High Court Karnataka High Court

Basha Khan vs Ramesha on 27 November, 2009

Karnataka High Court
Basha Khan vs Ramesha on 27 November, 2009
Author: N.K.Patil And Gowda


IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 27′”! DAY OF N0VEMBEF.,,V’2.(§G_9

PRESENT

THE HON’BLE MR.JUST_I§3E m~::,TT E TV

AND

THE HON’BLE MR.JUSTIC_E B;sH’EENNA.sE Go§:\fDA’*~w _

M.F.A.No. 627%:-f 2006 T
BETWEEN: ‘T T ‘A T I»

Basha Khan, ‘
W/0. Wahab K§Ea;1n_, V
Aged about V
R/0. 10211 Cross.

Kocli CvHampA,’:v.’T}irikr:’x:e 15′;11u[Lk,’
Chickxnagalbm.1)istrir;t.:~.___ _ —

… Appeiiant.

[By Sri.

L’

._ V. S,’ d”.~.,,Pap€”‘Gourd21.
‘ _ V Age:dH-i7sbbut4 39 years.
D’riV€:f of the Bus bearing

NVEJALKAM16/1349,

‘ R/T0. Uppaiii,

r _ Hirekolale Road.

‘A Chickmaga101*e.

st1sta.i11ed in the acciderit, he filed a claim pCf.i{i()l’1

eiaimir_1g c:orr1per1satio11 of Rs.8,00,000/– the

1’espor1dents. The said claim petition had come

t_he Tribunal on 18.02.2005. The~»T_1jibu.ria1.”0′

the learned Counsel on both sides

the oral and documentary e_\_f1’d_ence’ a__vaiu1ab1e.=jo1’rrecord;

has allowed the claim pe’tit.ior1__:oifthe iri part and
awarded eompensatiorr-of M withJintei~est at
8% per anrium on Rs. ii date of petition
till the date of_r~eva1isat.io’1i..:”: has presented

this appea10AA’o0i._ir g.rotu_r1d that the said compensation
awarded’ the. ;l’ribari.a.1″‘is inaciequate and it requires

eriha§nC:eri1eiit”byVrfiodifying the jtidgment and award of the

V p 0’ =

heard the learned Counsel appearing on

“-.both

— it ‘A After careful perusal of the judgment”, and award of

Tribtirial what emerges is that. the Tribunal after

evaltiation of the oral and docunientary evidence a_Vai1ab1e

on record, awarded a sum of Rs.2E3.000/~ towa1rd”s:.Vj”paiI1

and stifferings. Rs.87.593/~ towards

Rs.”/’,500/– towards travel experises;iRs_’.3,_:’§’Otdf_~xVt’owaVi”ds9

attendant charges, food and

towards medical expensos’–.__a”:1d towards
disability.

6. Havirig regard t:(),.th’e,1n3.u1:ies’sL1’st,air1ed. duration of
treatment ta1i;en,5″R.s..2’5,C90/-i.Vawarded towards pain and
sut¥eri1:gise»ap})ears:r3 t.o*be’—-.on t’he»–i’o\ver side and it requires
e11ha1r1e’erne1’1t.. Rs.-40,000/– towards pain

and sufferi1’1gs’;

V-i._”‘:’I’h.e c0m13en”at:i’O1″: awarded by the Tribunal towards

_rr’rediea1’~.exfierjses is based on the medical biils produced

ar1d__ it cioesriot. call for enhancement.

Rvs”;3,50O/W awarded towards att,er1r1ar1t. charges,

. rroijrishing food et.(:.. is on the lower side and it requires

#3

; *,.Nm.m
.5
i

;.._a

. Towards pain and sz.1ffei*i11g__;s 4O,OOO__/5

2. Towards Medical BXIBCHSGS g

3. Towards Traveliirig expenses Rs. 1″

4. Nourishing food And I «. A _ _ -.
Attendant charges A. V A..5′;OOL}-[7 ;_

5. Towards loss of income dui’ir1g

Laid up period. ”

6. Towards loss of a1ne1iit’ies’zir’1dVe–./:4 ‘A ‘A
future unhappiness”= ~ 2 ” _’I?’,s. 20,000/~

7. T0wa1″<:}.s i'uti.i1*ev_medi'eé1'1*e§:}:ien}§:e.é }0,000/-

8. rFO\VaI’d:_S’}%}S .SE:6f.fl,1tL¥..i”§::ifl.C0méV” Rs, 84240/_

The appieilaéini total compensation of
Rs.2.13,33§3/’—._ as.’ ‘VRs.1,22,743/- awarded by the

liiiitieiirgsi. at 6% p.a. from the date of petition

til} the déit:;.iio’r feeaiiiéfiioxi.

4}

Ilistireince Company is directed to deposit the

iieiiheiiieedi'”_Comper1sat,i011 of Rs.90,590/v togetlier with

.«-*
._f_”_……….._…._……..

1/