High Court Karnataka High Court

Basavaraj S/O Nissimappa … vs Basavaraj S/O Sannafakirappa … on 6 August, 2009

Karnataka High Court
Basavaraj S/O Nissimappa … vs Basavaraj S/O Sannafakirappa … on 6 August, 2009
Author: Mohan Shantanagoudar B.V.Nagarathna
THE I-IOIVPBLE am. JUSTICE MORAN' srmh M  

IN THE HIGH COHRT OF KARNATAKA
CIRCHIT BEECH AT DHARWAD

DATED THIS TIE am DAY er AUGUST, '2009
PRESENT "   
   
THE m:>maLE ms, .ms:*ic;E_;_§.v.Vm(:ARAfij;Ig_§_1;g. _

Mm Ho.6:§§_§ 1% 2065 Why  H 

BETWEEN:

s3Ri§1BASAVA:ET:T1~;:>r%4 é »1'%%~«§:' THE

FOLLOMNG: ' " , 'A        .

.-£13.; J;12.k_~§..1i!._vI*-3..._.__3t\'?'.V.'.I.' '  ~ 

Thifi   5f%bI€% "    % é§15i3ea1 praying for

enha;:1ce111_é2:1;_«.of (,éQn1--9én$a tion.

 The -_::lAz:;~jj3:.«.:-f=§t1ts sufiered certain seréaus

 ~.    t:h e" "ac::.i.<ie1'3.£ that OCC1},¥'I'€d on 05.01.2004. It

 '  that the accident has {}C€:"I2I'I'€d during

il1i:é'v c:c3V1:r'§:i¢_  employment, Respondent Nix} is the

emif:sia;;w’;;r.V The cziaimant has suffered fracture of tibia of

V’ ‘C_” lag. Iieazwas eperate:-1:}; anal inpiants were used.

ifhe claimant has examined the doctor who has deposed

that the claimant has suffered 45% of the disability to

M

the eoncemed limb. Whereas the doctor exar._e;if1eeI”~}}y

the insurance Coxnpamy has deposed t11at,thev

has svfiezed 25% ofthe disabi}:ity”‘to.the ke

The azithority belew has ;~:gm1g,;e.ea.«;sessee f. h–e_

as 36%. However, auth0rVit5%.fibe1owhVb3: /94’ ‘

per month as ineeme efif’ e.__deeeased5E awarded
compensation of thereon. The
authority iseeee§1;§s::i3ee%fiixigeee<§e:1¢1uding that the
injured earning capacity due to
the :3:'fVH0:i§?'e§er, th'e a£1thority below is not
as monthly income of the

injgzregi. izajufedwfiééas aged abeut 36 years. He was

. V. eVa;"–:eie;fit1a1..élabeiiif'The employer has deposed that the

1'-'€e.,4,G{}G /- per menth. The accident is

~ 2394.

Having regard it} the teiiaiity of the fleets and

cireumstaxxces, We are of the oginiezl that the interest of

the justice wiil be met if iX’1C€)3fI}€ of the injured is taken

Ex/K

as Rs.10{)/- per day 51.6., Rs.3,0(}O/~ per zlionth. the

claimaxlt wouid be entitled to Rs. 1,25, 125 I A’

p3

4.

3..

d.

Accordingly, the falis’-‘.viI1g«c>r_4de1f4iSi2_:naEie:f,

The award made b3§”th§_£;§3Lbdi1;f9′ :Z’)ViiT1.c”c[%:1:;’~{§;A1:t41Ar1VV

Commissioner, .,%.¢?d:’J’i?c}rim5eI1 ‘ –,C:>Ii:g3¥é1’1ssa.ti{>3:1,V’

Haveri is zmgdfiied. * ‘ “~ __
The finhanced to

–.

‘”‘}’}:1s “‘ii”i1;are$1t V” a§¥<:ga3:~'41ed by the atnhority

_ -bevicé $:«V..$§iia11'vQ6£3.ti_n:1e.

'i'§1e é3.'}i:'}–.l*}2';'.1f§€3.fi{:1 compafisafion may be

I*e§éa.:$§:Vd favour of tha claimant.

Sd/-

JUDGE

Sd/-~
JUDGE