High Court Karnataka High Court

Basavaraja vs Praveenkumar on 2 September, 2009

Karnataka High Court
Basavaraja vs Praveenkumar on 2 September, 2009
Author: N.Ananda


2 MFA. 15500/07{MV)

THIS IS AN APPEAL FILED U/S.173(1} OF MV ACT
AGAINST THE JUDGMENT es: AWARD DATED 12/I0/T2007
PASSED IN MVC NO.1165/06 ON THE I<*ILEn~OE_T_HE
DISTRICT JUDGE, I FAST TRACK COURT,~«~~-.SHI_NIO,GA,
PARTLY ALLOWING THE CLAIM PEfI"i'i'IQi\J"~F'(i'R'v.

COMPENSATION 5: SEEKING ENIIAixICfEi§/IEI;$IT Oiai

COMPENSATION.

THIS APPEAL COMING ON”‘II?Oi-Hi

THE COURT DELIVERED THE41FOLLOWING:I’.’-«ii_
JUDdfiEEID., U
The Claimant hasifiledig enhancement of

Compensation.

2. learned Counsel for
Claimant”and:*_.SIfi’V::’}.iVagadelIIiSh_, learned Counsel for insurance

Company. *

._Der«.v’me’diCal records and evidence of PW«~2,

. V. ACl’ai’1:’na’nt has suffered fracture Of left tibia and was operated

“iCrvVreVd’u1Ctio1a_ fracture. He was treated in Government

1\zIC’§ann.’H:os:.pita1, Shimoga. He was suffering from 15%

pern’ian.ent disability. The Claimant was aged about 50 years

kd”Q~”\ 9

3 MFA. 15500/O7[MV)

at the time of accident and he was a carpenter by

occupation.

4. The Tribunal has awarded b

Rs.46,467/- under foliowing heac’is:–

a} Fracture, pain, agony it
disability

b) For special diet «–Rs.5,000=00
attendant charges”dux:iiagV’th_e

period of treahnent ;_’ 1

0) Forplposs ofAi.x1ci3Ir1e’i:”Or:«,thi;i3’_5do” Rs.9,000=00
rrionths atfijthe r_aste..of~.”_:..’ pp
_per’day so ‘
d} 2: ..,M’é§dica1’Véxpefid:£firé Rs.2,46?.~=4~0

——– __
TOTAL RS.46,467=-40

.. ‘V51’ The nIea1*n_e_d_counse1 for claimant would submit that

.A suffered disability as a result of accident and

hasloVé;1««Vi:i;tui:e’V.earnings and the compensation awarded by

itiadequate. . ..”*- fiw»

5 MFA. 15500/O7(MV]

d) Loss of amenities and —

e11}0}’11’1ent of life

e} Loss of future earnings and 1 ‘

loss earning capacity

Rs.;1_,ui§;éeOx:i:’l’:.§

Thus, the claimant is”e_r’1*ui:led fora total’ Ceiiipeiisatiofi’ V

of Rs. 1,163,800/–.

8 In the result, fellouring:–

oiniR
The The impugned award
is ” of Rs.46,467/– awarded by the
Triburial — with interest at 6%

pa. from 1:13;: date bf fietiiion till the date of realisation. The

pajaxieriia afid invesiiiient shall be in the ratio evolved in the

Parties to bear their costs. A

Sd/ *
JUDGE