0 F-aiz;;iurat--,..
IN THE HIGH COURT OF' KARNATAKA
CIRCUET BENCH AT GULBARGA
DATED THIS THE 29%! DAY OF' sE17rEMBE1§§_._"-éO--i'ei'e.a'
BEFO RE
THE HONIESLE MR.JUS"I'ICE ;\1,qAGA.,rs;:\rz\f1f}{Léx1:\I - _ ,1 E
M.F.A. No.5765/2;oo$(IW'}ee' ' " ' _ T
BETWEEN:
Bakkappa
S / 0 Shivaraj
Aged about 28 years.
Occ: Labour, «
R/0: Nagur. _ 1
Taiuk & Dist: B_i.d"-3'1_f E '.;'§;AP1i)1+:LLANT
(By Sri.Sa11tC'sh _B1'1f"a"d'ar». V
AND:
1. Md.SaE'eem V _
S/0 Md.MaSf;msab'
Aged major, "
._Occ: Ofwner 0fLO1*z7y
"v.B:d_gu--~. --.
2." JAssur2mce Co. Ltd.
Divisi.o__na1.~Offi¥:e.
'S.B.'I'e111p}e Road,
" 1 i" -- .SéL§1gmesh.'-.?v21r Nagar.
4 ...RESpONDENTS
;Srf§t:.She1s}1ik21121 J21h21gird21r. Advocate zfor R~2_
….fN’0{:i<::e to R I. cljspensed with V/{) dated 28.07.2010}
IR.)
MFA flied ti/s 173(1) of MV Act" to modify the
judgrliem; and award dated 14.12.2007 int-'«.__ MVC
No.210/2005 passed by Pr}. Civil JucIge(S.I)} and mil.
Bidar.
This MFA is coming on for orders. this
delivered the following: 3
JUnGME1\i1f
This appeai is heard
2. The appellaht hiefore the
Tribunai and aggrievecfi awarded to
him mainiy on grojJhti– taken by the
Tribunai a:r1d___ *d_isabi3§ity tifefe on the lower side
and ElII10.t,11’1T. aWa;d_etfVt1:.a.tfl’ef__thehconventionai heads is on the
lower side’ 4′
._:ac:ei.def’1-t not in dispute and also the
(Sh the paftiiiiiof the second 1*espondent–Insurance
Comtpariyazivd tIherefo1’e it is unnecessary to go into the said
‘V0′ as peet. of vt;he.V0Ar?:*1atter.
is 0’1′ he appeiiant. suffered a compound fracture of
fight: femur in the accident that zmcurreci on 20.07.2005
3/:,,i»»
1;.)
and MAC’? awarded $98,600/~ as eompensatioii.
Submission of the appellani Counsel is that the,.§lei.sii1i)V_ilit:y
percentage taken by the ‘l’ribui1al at i()% is so
also income taken at ‘€100/~ per de1y,Vste1t.i11g”ihs;’i;
opined 60% disability on £:1CCOL1I1l’fl_()f :;to:i:pr;;i11i’1d”‘f1″a<§'t..1_11'*::e_Aof
the femur. The Tribunal could have take11Vhigher'pe;fc:.entagel'
of disability and income $3,500/–
per month as appellani aged 28 years
and doing Coolie 'week. l V V.
5. ‘I’li1e éhsshikala Jahagirdar
for the insufaLi,_iee ‘3i.compi.ar1y -however, argued that the
Compensafiofi _re’q1.1_ire.s* i_io.__ei1haneement as both ihe income
zed percentage’-»of ‘disai;iiliiy has been hroperly assessed by
heard both sides, so far as the disabiiity
is cof1ceriied.:”i’,l’ie doctor opined {that the ciisabiliiy at 60%,
iieis “observed that there was no ampuizatiori of left leg
_’ ‘~é;iIl’C1V'(7IU’i;I1p()’LlIl(“1 fI’3ClL.Lll’€ of femur. Takiiig note of the medical
if
,l:”»:»”
9
4
evidence on record it would be reasonable to take the
disability perceritage at 20%. Having regard to the
occupation of the appellant, income is concerned ?-3-,500/-
per month wouid be reasonabie. Co11seqnentiy__’Liri’c1er the
head loss of future earning capacity, appe31Vamt:’V.wi11i’
entitled to ?1/£2,800/-, it
?30,000/– given by the T1*ibu.I_1a1
medical expenses though having
regard to the fact that ._uin’der\vervi’t surgery and
was in the hospital for Inedical expenses
including. diet. further sum of €5,000/«M
is awarded, _a’rt§e’nities of iife amount given by
the ‘I’rib’u1.1a}yi.sbbonVti<1_eA1.owe'i' side and increased by ?10,000/~
~'"towa1fd5's in'c0_r.ne.vduring treatment period ?7,000/– is
the Compensation now gets modified is as
ixndeiir"?
‘ ~. ‘i’ewa1″ds pain and suffering 330,000/–
Towards medical expenses $1 ‘1 ,OOO/-
Towards loss of income dL1ri_ng
‘l’reat:meni: period 3 1000/ –
gt?
3 .9
5
T ()w:»,1rds 1053s of ftlturc earning
Capacity ? 1 £12,800/~
Towards loss amenities 315,000/~
‘}[“0ta1 32 . ” ~ 3 A
The award amount: (:onseq_uen_t1y
indicated above, the amount will ‘¢ar13[A~ihté;<¢st*_:"a{."
from the date of the Claim peti»ti§11..V_
Appeal is a.E]..Qwed jr1—-}5_é;rt"thus.' "