fAds’L-._V ‘

future mefiicai expenses) from the déée c;-4f ;3«étition_VA’ii§§”»ii1;ée

of reaiizaiion. ‘ A V

The respandeni-Carparaiiofi §s§–_di:*e§;téi “ic~ .:3e:;a$it ihe
enhanced Cfifilfififfiaiifiii as referred
above, within eighijififfiksg’ of a copy of
this}udgmer1t.«*”v
is I ciérectai its disburse the

enhaficed éc;:)§fi’mer:’s*.at§C2Vh .=3{fi”;s5i:Vnt, irx favour cf the appeflarzi,

V i:’:1me;;isi7a’te§};, 0%} the respon-fient-Ccrporaaiion.

.’ ‘ V. the award, acycmdingiy.

Sd/a

Jtggfg

JUDGE