1
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE em DAY OF JANUARY, 2010
BEFORE N
THE HONBLE MRJUSTICE L NARAYANAs*v»*A:;:y' "
M & SCELLANEOUS FIRST APPEAL NO.9_24/2AQ0Q.:'{1\;1V') G' ' ., 'VG
.B...IE'l..._'V..'.Y.E..E...1'.J.I.
CHINKRA KULAL.
AGED ABOUT 53 YEARS.
SON OF SHIVA KULAL, »
R/O NEAR: RAMSON HIGH SC.HOOL;_._v
KAVRADY VILLAGE ANDPOST, " ' *
KUNDAPURA TALUK. _ * I
V : .;;,AI->I>EI.LANT
{BY SRLPAVANA CIIA1§:DmjsHEf1f1*I* PI, ADVOCATE}
1. GIJLAM
AGEDABOUT40.Y_EARS.
. A, SON OF HAJI MOIIIDIN,
R/O KAN£)LOQR POST,
' 5£§¥JNDAPURZX"FALUK.
A. f*I*I{I'E4NAT:ONAL INSURANCE CO. LTD.,
'13RA.NC;H' OFFICE, IST FLOOR,
GANESH MAHAL,
MUI-EICIPAL MAIN ROAD,
~~ KUNDAPURA TALUK.
...RESPONDENTS
A .gEY"~«_sm.E.C.sE RAO, ADV. FOR R-2)
* v--'';}UDGEMENT AND Aw
MFA FILED U/S 73(1) OF MV ACT, AGAINST THE
DATED: 10.122008 PASSED IN
2
MVC NO.221/2007 ON FILE OF CIVIL JUDGE {SRDNJ
MEMBER, MACT, KUNDAPURA, PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION AND SEEKING
ENHANCEMENT OF COMPENSATION. V.
THIS APPEAL COMING ON FOR HEARING -I;:5AY,
THE comm' DELIVERED THE FOLLOWING: _ I » --- :.-
JUDGMENT
This appeal is filed by the cizaimiant? appieilant
for enhancement of the compensation” being agg”1*’i_:evIcId “bf the C
judgment and award dated. __in_I§ M V C
No.221/2007 on the fiie :It)f.ti’1§: ::IvII””;IIEIgc _{Sr.Dn.) & M A C
Tat KuI1dapura;– _ ” V L L. C V C
‘Iript in dispute. The ciairns tribunal
while asVsessingV_.Lt1ife. Cc0IiIpe’nsation towards loss of future
income dfie _:t0=.tiisa”biiit.y has taken the income of the
Acia.-i1{I1aI’1t at RsL.vé3O’/?.N The appellant has stated in his
”_:he was working as a Mestry of building
co_nStmCtiG3n’CV:w0rk. The accident has occurred in 2006.
Thoughithe claimant w aged 60 years. his income which is
at Rs.80/– is on t e lower side. Therefore, it is just
Z3
and reasonable to take Rs.150/- per day and calculate the
loss of future income due to 100% disability.
3. The monthly income of the claimant
Rs.4500/–. After deducting onewthird
expenses, the income Woulé cornertoi land, the
annual income would be ”
multiplied by the rnultip1ierV:””l.Q, tlhett1esultaii_t””‘fig’dre is’
Rs.3,60,000/– as against assessecl by the
claims Tribunal.
4. In the.resu1t,.-thisifappeal in part. The
appelVlant–clain.1anti.isentitledhtowenhanced compensation of
Rs. 1,6A8,Q0Q/~ ‘carry interest at 6% from the date
of petitionllltilliltlisdate payment. The second respondent
‘l V’ ‘is”lver;.lCiz'<-i:–fcteci- to depvolsitthe compensation amount along with
four weeks from the date of receipt of
of.t.ll1li's-filizdgrnent.
sa/~
EUEEGE
= .. –:§:<d*