High Court Karnataka High Court

Bylappa vs H G Lakshmi Govinda on 18 December, 2008

Karnataka High Court
Bylappa vs H G Lakshmi Govinda on 18 December, 2008
Author: Huluvadi G.Ramesh
:3: Tm; HEGH CLJLEFJI' (>1? i(.e'§.RNA'I'AKA AT BANG  T ~ 

Dated this the 18"' day of December , 2308 ' " vf  is 

Befere

HIE HGNBLE MR JESTYCE H2355';-;;;z;¥2I u(;,.}é.,»i§>1:*.§3;-T A ;, 7

Misceiianeoszs Farm-4ppe:aI___ 349;2,_ 1,? 2a96TV»;;%é::fiV:»;i _V'  "
Befawerzs   V W   

Bylappa Sis: Bylappa, 23 gm V   
Rfa Karegathigzmur, Bi}IanakoIa_P*;>st     
Nelammgala Taluk, Bangalore Diazrict  5'     "  Appeflani

{E}; Stat P V Kapanmigédv.) 

A331-

} Srrit I-I  La£<.shm§i:'fGé§Vir;:ié' _
Wig HE' Gévixtéa '£?za_i'Sv?,1_<:"ti?<'._ '
Pvifé' SLR 'i'i"awels«,.HuIi _
Tumkur District.  V' 

{KI

§¥'i31?3E€1' .,
_" "'.if.&1it_e6 India Ifi'su1f:mc:e3'Ce Ltd.
. V  Shégikarémrayma Buiiding
"~ ,  (3 Roaxyfiangaiare Reagmicienis

('_'Ey i:§ziiM 'P "E; ~ié,a§1.:,';éé.a§a far R23

 Appaaé is fiied {£flC§f:I' 3.373253} af ihr: 1*»/Iaicrr Vakticies Act

511 Vgrgyring f€:...f1'10{iif}' the judgneni and awayci dzzied 2€}.I.28fi£~ in M."v'C
1.

fZ.46?’:’;?I_}§3ai £393; the EviAC”E’, Bangaiesre,

§ia_fi\:ered ma felitawingz \_.)V,,»

>’ First A9963} izérming can fast further arders, thig day, ihe Caurt

2.. ‘~

J L’DC£¢1£1£2¥”‘T

Ciaimant has some in appeal seeking enhancement..:3ff_ _{:’@xrip*:iisa€ic;=n’ ”

as against the award passes! by the MAUI, Ban;§é.10r%:Ain Q j _
On 19.11,-2903 amtmd ma p.m., ::1aiInaéi€Vw}2s;fraV*2Eiii:1ginVa«.b:§i§§=:£§ ‘V

Cari on the ieft sifie sf EH 4. Eéeaf .1{_:”a~;.¢ gat;1§’g;:_:;;uw fiac
negligence offiue driver ezzafthe bus })$3I’ii’§gA,3T~aTf£A-E?-:\;5;’ C 2’332–,.th-:3 dasheé
to the bulisck cart fmm behind aé’«.1 r:su’£–f,. tié,ré:.c3j:i’ififi::asr::f;Lr;d others sustained

grievous injuries and ma Lazfiieck §:ari?’w=é13 cém§%¢té1§_d§ffiégcd_ The sziaim of

tha appalianf is iii tk{e»..§fij:2rias Véiiéiaineei, The Tribunal while
dealing with {Eva Canfiected’ raisefi reievani issues, based on

the pleadings as ihiixnfafier was-,c{in-fésied by the insurance Cmrnparsy, whiiis

‘[b£:!§d£ng a<;V;;idanA£i2vas…¥iue- is the negligence can the part sf an driver

5a¥£_£§i.?,.§{s.:1 in 'azv_sr'ard3d {ma} Sum of Rs,?;S¢€s{}0:'-. Beizxg :29': saiisfiszci

_ V with tin: Safne, Ciéiinéiit is bsfbrrs this Cééufi.

Heard gamma} representing flue parties.

r E: fiéfiifi, 3.5 per 31:: waund eefiificaie ififiiliéd ak ihé: }”1fiS§é§E} Whiiffi “£16

K —–.%;}}3:i;na§:1i was ifeaied first gm Sabaspet and iaiar at 3\§i\zfi”§A.3\£S, {here is

_ ifiaraieé §1’I_§E3i’7§€S eve? the Eefi fércheaé aaé 52$-‘=3? the {:«e:a:ip§’£a§ ragigm,

ahrasimz aver §%}fi rig’; <;hee3< and aksgga zazmmssénzg én}:1r}=* 8}} E116 head and t§*a<::.2"

M}

is cerebrai edima. Afiar having iakan If't";3{Ti"1%1'i€ tbs gm day " V

he was admittxied to gmerai Emspfiag jztyanagar from 20%' 23:5

Nevembar anti was an iagtaaiiem ffll" neariy ai@':;{1§°_s=.?s' and 1:3 aiszisaéti tgzfisévs

spené Rs.35,{}0£};'» towards medical expenses 3n§:4fQ§:[}%?$A.1};3 £:*%3;;ifnk:zat.~. 213$ "

gmund thai in the Disizharge Summa%;,%_V:vis-siged _§"3£i§z;{:f2%.;{"I*~E:1s;5itai,
Eaynagar naming has Exzefz mentigned, Tii_hf{1iia§_ha3.aw'éfae£§1_ @313' §?.s.6,{3{}{}.5~
Eowarég pain ané suffering. V}'§.7*:.);i'&$"xr"'€~'31"1V,: flrggg .v%'.v%e1ii€A{§:"'c§,frtifEcaEe issugd by
E\7§v:€£iA3\ES éapicts thatA;1aiman§AVVh_aV;fi_ wsmshféémiagé injufies three
in_§ur&es is the head aye!' ta: rsgard is the raaturs
ef the injuries sus§'é§§1é;d'*t}:2é éfziétéed to armther Rs.15,fl{E§s'~
irsawarcig paifiand; Sv;:§ _:m:':<:1i héé a§sFar$1Vé#u:§AV:a;{fi. ‘{;–3giti§’.z«1nt is said be have pmduceé bills for

Rs.i4,??1;”«-,, §n’ufl:§ cirahasnétanrfevsa ciaiznani amid be awardeé an0t§:ez’

J gfiafiaxfis éfit; ‘”-¢ a£%§{§t§:é§ R.s,3{3,i){}%5– am that head, T:~Eet}x§ng has ham

” £3€;§fie%1¢~:t;{“ate{i”£0 ghaxsz €113: ihe eiaimant has; gufizzra-é psrmanetzt di::~:abi§i€3;* and

i;~;’thé ‘cégfizumgiancasg rat: ammperzsatien ceuidi ha awardaé zznéer that head,

}_:vflQH’§Tg-“é’qz’€?i”5 fer a gegied {if three manthss ha csuié he awarfieii a stsm of

“13:.s,{xQ{‘éi.”).=£’- éawards 1933 $1′ inceme.

aw

Thus, the ciaimam in a1} woulfi be emiéi-ad “:0 RS.4},§Q5§:’r”<'§:)'s:;f,%I':'

abeve what has been awarded wiéh interesi at the mic aruf 6% ffigm GE

petition iii} deposit; The insurer shaii dspasii t§%iéM5rtii}';Lq$ within

frem tedajg.

Appeai is acceréingly, aliewed in .