IN THE HIGH COURT OF KARNATAKAHAT aANg3_A LORE;.. "A« '3
DATED THIS THE 8*" DAY OF MARCH,
PRESENT
THE HON'BLE MR. JUSTICE E€;.SREtzEDH#{RS RAO "
AN'E>.:'=..
THE HON'BLE MR. 2uSjfIcE,..A';'NA'."yEN-OGC)RALR GOWOA
MISCELLANEOUS FIRS1?'A;5::*£,9ALE§i'OV.--6»32o_/2004 (MV)
BETWEEN:
Chennarayappa--,1'.;__ 3 V
S/0. Ch'i'kf<"a'na:rasin'iEiaiai'2.,,"-
Aged anbou_t-48";+ear'S,. " __
Residingéat .Kaiava~ragfam"s,,,
Chickabaiiapur Taiuk.' . é
" :/APPELLANT
(By S,Vishv"va_nath, Adv.)
, S,-*0. Cfi.i_kkarasimaiah,
-D/_3ajQr,~ Y§§..i<agere viilage post,
Chickabaiiapu ra Tafuk,
AA Koiar. District.
'A Divisionai Manager,
Nationai Insurance Company Ltd.,
[)0 V, No.72, Mission Road,
Bangaiore --~ 563 027.
:RESPONDENTS
(By Sri i<.N. Srinivas, Adv. for R2;
R1 Served)
This appeal is filed under Section 173(1)
against the Judgment and award dated 26.05.2003f;p.ai’ssed~~.
in MVC NOJ996/2002 on the file Of the XVI.-,,’A’ddl.,V’};i’dg’e’,–,
Member, MACT, Court of Small causes, Ban..g_a:l’oreV..(‘SCCH4
14), partly allowing the claim petition for co’inpens_a;tio’n
and seeking enhancement of comlpensation’.._ ‘ *
This appeal coming, on fo-rl”‘Vheari,n.g..:thisv’–.day,’=,
SREEDHAR RAG J., delivered .th’e,V’follo’v*.riVng.:_
V
1 1.;
Appellant)’ ,__peti.ti’o’nei?’: svust:a_i_neVcl tfro”c’hontric fracture
of right le.g–,:”»fr_atE:_t.u;’re~ o:f__’_1sa.cro«~ilfiac foint, fracture of both
bones; of t_jairn’i motor vehicle accident. The
occurrence of the’ %iCr.iVde:n’t«,””negligence of the driver of the
offending veh,icie7and- insurance coverage of the offending
ve”nicle”fis’Vin.ot in Appeal is filed by the petitioner
see-el<incrievnhanpcement of compensation.
it 3 Appellant was working as a Supervisor in a
it Alpirivateii company. His income is assessed at Rs.3,000/~
Doctor has assessed limb disability at 80%. The
'total body disability is assessed at 25%. Income loss
proportionate to disability would be Rs.750/– p.m. Total
iv}
loss of future earnings due to disability woui.d:'–_:""e.e
Rs.1,17,000/– (750 x 12 x 13). AppellanttflisV-a:ii\i.a'rde§'dA"
Rs.50,000/– for pain and agony;-J'F?;s;–2S,C!i)0Z;jioérxwloésis it
amenities and future discomfort,
of income during laid up peri'0cd';.._p»Appellant; ti'~ea'ted": at at
Government hospital;–;._ N.o'rie.tftie'1'e»ss, is} granted
Rs.10,000/~ towards "4'rrie_=dica.la'd%fiif?'iI'i'tienta| expenses.
Appeilant in However, the
Tribunal has of Rs.2,88,600/~.
Hence, appe’|’i’a.’nt5s:’cila’inj’fo__r erahancement is rejected. The
appeal stands d’ésrri’i.s’sed~-éccordingly.
Ed/-5
EEEEGE
Sd/-
TUDGE
u”, sac*