High Court Karnataka High Court

Chandrashekar Naik S/O Laxman … vs L R Chandramohan Naik on 27 August, 2009

Karnataka High Court
Chandrashekar Naik S/O Laxman … vs L R Chandramohan Naik on 27 August, 2009
Author: K.Sreedhar Rao H.Billappa
(33; Sri C S}1ivakumar, A§is*;}

And':

1

"'#."~ :'

. {N THE ma}; COURT OF £<;ARNA'i'AKA A7: BAN<;A;{jii:;- 5   'V A.

Dated this the 27"' day of August, 2939  

Prcseni   .

3'35 IICZAFBLE MR JUSTICE X51333-}1»iR gm,   

my HON’ 31:3 MR Jz:s1f€:1:i}’i_a;LLA’P1?;é1 ‘ ”
zlfwcelianesus F2r;~:g4ppemfi’A 1,3392? 2:§}’04 (M P)

Between: _ V

Chandrashekar Naik $.50 4_ ”

3Q yrs,R%erve Poiide Cgfis-$315!: ‘
i38,DAR,Bel1az:jy ii__ ” ‘ ‘

Clio Rio Vina;-‘al£–av éiaggr

Behind Rice Miilfi §’.’a!A3A\i”Ki?Lx}fi_,§.’fVI’€:.’:pV Appeliant

“””

Sm Sew: §*~§a;£k.,_ R59 Kailafii Village:

V’ V R K,zisi;aa’:<éai1c S;§'L?:;:_ éihemna Exfaik

my Hcmzéfili ramag Bandghappa Post

4" T Beiigry District

2 . " – sasszzrasxca Ce Ltd
83,iit.~,~..B*:'~::zu:i1 Evfmzagef, 1" F300:

I*3;e§§ga1E§as£eEC:rmp1ex? Double Rama

" Be?

Responfieniis

111/ j, _ ,:B;;{sm2 Shivamananda, Adv. fer R3)

This First Appeal is ffiaci under S’i”:’3{ 1) szxfflzez Meter Vehieies Act to
mt:-dify the award dated i3.8.2(}{)3 in MVC 815.f2(){)2 by tha ‘:’v3E%%.CT,
Davangere. M

This First A9963} aiming an far hearing this day, S!’£_¢.€§:(fi:33i°: _

delivered the following:

JUDGM£N:I’ ~

Appellant petitioner is working as a R.8’§;€2rv§.A_APé3′}viceTT’C{§£1.5i§b1$!

about 30 years an the date of the accident: . §£,~:§§ionef “s13:§tc%iI_’1§f(;iv: the!
rigm leg resulting in arnputatiogfg up .E:3:g ;i}fE?ciisabi1ity
awarding to the Wcrkmans’ C<§x7'ttpzV~.:-}'1:1,*:a:$.«r:.r; '?{I%. Since the
petitioner is in gavcnnnent sez*§:i's;;:.«;,: .1§.:ig .eatm'ngs as net
afiected an 3eco1;:1t§–.:of getting salary ef

Rg_s,e7o;- o£;.the« data §':fzig-c 1- '

On reassessment éf fécfs Lfizidence, petiiianer is entitied for R31

gakh fog and Rs} §a3-ih fat loss of amenities and future

V.;;r§:§1:a§p:1_¥£ess.: §y1s=.%1ic;1;£ expenses inczmed mighii have been rcimburseé but,

ne:t{t$heE_es:i, ~"wci1§d have spent same: mere amount téwayés

izzcidenfai exgienséfi A towards ireahnent iike extra naaxishmant, medical

" a;_i'£en;§'anis$ 13%;; 1 Pefiiiener is gratified Rs,40,&}G;'~– 'inwards 'msifie-11131 median!

V' Peztiiimzer might have lififiii his kzwe éuring the period af

"–.'iféatn%ent. '{'I1erefi;=rs¥ 1033 sf emzashabie leave fist 3 peziflii 9:" six mantizs

V' ~. fiimulé be Rs.3§?§@;'- It is infezabic? afisr rstirement petiiicnes' wmzid not ha

U;

antified ta reiznburaetnent of mefiicai expenses. Therczfarcg in~

R,s.255i3{)G_.:’- is awarded fin’ replacement of limb after retiz*::urxéent4,i ~

petiiianer is entiticd ti} 3 toiai ccrmpensation,

Rs:.2,€35_,6§)(};- awarded by the Tribunal. {)n:”:.j:he1’_€:2i§an6ea;i ‘ec§::;pé§.;§a.:j¢s1;;_:

petitiener is mailed to 6% interest; I%em1T:he—{flats Of ‘pc§iti{>n pA3y’m§IV;t…3

Azfiliéaii3?’Mt13’aHeweciQ– _ u \-