High Court Karnataka High Court

Baby Chandushree vs The Oriental Insurance Co Ltd on 11 September, 2008

Karnataka High Court
Baby Chandushree vs The Oriental Insurance Co Ltd on 11 September, 2008
Author: Subhash B.Adi
IX THE I-3.18:}-I €93,385? 3? K$RBIATA,KA A? BAEGALQRE
SATEB THIS THE 1 1*}-'* DAY (BF SEPFENEBER, 2998
QEFGKES

THE H{)N'BLE1 MR.J§JST§C§; SEESHASEE .8..»5;{'§!   'V

M,F'..!'§.E\IQ.614f.}!2QQ-5 {3's»'i'«.:"C'E

Baby Chan&'i3..s.E:ree,

{Bic}. H, K. Suresh,

Agritzflg y:3:_~:3."se, '

No.S€4~j3, Gpp £0: i'\Eaia1'a_;i Euiiciing,

T. Dasamhalfi; '£'u_mL::1r Raai

BangalQre~5§{} 95?. '

(AS the agapefiaxxt is minar

represantad by fathaix'      --.

 Sureshj.   _    '  .'}fs.E>?ELL&i'~E"f'

(33;   A£%Ei§§;dc€?£%_ .f§{"3if;§**""

1.

The Qriei;::t£=.,1 Exisizmmée C-v.:>.*£5:d., —
Diviaiomj ‘:’*~7(:>’.”-Si”,-»AA V’ ‘ ‘
Szinivasa §*arE£msi<3:1, " V. ~
§~%5.364q' 3, }F3F_hAM'B;' i'*;§;3sL:*1.F:'£2a{§s,

3%' Biocig, Jay3:fi.;a_ga.r,'–

Bangaiprfiéfiéfi C¥1′;L V

S§z’i;4 E35. Méithaifimtz,

_Isfi’¥e.ji; ?ai*i._ Rjazngasxvanzy M,
E),,_1’4 “€J_7E34l3,« I’~Jife§1.:a;sé2_r1:.:1r’s1
E?-‘:1;:sr=, Line, N’c:ér'{}ovt. P1′.5.E}1;’–?.;£’f,7
Heaiih C?-§:m;;:*e.:’e; T’. Da,$arai1aiii,

-E0 ..

_ _Bang;a1£:§1″€;;. RESPC)N}.1’éEN’§T’S

” : {B}; Sfi. M, yfinzzz Paxmagpa. Adv. far R1}

MEA, is flied U/S. 1?3{1:; sf MU Act agamsz: arm

‘Lj’–.3m:ig;mn: am award datzed 26.02.2005 passed in
_ L’~..M’if£i,N0.?92]2802 an the file of the Ciwl J1.1r3.g£:*.. Lt1cement of c:}111pr3nSs,tir;s11 with
intsegagt at 129;; [.72. E1.

‘E’11is appeal ccming on far ‘Hearing’ this day. 121:: Swazi:
(ieiivered the foilowingz

JEDGMEKT

This is cla:imaI1t’s appical for efihancarizezifi ‘r fz:=f

Cempensatizz-n.

2. The Ciaimanfr 2′: miner girl m§rti’s,e§i%£?.§ b}?’fafi1=ar’. 1:-asé’ ‘

guffemd injury in a road accident £§n::i3{V3_,b1.:?;;0f.}2. ‘«;>3i; $1’
the rash and negiigant dzivifig ti:-{ “‘?§’e1é. A’ said
accident, the chfid sufiemd Q16 tsndcr
scar dersum ktft foot. ztgiggz and Rigiéigéi.

:«m-:1 stifixsss left; by minus 5
rjeg. Wasting faf Left: anlqi-3 fl::~3 15,

ext»-Q,’ 5. Gross iimifatisélig -«i1:£’;?>1W:é:1éiio_;1; £5 supinaicion feet.

3. In this fegard t;b,5′:;iaiz:nia:1t mzamizxeé ‘the doz:-igr as
P2352… The; §é:::jLb:zi1a}. disigééziéésizsrzié *3}: efidcncc Bf dccior an the

gr«::n:;:-_’;d~ 1;VE:a¥i,V}:1s: is:t;’:;:+;:«?§.1zx_iz1ed fits? more than -3%/gs. years; 911d he £$

not the doE::t¢3r iiffi-I:;–..fi1″:étsd the injureé. it also did 119%.: ccnsidez’
v:{h5: grant ef”c9::épe:i’safé:ion against the éisabihlty er amfinéfies an
Ag§j::)u11£1L__tl1a€;” the ingursd is 3 4 j;€3;x*s giri baby’ 31:53 Eiééaijg is

‘ ‘ ‘ A ‘ggéé. 1f:=r<jc:€I€1*' 'stigma

u Learned Ct::u;.r1sseZ for the appsfiazzt sn.1!:smit.s that, the

;:i;oVf:%t<::r has stated that, She has sufifirezl 28% éésabfitgr OVEEE" ail

bed}; and thus: tribunal net. swam. censidereré the nature: of immzg

caugad {Q the mine? girl arid has not awarrzied 3:13: cemycnsatian

tewarda $116 less of smnixzg €:a}'_'!3a2itf;', less csf amenities zmd gain

and sufiermg and izgstfiaci, has granted giebal ccvmv;,ie:1sa°mT0:;{_ {Sf

RS,?§,0OO,'~.

5. Lseazzrzzsd; counsel appfiaring fer thg ms 43::

submifiaé that thaw is :29 cszidzmce ta? g1%é:1′;.. c;Qmp€:_t_iS9.f:’iQ:{1

taxnsaxvis 193$ 9f income. f)oc*:«:;r’s evidence ca”:-“moi: he re £i:2;I,’va’s he

is net tha dc-«ate: who fifafzé $115 chiid’ hér
after 3% 3,–‘€213.

5, ma mzbunal 5.3 its finding gym héEd.-~£31;&f;’V~.t§:cre is crush

igxjuxy in $11!’: fem: §;:;3.$”_a3s<:é:_fo1_:m:i5 tE1:3«t'i:;E3f:V_c;Vi%;1s!:1 Lnjuzy may

get recevcrczdV'ft:~t3a:::;m3::"'V9f-_»thr§ i';».=:;{i<:1sr aga. The uébunal is net.

justified in ebsemrixzg S(.1'VL"r,5,"'.7f'1!'§' 53,-v:';Cf'?:{§'I' has stated that, 0132: max»:
surgsry i$ z1~:¥3€~3$a1'};. Efizgizv thrjugh thvza. disahflit}? is :19! proved; if

thétre is the foot, it may result ix: cleformity and it

may I:at.11;*.fl;;%" reéiigicaéi-.t;h& gmspects Qf manfiagg :-3:116 may cause

' ::=.s;3ect.fi;<.1iW the Sazuciety.

AA {T?z;jrnsi?:i’er’mg the eviéem:-z-r, even though the doctor is
«s.?é;ra;cI1inedV ‘agar 3% }.=”€.€–.¥3.’S, but lmkmg into the maturs of injmjgx
= . I am1 ‘:£@c€Qr has stated that one more $urgc1″y 13.3 mquirsd, the

“m}§énsa.fi0n awarded by ‘£3116 tribunaa} is mquimd 4:9 be

siihanced. Accarriingly, i-:3″£*.7’3.’i?’dS the surgezy. axmther

R$.15,Qi}(1I/» is awaxfiaé. T0Wa.:rds loss Qf amenities angthar

Rs.15,0€)0,/~ is awaxded and inwards pain and s:ufi%:”;:::g

Z32$.1{),f.}0G,?- is awzzrded.

8′ Accsardinglgz, this appeal is .’£3;§Z()’.}’3€{L The C’.,}..¢’,*-‘_:1.,mE:’3§”£7L”.:.»”;”iS, :”

szzrtitlfid for enhancsd mmpensation cf E$:4Q,Q0{}f>v’

ab~:>t3e the cempfinsatyl-an awardtad by the 1:1:§b:3:»;1:::E -éx.?i?;lf1 .iat’§:2:éi~:i{“Laf£ Tr ‘

£1122 rate of 5% per azmum.