High Court Karnataka High Court

Channabasappa S/O Fakkiragowda … vs Ashok V Hadokar on 26 August, 2008

Karnataka High Court
Channabasappa S/O Fakkiragowda … vs Ashok V Hadokar on 26 August, 2008
Author: B.V.Nagarathna
.1.

IN THE: HEGH CGURT G? KARNATAKA CiRC{_}I'E' BENCH

AT DHARWAF:
DATES '1'-ms mg 26%! BAY (>2? AUQ-UST, ;2e::::%"'--.T

BEFORE

THE HOWBLE: MRS. msyrzcg; B.v,NA§3A;%}=.,TIjfis:§;  "  '

M.F.A.NO. 154,3/2G€3«7_ 

BETWEEH:

(By $11; ":'~I'_.p'.*:'1i;'§;'§::.%:¢;éH¥:f§§,_.'A:)v'.}

AND:

V JAGJKDEESH S/O Lfi£'E?E§"%M§ VASLEDEVA R;:.<3'
AGED ABOUT 5*? YEARS;   ---  ' 1
mpg; PRQPERTY» _s3EAR:N<;--.1%;:3 ifs'-.1 Ai'~EE3  

aw NC) 85, '  --_   
AND 85/A, EARL¥E_R'N'G.»'2=é'r,  ' .
Rzwoal RAG Rom" BA;~:;a1:AmGu.::.:--*'
BANGALGRE 4  "  -  "

...A.PPE} LLANT

Ii; 1'viADHUSi§_BEv§AN S10 LATE M vasuagva RAG
*=,;a;»::;m ABGUT 4? YEARS

'  ~ PORTZGN OF' 'YHE PRGPERTY
' ._§:5EZA3?iN(3r NC} 91 AN{} 92 OLD NO 85 AND S5/A

A?3f:--.S?F1LL EARLEER ND 24, RANGJ; Rag)
1<:Aj1:: BASAVANAGUBZ

 .. '*3A1*e'GAL0RE 4

VVSHARADA REVANKAR

D] (3 LATE M VASUDEVA RAE)
AGED ABOUT 55 YEARS

Wf(} NM REVANKAR

R/C3 HALDIPUR NEAR HGNNAVARF
U.Pi DISTRICT



0%

V SBRESH

Si (3 LATE M VASUBEZVA RAG

AGED ABOUT STE YEARS _--  .. ._  
R} G EN PGRTION OF THE ¥'¥Z7{T)?'E1R'§'Y M  '

BEARENCE NC} 191 AFND 92 <;ALB:m0jj.85T;AA_é;N::»..-.__ ,__ f

STELL EARLEER NO :24», RANCJJI. me = _v

mgr; BAsAvANA§___gm»:'£:i;%;:;::>REgr: . .  "  

PRAMEA RAEKAR  

am LATE 2»./1 \§.&SUBE§'J--AA.'E1?Ai§..W[fi)"LA5§EAVv€%:S.

RAIKAR AGE{}..££B{)'{.'-T 49 '*7.1_::AR~s

ma 1»: PORTEQF4' {::2é""1f§:3é1E.iv13R- 92 101.21; N.<j:;gs+;;A Arm
STILL :,fARL:i~:R N"o.:;4, ' :2;}x..:~4'0.;:1. R';x.a

ROAD '8:g_a.s3av2xNA(;»{3 DI ,B?z=-..:'%ztL'f~r_A_V§1;.'mf:'::>=_N -aim THE: PROPER'FY

 BEARENG '}f«iO'v€3f1'~fi;E%@.D 92 em Ni) 83/A Arm

E.'T£_'ILL EiARL§ER "i'~iC) 24, RADEOJI RAG
RGAD B5;sA%t;A§%A_GUB1 BANGALQRE 4

  _ »3N{3THAv-NARAYAN
' ,;a.(:%x'?;i_D ABOUT 2? YEARS
w_  'BIO 'LATE V RAMESH
" ~ as ;'  EWARAYAN

§Lgir::?'1-:G 152?

 \3.I7l"E) CROSS SR1) MAIN NAGAPPA. BLOCK
 SRIRAMPUREXM SANGALURE 121

REKHA

24 YEARS

D/C} LATE *6 RAMESH

w/0 GURUBUTF

R10 SHA§\5BPs§fE NILAYA.

M16: 394? 16%: BLOCK 10TH MAIN
KALLAHALLI 1: STAGE SHIMQGA 5?'? 201



8 MAHESH
8,10 LATE V RABJEESE
AGED ABOUT 2: VEARS
R50 nix: PORTION OF' THE PROPERTY _  , ~  V ..
BEARING N0 91 AND 92 QLD NO 83 5322!} "    '
8::'SfA Arm STILL EARLEER NO 24, " 

RANGJI RAG Rom) 8AsAvfANg=aGU:)'i"§;1:;?~;é;;v::",'éAL,¢31;.>;;~:vL.4" "

9 PALLAVE 9,10 §,A'TE V RAzs;:ES!¢i~:s2s1N€:;;2AA.  "  
REP BY MOTHER INf)UMHl'¥§§I"*_V ' " - 2
AGED A803'? 18 YEARS ,_ '   
2%/cs E5 PORTION OF 'P§;E.PRQP§:12*?YT  ,
BEARING NO 9: AND 9T_»Z«.€§')Lf;> NO SESAND f:
85/A AND srm, EAR.m'ER_":~z0-»:24, " 
RANOJI RAG R..;:.D }3A$AV;2_:m:;3I%JD: BANGALORE 4

10 GIRIJABA1    .V  
Wm L;aTE_ M £{ASUB:';¥A.. f?f.{£Q' 
AGES AEGUT 'zra yams.'   
i?<'[__.*:3o" lisp A....pQR*"r.1;Q_N ȣ_}F..'PF<f(Z)PER'{'Y BEARING

 NO 1§i'..1;a1\:V:i49:2«§;5'L;3?z.o_'85 ANB 85/A AM)
'-,s';f1;J;;, EA~R'LiER :<:.;:;"2_._4 RA1'~EC)Ji Rm Ram
'I3ASAV§~J%€A£}i.YIf)'E«..BANGAL€}RE 4

 RESPONEENTS

"=(:=§y :~:s:-;': '$5.! PAR':*'H;%sA.:2ATHY, ADV. FCIR RL9)

V'    FILED :2,/<3 43 R 1 35 2 CFC AGAINST THE
".G'RDEI5£7j'§3fiiTED: 25.11.2004 PASSED ON ;.m~:0.1: IN

f}_S.?§_€TJ; .4124/2902 SN THE PELE 0}?' TEE V1 ADBL.C£TY
C§'2{1LA'V JUDGE, BANGALORE C¥'{".('5 ALLOWING LA.,NG,I¥
F'£L£*§{)"BY THE RESPONQENT NC¥S.1 TO 9 I{EREZiN {H0 39

 AA '1i*._'1 8:» 2 R113.' SEC 151 CFC SEEKING AD INTEREM GREEK
* .9}? TEMPQRARY INJUNCTIGN.

This MEX gaining am for ADM£SS§(3N 913. thifi day, the

'T court dclivered the foiiowing;



-4-

J¥}DG!%IEHT

Though this mattér is; §}OStEd for admission,  the
consant of boa}. the pafiiasj it is heard ané; ziiagficéézi of

finafiy,

2. This appeal is flied iry the iI1ju:'ed   ageiifixg. 

enhancemcni cf cempexlsatien fig  'j1;::{§§z::;§::1'{ '

and award pasged in M\FCA§~k;g36]V19v§§ daffizf  

MACH', §"i€iV{':I'i.

3.  The  'the case are that on 16.431995,
'(ha ciéfmétilt aVi':311'"g.VAia.::i£b bmthar had been to Bankapur

'while  returning in ms car bearing No. {ENX

  to Hubli, near Shiggaan LB, the drivar

 .   :§;{as§hed the said car againsf, a madside Ems as a

Jf€S'£11i";'€1'a'f impact, the claimant sustained 'inj1:zri:%:$;. He was

 AA aéniiitéid £0 ?1'im.a:§; Heaifh Centre, Shiggarm and themafter

V ".1"'€:'£§:I."I'E(_i1 to K.M.C.Haspita1, H.ub}3', where he was 'm'-sated as

 £11-pafient from 16.4.1995 to 6.651.993». Cmtendmg that he

was sufiitred. permanent disability as 22. ffifililt of the injury

9%



,.'i..

a/

sufferéd in the accident} ha {find Ciaisxa pretifion seeking

compelmation 11n::¥.e'r varieus heads,

4. In respusnsé-, ts) tha zmtices of the Tribuna}, '£.i1#:=; 'f"1.I'sE

respondent remigled absent and was placed axgafrgi.

the secand respondentf insurance ccxmpazay filédu Wx'ii%§':fi _ 

statament denyixzg the aiiegations 1:hJadisé'::s1.,$i§1_e  __g3;2fiii<31i".

and seeking dismissal of the: same. V'

5. Bafied 011 {ha Eibfl-Vi': 1)ieé{i_§jf:g_s, tfié  thfi " L'

foI10wi;;j.giS?$uEVé;V  '

_ 'ff. §¥heiP;.*ez' "p2ii€z'oner pmves éimii he

has; $zg.'3Iz:r.in:=:~r_.i £;f_L}i1:f<éés ft': the rrwiar aczridenzf i}'za.z'

; ' acxxzgrred-. an' 16.4.1995 01:' ahead 4.;'§Op.m. an

 P,_B,Road A%w.r2;r__¢Shigga0n 1.8.; wh,:'I<-2 they were
ti'%i'a:e${i;2g in Car fV0.CNX 3????

  " :2-._v:§,?;f7zether petitiener furiher gbroyes that,

"  ihe fiboae said accideni O€Z'€fLif'1'8d cine ta ras}: and

 rzegffggrrzt driving 0f ihe driver 0f the (Ear §\?2},CNX
' 3????

3; Whether petitiener is entitled to me

 mmpansazian? If 8:2, to what amount and frem
A wh07n,?

4. What award :3? order?" 1;
%



-5.

6, in support sf his (321363 the c1aiman.t exaxninéd'

as P95. 1 311d Oilfi D1". Sh13.va:£1a11d Saddamam   

markad EXSPI to P31 whim G11 be}-sxaifiof mg   '* 

Ashe}: 1133:1333}: Pai was E:xamin£:cIgas: 1 ~aiid.. 'cX.i?

markad in svideractt.

?. 011 'the basis   £3516: Tribunal
hcld issue N03 a;t:§i'"  and awajdaztd
c:ompe13sa_ti§9};"   at 6% 13.3
   satisfy the said await}.
Nest Egzaing:  _':-sagd award, the ciaimant has
prefer1;£:;"iL"  enhancamefit of the

compfipgsafien. ' " 

   *  SI'i.N.P.Vivek Mehta, learned ceunsel for

'   and S1'i,A.M.Venkatcsh, iearneci caunsxitl for the

se<:0*nci'[.respo12(it:11tjiJ:;s1:ra:3Ce campany.

)9. It is submiiied an behalf of me appellant: that the

Tribunal faiifid '£9 apprzicciate 'ihaf. the appefiant had

%



.. ';_
susiaincd fracture sf supxtrior and irzgferier rami and .fra<:t.ure
cf thfi left pubic boils anfi {hat there was 3;e1"1¢:ie'r::za3s3 presant
in the lower abdomen and also ovar the left ctiavisfle 1:30:13

which are grievous injuries and awargtied ':z;:i¥:.ager

compensatizm an various heads and that no----.f¢€:mpc':;-ééatiém 

awarded on tha head of less of fidturfi i11I{§ofié;*  I,i¥e  t}j_e::;:mfL3'Eo1¥V:',u 

requegts this court. to ra~assTe.$s1'_'fl::i¥": ¢a1:ip.ér;$a%fi.:~.:iA::_vTa1;d
€I1h.'€§I1C€ the amount.

10. P33: contra, it. is S117§'1:tfifi:'i3Z¥:Ci€§._v 012'"t'm1;aIV£:§0f the End

I"9S?LC5§3'3f'lViV5»:f'é'f1§   J iiéctor, was examined in the
matter." ._ 'Fi}.é gfiidezxca is so very fiaié that the

"I'ribu;r;aI'*was _ju':3tiiZir?:d§'~~i:1 moi awarding cempensation on the

 iezzsf R1033' '€)fv--.f1,1.€:ur§:1.:fi1§

other hand, has dspoaeé  v€a::;.. 

to an axtent. of 15%,  £;1 11;§i"'£;p§;11i(3:1.._ {hare  ma basis far
such an assessment  the ':fl,¢%:§0r_iI:_ '£3116' -absence of stating

the nature: of 'fiyyfiite aplsallaztst. From

 _ is. :'fl:e_ wg§imd Eféfifificate, it is apparent that
there vs?a;s. fi'aC§'£I£Lf;§'~t€§"?}§€3»..:€~f{ pubic bone, but an account of
{hem bciiixg  fiC{.V'I1f§}IL1§'$"'..};3€fWC€I1 the permanent disability

EJ'§f§é}€S§S€{i bi; ff§1r:;:=--------dGCt0r and injuries sustained by '€116

V : éip;3_ei3z¢3{j:;1f; ---my c-pixziori, the Tzribtznai was justjfled in 1163i

.'  comgaetxsatien under the head £035 ef future

in;::o£{£c.5 Flirthfif 'the: awani of comgensation cm. the head of

~ A lass efcomfort or loss of amenifiss is meager aonsidezing tht:

 firfixtents of Ex:.,P3 anti hence, an additicnal sum of

' Rs.15,0§{}j- is awartlcd on E1333 head of 1033 sf amenifies.

5.?'



ms; 1«:vz§4::'~é_  %'

, 9..
Simiiarlj,-*, on the head of medical expenses and attsndant

chargtza, nouriszhment, {sad and conveyance, an additionai

Sum of Rs.14,Q9<;,1- is awardeci making th«.{FT<go:a;

compensation of Rs.'29,{){}{);'-- roundsé of to 

which shail can}! intenzst at 6% pa from   V' 

til} reaii-zaiion. 911$; of the enfzancéfi é{i::3p£:nsati_Q"rx. géizm (Sf

Rs;.2ES,{}G€!;' -- with propfii9na§:c ]"I}té?.'§:'.:§"f..V_$'.:1Z£i.fi  Ada;§0$i£éd if1.VV

the mama of the: appefiant ibr  yeriod fof 

any nationalized  find  tOv:Wi{31d1'aW?

the periodical intsrest déitiitiaé.  The balance of

'£1536 c:r'fii§éfis:%§7£Qn ixsgfi .T'r'3:§'I:*eieasad {(3 {ha appeiiant.
13. ,A'§p€fai is Vt'3*.'iI6%."'§:rt   in the abvve farms.

 .....  

mags