1.;Bé;S;aP%%§,
IN THE'; mm: mum' 9? KARNA'TAI;{A_' *
<:::R«.::Lm' BENCH A'? GULBARGA V
BATES THIS THE 25TH DAY'SF"??:'13:2Ugx§Y;_2:j0%§«'
BgwoRfi '--_ VA
ma HGNBLE MR.J:}Jr1cE?' 5:. RA.MAN%£:!§"
M.F.A.NO..1"19.§7Iu§EQO?§ 4
BETWEEN:
BEi1MASHAN£<;AR, V "
SJOPARAPPA s:.w;«:.g;q, ' 1;
mag? ms, Q;R$ _. 3 ,
STD, xamxgm /s_:.2é1:2'0F:;:%:£:';f;;:xg"~;:s: V' , '
:NGLEsHwAEwm:,R r::::«*4..f1':«;:r>'.s:T:«?3::>~~'m=«;;<,
Kg'-Q,E2§LBI§'¥;'§k'E;.--,_
BA$§§f€£NABA'QEWABE
_ Tgzua I3§1 ST;BIJAFUR.
7 7 azzgiééczi MANAGER
* "«?§AI1€;3=}§AL msamwag cmgri'-';3,$
_ .BII_§A'.'€L¥ . ., R_€S}?0:*~é'EENfS
£8? SR1 E"€'V,I"3A§_"}z§GG"$§§A, §§3"'§f. FQR E%=-{Z2}
§i:iz§r§iré<}2'k%§:
M)
'§'i~{1S MFA ES m2'.-£2 U;"'S.}';?'3[§} GP' M'-.3 aCT;'_""PRA_2%.:.i§i3_.Vifzvy
MGBEFY ma, Juasmam AND AWARD QATED 23/§.g2oif§
DELIVERED TI-{E FOLLOWING;~
;_.JUDG~MR}¥;1?
This is an appeal who is
statexi to ba the :;i7c,¥.:€n§.*of fled lilldffil' Section
3523(1) of tiéé .1988, chauenging firm
inad€qua:.t:ffVbf "_éié¢a:z;ded by MAC'?-iii, Bijapur,
in wc.NV¢: 1'0%2s/256$. :33/é/200?.
...-z
" .:Th€.V 1<;:a_*Vs.'t': ' G:f the agapfiflant in bziaf is that on
I appefiéxt was travelkifig in a f:t:m§::~trax vahicle
08 142 belonging to 15' respondent,
iasumd ‘g3?i’£3:1 213$ respoudent, when the 831:3 vehicle was
“‘”–..§i”:;ge¢€di}:1g«:’f:’om Engaleshwar to 8.8agewa,di, driver 0f the said
draw: Elm same with great sgeed ami last cmatrei aver
.t§1_e§:zeh_iC1a, kack ‘$’€’h€€§ af the said Efcflfiifilfi cams Gui mad the said
” .~ i;emp<3 roiled an 13:16 roaé resuiting in grifiveus injmifis is the
appsiiaxét, Thfifflffiffi, the apgaeliaflt fiigd a ciaim pfifififlii claimixzg
compensation Zilldfil" the varicms heads. After c911si;rié::{ng"vthe
era} and documentary avidemze placed on
Bijapur, awardeci compensation of R1-:s.'6*.";};:}A()()f» ' j
6% pa from @116 data of petition til} Béifig
the: quantum of compansation 3%§éi7¢§.C§; i}1e__a;3p1e}1ai:.=.f"i:aS' come
up with this appeal slaimizzg €I1I"12v§i'{3.€?VV1:;;.ZiI§(;ifii{';3;1Z%'§)f céfixpanséafion.
33 Hearfi the 1<=:ar;f:'€:$<:¥_;_' 'céuiisél _:' £c§xf"».V;é17';';§§a11an'5: and the
Ieazned C30'LH}.S€':I 1"6:S';§:%j;1{ieVni;« ljouvner of the
vehicle am} r€s.p<§i:<Iéi;1~t';V–_SJ7eV.3 ffiompanya
4. ‘c:;§’;1fiVTssr»§b1V”§7{§i”‘<:a:§;3€3}a11t arguefi that {hang}: the
a,pp€3},a1A33:_ S11S".€Lfi.iiifff}…v;gf§;€éi'*f0'¥;i'.E'a izxjurias, flit': "§'1*ibu11a_'; awardeci
'V fi2v&;ag&';;? :slu1m. of }Qs.6f:i«.()(}'é}'f –. Thaugh the doctor has eyined that
to 25% 0f disability; ma amcmnt has been
awfififié {ha hem} 'fiztura loss if aarraixig and £033 af
_ "€;f&j:f€iCiEy' anci also the amount awardeé tewards
.__2§ii{%::1jdéL3:si chargeg is V61}? mitagm', Sfl aise amount awazded under
.___""52?:5aI'i§j;:z$ othar heafis. Therefcm it is praysfii 1:313: appeal he
V V 'a§}e:Wcd by enhancing this amaurzt awardxt-rd by the Tribtmai
5' heard the arguzxxsnts of 8012121331 fax' parties gtkéifised
the rsccrds.
6, It is an undisputed fact that’.2§fppe1iain;*.§?.’s§é :i:fa3§%e312§11§i11 ‘
3 teirapowtrax owned by respendszlt §\A§’Q’.};”-.53 a >§}§1:5’s$5€:ILgf£1%~”-. §_:5:l1._-EV
unfertuziatezijjg”, the said vehicle ;1:1– §1’3;14::*gti::::i:f4. met ‘aéciderii
due to rash and negligem ‘it?s..a£fiv€r. The
Txébunal is expected to $35′ were sustained
by the claimant .Vi13. fl3_ € af{:E$ifi:’e:;.’+f£ itravfilling £11 the
vehicle. E112 %$EiE%}aalI:’:’.V>i%é3.r%3.$d””‘€£)uflSe1 for aPP6133~11t 3135
}3roduc_”1£?f:ii:f’S were grievous in natuxtt and im was iakfifi
V V’ Tito th€ Bist;.. §;i<;s,§fii%:a1, Bijapur, an the vex}: gamze day an& the Xmay
" 'rcgiraaisj. :21z;3t'iT'i:the:*e is 3 fraetum 0f the frag: pariéiai bags can the
Z&_ £"t;_ si~§:i<§ chest partial azzfi he was éischargeti against the
'msdicai adviss, wihersas, ths apgaéiéargi wantezi "£9 fake treaiimsm
VA higher mefiicai center, Therefare, has has censniteé
D1:§%i§.V.§%am&sh.§ whc; has Stated that thcirc was a fmsrstture csf
from, bone and therft was impairmsnt in heaiiug, §3§:"'»Twa3
fixamined an 2?'! 1 1/ 2906 1:0 assess the disabfiity csf
agpeflant has aim cxamined the {§r.R:-1$ha11k_:ax ia. '
percentags of disabiiity s11fi"€red bf; 'on §:CcQi;u1t'ibf§:;i§1i;fi¢$:
sustaineti by him in: thfi accic1e13_t._. C6;:s§id€1'i11g:.?.h§":iatu.1;é éf–.
injuries sustained by appellant du€é"L«i%§:"V§mpair::1fir:t:?;f a}:1ci
aiso sinus GI}. arsccaunt sffiar;;&t11re' &fi£"'fi"§:}:ifi;a}._ b9n e7,"£h"é Tribunal
awarded {-1 sum of Rs.2,OQ(}/'QA ::L:'1dj'£:r;t§"1€ and stsfiefing'
which requireg f£)_..7{E}v':'fi:V<E;'.Z'1h.'.7:»'.i§1ACé'::,(:'}. of Rs.15,000l-
apart frsgsmigfihci afili}G'::,;::i:a»*2a1'desi, The appeilant is stataé
is have spefaiga Eiugfir é};'3€;11i3';–t._ iowartis meéica} 5X§€flS€S as hf:
was i:1;3.;f2{ti'zez;:'£ f£am.. iéi 2682 to 3/11;i.G{};2. 'E'h€ apgeiiajszgt
E.?'é,'"i". speciafist as weii as radieiagist far
'{.Z'éi:§?.'(.}}ZiZ£3f._?,_I'£ff Sustaitxed ami Ehfi ciisabiiity gufiered by him
V V' gzameljga. imv_;§3i":fi1ent of hearing ta same axtcmi and 3139 S§..E1'LES.
" xgzfai éviflfizécs (pf 'aha appefiant sriiscisses that 3115 flag spam:
'::;1}':;.g'3?;i¢:§§'E:I€ amount for Wmch Q13 'E'":ébu:<3.a} has awaxdezi
~ tawazfig exgezzsézs emf tr€ai:n3e11i§ which £3 in pxariigr
the magiicai bifls gmduced b€'.fC-P6 scam, Emwevez" it erxzici in
113%: awarding 311:; amaunt ilildfii" the hsaé 'attendam aharges',
/35}
V '_ .. ,.~
'cenvayancs and nourishment'. 'Therefore, it is justiand
aware} Rs.6,()€){),/ — under the afoxesaid tigrgze 11e;:.d's; ' : ,
2?. Further, accoflling tea appellaifi, h§A.had};; $'1x9p .i$29..Sf:b
in 1116 KSRTC bus stand and $¢}ii11.g ::sarl3?. 200 psi;
day and 3130 looking after the ag1'§C:iITiuféi1.w0r3;{,"E3u'€; §1ti: has not
produced any Zease dead -519 paiéi rem ts
KSRTC, He 1~z..vas:;' prod-;;:éé§i'};{;::'v;«Vg§§t fitxamined milk
V€I1{i0i'[ cf milk to him is
Show that_ and selhing the same in
retail. Asiper has stated ':;hat in ardsr in meat
tbs mzedfitai éxpéxkseé _E1i:~: izatfigxr was cempelieci to 3611 01:6, Ame Q1"
fiazaciy 2§;ifs_{}.:iéV:}1A.is {mi a._§r0u11.d £0 ciaim enhanced compensatian. if
33 p e1"3;::§. '::a$.3;i$faii1ed such 3 tyye of injuréfis in a motor Vfihifjlfi
acéigle-é1_£5..A}';n:.};:éi;1ii€i is sgemd such a Image monay in scazfier :0 get
cyumd Err He: has also produged the R03, :9 Show that
u"':«:.".4A"1;},{§".va[s 'agI*icx1ii:ural Wfifk alga, Whig}: are stafidifig in ma
3.:a,é1m:é’:;:§.71:?:37.s fathézt Thérfifflffi, prmvisimzs if 33:13.? mafia by him fer
ljjagzticzziturai Eand may :20′: came in his Wag; £0 smyerviss. tbs saié
VA ‘–«<fi:2$mtien, '§':a}{iI1g iittfie cfinsiéamiimn {hat ha; has 115?: §:*'aéur:€d
my ::§0<:umE:;3.ts and ma: is tmaimfi as the arfiinarjg Wags game}; ii}
''2
.§/' ..
K7,. _ ,
my opinion, the inccrme of the appefiant alight tat; _If13vé{at
Rs.80/- per day.
8. As far as the éigabiiity is ::1b.”c:¢rJ:;;~.’_é:Tfi; aéTcQftt1i’:1g:Vt«:;_L”d{§éVi§;r
P.W.2 a§}3€’:1L’3_Ifi: $11:iT€:rs 20 to _r:1is.3A..bi1:§ty =tbc;Wh019 ‘
boay but the Claims Tflbgna} VA’VkV”_n§¥..”k’ axgazxiégg a};1y amcmn:
towamls 3033 of awning u 02′ the zciisability
suffered by him.” f”{1:.:=:_€:§1:;}”c M.A.C.’I’. is that
the appeflang. his work is oniy to
coilect the. who use the STD booth
facility. any, may net came in his Way
of ramming S3s’i’f_II?>%’§:<V3'?;};;" _ J
i.'{";éfiIE1.S;?"t€i{i'§7£°V1;'I:ig"""7'1"s,ai'€ fact that thfi Tribunai has :13': awarded
fiixgiitizwf the head 'futurm 1033 of earraing capacity' §..€.,
hy.' _§i3;?i__r§gIicu1nKal Wcrk and tlsereforeg tha svidence of
%TT%%«.%.%4%_W?.w,2 égggagses that appeiiant suifétrs 20 E0 23% fiisabflity :9
A which a;3pea::'s to be an 'éhfi highs: side. in my
€0 s;1s§aér.=:refi viaw, it is gust ané prayer ta agges the Whale bofiy
u éiisabifiitgz cf appaiiwi: at 35%, Hence; the apptzilant is entifleé '£0
fature ioss 9:? aafiziizg capacity at th& rate sf 159/"ya 0f the Whoie
bed}? zéisability and his inateme is taktzn at R380] -= u§4:<:':s3
of eamiizag of the apprsilani per menth Wfilild be "
€3ons:£d€z'i11g the age of appcflant, it i:;"j'11–sz<:ca;1)a<:1'1':§;i§;i:.;s ;t1 of " .K:,é\;;,:«ga1fi's;V V
1033 of future aamitzgs. 'F2_:_n_1s in –r:::ti$§ed to total
csampensation of Rs.§4,4-433;'. ; W}1'£Ch1;iS_ of to Rs.94,500l .
Thai: aforesaid am011:i1§ W013 j.'.'c'?3i'E_f€:.';éf;s't': pas frona {ha
date of petitioxi €x;i é: p0é§;t3. u
18. £9: :g§s*’s’«”‘i’Vu–;t.”~:;Vj:{,’-* 1333; c:3mpe.nsa’:ic::n is concamed
the Tzébunéi h’¢i£1Vi%}Si::{§i*;<_i;é1JfitS ii and 2 jointiy azzd sevmfiaily
Eiabie {:3 'pay 315'» _<§<§:ié13e§T:$;3.:ion am:3um':. N0 agptéa}. or CFOSSS
V%31*;3»3E"';5€'5:;'fi"«§f%}€i1 gifixer sf E336 I'€S':§OI1{i€31{S a;-halienging the
Télerefom, mspondents fie. 1 ané 2, who are
{ha aiamer .}i;1:1 s11rer 9f the vrzhicie are joimfiy afld severafl}?
.. j ' ';§.i':8fl3'1$ 10 §$afg__ §:ompe11safi0;1 ta {ha appe§.}a:::2't/ ciafimajzzi.
Aamrémgly, £23313 appeai is ailsxxzsgi in part. The
{ "§fid:§g§;€ni and awaifi passaé by the "§':*ib:1:1a§ is hegflgy moiiififid.
h'§'.he afipgeilamt/ciaimaxzi is enfitled ta iartai aérmgaensafion sf
/".
I)’
R3.94,500I~ together with interest at 6% pa frail: Qéita of
petition {ii} the: date of p.-gygaent. Raspendem:
Company shail clsposit the aforesaid cempenss;iig2vfi.::jemfiifimt. ‘»*;fi3€$::V b
accrued interest witbizz two montlm fi’QB}:-LE5’ date:..§3f-r*éCéiptw»:..gsfAa
copy caf this srder. Amount ,2ii1r§a¢§.y ~::iV_e’p0sit€:d ‘ ;x;?§:) g..1ci ;
adjusted,’
Sd/-3
JUDGE
*’i}3VS ——– _