High Court Karnataka High Court

Dinesh S/O Puttaraju vs N G Umesh Chandra on 17 March, 2008

Karnataka High Court
Dinesh S/O Puttaraju vs N G Umesh Chandra on 17 March, 2008
Author: Mohan Shantanagoudar
. 1 .
IN THE HIGH cousrr or KARNATAKA AT gAN&$LéaE

DATED THIS THE 17 "H my OF  "  K

me HON'BLE MR.JUS'[}iCE MdH._A_ N sHA:4':V%;§tsa§§ecaUb.4;a%

M.F-4.  

-'3r*-r:=.a='.~'>'..:'-..ra bidhli I ~   :
Nelamvangalé 'I'a;uVk  " _ " "

l3¥ni:1:2nIiir-9=- I
I-Jh'vIlb|nl-l\ufA\-'.V -'

1- In I' 1"r._.....p. (u...._-__,1...-.
1 .' 1'-\.I'.KJ]I'J~G'BlI  fl1ul..li Cl

V  V. S/Aojate G£§{I"§fgappa,1r1a§i<)I'

A , 'r;'é1t.,vE€o.350, Market Réad
_  Vi'Ie}aT1"m1ngaIa
 f"'Ba.ng&iom Rural Diet.-562 1233

. ' '"1"ij.i.*<": Oriental inaurazloe Co.Ltd..
 C.B.O., 7, Peenya Branch Office
* No.20, 100 Feet Road
dalahaili Cross, Qhokkaaaxadra
Bangalore-5'7"
By its Manager .. RESPONDENTS

{By Sri A.N. Kriahnaawamy, Adv. . for R2}

.2.

This MFA filed under See.tiun.l73{1i of the l’vi’.V,_Aei”–against
the judgment and award dated 1-2-2007 passed 1.5′: V M.V.C.
No.13OO/’Q0062 on the file of the 18* Auicii. Juci§£:.
4, Court of Small Clauses, Metropolitan Area, Ban.galor’e, E§s.”..(.’.l~l’-i.-1.

partly allowing the claim petitionwfor comfaensatiorieand geeising

e1’1l’1ancemem. of compensation.

This MFA coming on Iclh J

delivered the following :

This is the culaixslarjftgnlll for enhancement
of cnmpexieattull fl’.1″il§11’11a-:11 below.

Dxle on 23.9.2004 at about

7}45_ _p.’ {he ‘«..:ii}31;yt2ll11a1t-claimaxlt stlsuainecl following

V i) V Z iiiaiai diaphyaisr
. communited. left. leg;

l ” auiil. Fracture of ‘tibial spine avuleion left knee;

‘ .

£+’ra<:tm'e ivdezézzr mle 91' pate!" I.r.rL.l1

partial Pl' avulsion left knee;

iv) Lateral collateral ligament injury left
knee;

V) Heel avulsion calcaneal fracture left.

§>
T
\

.3.

The claimant was inpatient “fur a.bou§H7!V) H;§j{é”0n five

occasions. The doctor has opined t.hat; 1;h¢: was

suffcmd. 1.4% of disability for.vii1a~–wh¢)fif: ‘[‘hé,_fT.l’1i§:1fiV1iaL’

in all, has awarded com}m11 sg’Lic§11” J

various heads.

At the fimtjj4’i:;sta;n§§§_.”V’ admitted on
24.9.2004 and waé EL2004. He underwent
two L) 1 ii11vct111es during the said
peI’iod.V I’¥1.’€u¢’ieg’u1la1′ ibllow up tleatznent.
He tin’ gems-.19.! sf bane

fii9-“._..,é’ am! 12.3461». Ag’,a’i.”1’i he was

S 11.2005 for bone graftiilg. He

*3,’u;1_iie1wcnf “m.a.1fg_t;sy for removal of implants postoperative on

llltimately, his left limb is shortened by 1 cm.

” ‘«-‘V.1;<1ciy'\;:éi'111eI1ts of knee and ankle joint are Icstricted,

of the injuries s'ua'u-lineal. Theltafoltt. the clamlal' 11;

V " sfiéll be aw:-mind Rs.50,U00_/- towaxds injuxy. pain and

sufiexing and Rs.4U,(}O0,I – Jgrga -1' ."'.n-.1_In: ;.=.me-.::;.'.-Le:—.i.= 0.

.4.

The ‘l’ribunal has ignored some of the t bills

while awantling compensation under the

expenses. The medical V.-ebflls_

Rs.2.02.395[ -, but some of flue I

from consideration aeT._:they

repeated in final bills v A’Howeve1-,. bfille L be

. ,5 E _ u A
.a.|:e;r1 :1.-3….” er:1:ee:!era…,:nw are _%{{}:!,.1 Re. l,.*§(},{}J0}– an…

_ 4.1…. –. . r… …-…..

an <':ip?xiin&1f1'i 'i;:_e¢V.Ve;i:vaItie{i i<e.1,aU,uuu['-

j} V " V'

""" 1:2: in "1-his mnliex !:.__L L.. t.s_I.|I.e:I. as 12.3
'V*"'°"'=l'*<*-e'. V' ~V"£'~"-V-'~=-~'5"–"' "fie claimant be ""v'iv""i'}i':('1

«V J£l..\.r.l'-1-a;.I.'lJ.i\'…I-. _ unv

1 hit

Ks.15a!'3tKI '«- towaitisxioes of earnings during up

'!The has assessed the income of the clatman" t

'in
i?

II
E
fl
3
§:

‘I
E
£3-

E
G
Fl
5
El
Ci
5:

(I
“I

“wpiaid have earned Rs.10(IIi- per day i.e.. – per

H month during the relevant period. Hence this Court

assesses the income at Rs.300()/– per month. If it is so, the

claimant is entitled to Rs.80,64()/- ‘lowaxds loss of future

A/5

.5.

income due In disability. The olaimaxnt shall

Rs.20.0()0]- towards futum xxnt-:ii(>z3;l::’* find

Res.20,0()0]– towarda uunr.m3IanA(‘:e,” H

attendant and other itncideliieal J

claimant is entitlmi !€§a.4,f)5,fi-$0/T’§._v

A_r_,mi11gly, the ;&)flowing..6i<;l¢1"~ju

_m_ H V_____*_ _! _ ~ *. . __ _

-. – -=! .””.;–_c.-ra-.:m.an. 1% awrmued mm5%-I-=-…..*….mn oi

(Rupees i’o1irV.ieii:}1s”i”1vc thousand hi.i1d”‘n:u”

anti: .¢bi~M’A:_V the compensation ahead’ ‘y

below, with interest at 6% p..a. from

[ the; date’ alt the date of payment. 50% of the

A’ afiiotiht A”;-zlnall be delmsitmi in any nationalized

:tia11k,_witJ.1« to ‘the claim:-mt. to withdraw the accrued

* §_),e1i(xiicaHy. Rcn1ainim_g 50″‘/o of the amount shall be

:3′
£9’
en
‘E.

E
5
D
‘1
.:

E
II
‘r
E:

‘i
:1
:3
.5
If
.=
E
E’

Ftfl 1;

r\-:n-irlk’ A
. “-1

*ck/’ban- ‘ Sdfi

1|
Ix