High Court Karnataka High Court

Balagouda vs The Divisiional Controller on 4 December, 2008

Karnataka High Court
Balagouda vs The Divisiional Controller on 4 December, 2008
Author: K.Sreedhar Rao Gowda


{N THE HIGH COURT OF KAR:~:ATAK..é””‘ L. 3
cmczm’ BENCH AT EIHARWAD

DATED ‘mm mg; 4%: DAY Qis*”i3E<:gA7+;BE;:.5§;"V:*;0<5:8
PRESENTfl : " °1
HON' BLE MR. JLis'F1c:;'%:~'.!s:.sREE;D;~;.5R.:RAd"'

Am} '

HON' BLE MR. .JUS'fIC.E .– gi'§s121§'}:§§:§?A3E: GOWDA

_*M_rA 1fm'35§%9_'oj§~. gcioefggvcj

BETWEEN ' V

Sri Ba1z§ig0ud'a, 2 _
Sfo Appcnna Néir.-»1j*:'¢_, V _
Agsci about 60 T' ~
Occ; Agficzfiture, ' .. ~
IR'/'0 Karadaga, 'I"aJ.uIs:~C3hfl€otli,
Distjfiélgaum. ., '

(as? Patil, K. Anand, Adv-3.)

AN[.'«=._r

_ The fiivicfivional Controller,
_ 4' ',I{arI1ateka.State Read Transport
p _(Sa::rp(;ratibn,
"«_Cpp. 'Cez1tra1 Bus Stand,
_ Eglgaiim.

” (BY Sri Ravi S. Hosamani, Adv.)

… APPELLANT

…RESPONDEN’T’.

THIS MFA IS zsmaa u;s.:73(1) mt MV ACTV:8-§’§Af’P€.ST
ms JUDGMENT AND Awmm DATED *?.£1.20Q§¥”‘P;X.S-S_E:7.h :5;

{save 1310.682] 1999 ON THE FILE OP’ ms PRLQ CIVIL-“JUD{3’E”»

(SRDN) AND AUDL. MACT, BELGAUM, PA.R*F.L¥VA;;L©w1:\:«:;,

THE CLMM PETITION FOR c0MP?,NSATEc’>N VAN–:”:’ s§m3;;<1'rm ';

ENHANCEMENT GP' SGMPENSATIQN. ; ~

THIS APPEAL C-OMINGTVON ;:¥0R €;RDE,§2.s,f '*r:s:S. 1:»:x?,V%%?

ELSREEDHAR RAG, 4., DELIV.'?3R"E§D Tm: FDLLOvW'§.1§'€;=:…

Sri. Ravi V.H0samar1i t23"kfesf3:;1Qti<§e._for-r:f:VSé'1f)0I2der1t.

LA. a1lé;:)we_d_;[A 'of cond-sized.

2. ‘_I’he V’p€:’titic3::§:rAA~«%3»’u’3i§aiI1ed head ijajury in a motor

A.i_sseh.i§’;i$ ..L§1ccideI;.i:’.’ ———- ~’I’he <)(::::u.rren<:c: of accident and

:. '11§:j'«:–.. in dispute. The petitiener is an

FOR extracts are produced to Show the land

.h01ciiI1g, i. The income of the petitiener assessed at

/~ per month. The neurcrsurgeoxi has stated that

K petitioner is cxperated twice and he has suffered

permanent disability of 10%.. The income loss

preporiionate to disabiiity would be Rs.300/- per month.

4/

On rsassessmeni of facts and evidence, petitioner _:§:1:i_t.':1f,1e<:1

to Rs.4~G,O€sG/- for pain and suiferéng, Rs.

msdicafi and incidental expenses, as.__aga:_§ufiSf "i:€;edics;i.Vbi11?{§' ' _

for RS.1,:2{)_,Oi)O/-, Rs.1{),0O{)/~ far 5: wgggag : §}1;1Tfi3f1.g

iaid up period, ;2s.10,00e'}-i%%%&L§gr 1dss__ of and~

future discorrzfort. Rs,.39,6OVQ-;'—iffE2s';-300] -A' 'per mfonth X 12
months X 11 mu1tifi}.ic§;"} future incame.
Petitioner in is 'compensation of
Rs.2,49,60£}];"b_'«a§v'z'§;gé§1i§i$fz€"R$L'?2;;3{},C0O/– awarded by the
" is interest at 6% ya. on the

enhanced*®121p§ér;sa§;io3:f{ from the date of petition. '£1111

_____

.§§,fi3.a§W€d accorditlgly.

Sell-

Judge

Sfifm
Iu&g’e