High Court Karnataka High Court

Ganisab vs B M Mallappa on 31 October, 2008

Karnataka High Court
Ganisab vs B M Mallappa on 31 October, 2008
Author: B.Sreenivase Gowda


H vuwrwna w’: iK\l’|5m.I’Irl’I&l”\l’El’I accrual: ‘I.¢I.ai.M\__l.\cll’ wnnmvmimnam IEIBJFI wwwnx vr l\.PQIhK’ll°*’\l.5″I£\al”Q £15333″! Mrhikfiflfl Uni?!” flflflfififlfififlhflt fl”1Ms.lFE1 Vmflilgfifii QJE” fifififllflflkflflfl I”l3L’l[“I Kvtjljflt

..§…

1! mm mm cautr or magnum,

zzmzs 3*:-1:3 ‘mm 31″‘ $3531′ 02′ ocmsrzx, 2_r::’o’a 1;_«

BEFORE

THE Hm~:*B1;E 1~m.J”a=s:rxcE 3.sazm:§:§s’x

I1.F.A. NG.28!?JI?§3B £’rm’-

BET¥EEH

an—-.—-.–.–.–.–.

Gfisfilfifiafi

Sffi Efihfififixfi
Am era ‘was
.na:;1=e.;.*::a3;.::?t3ms*r’.. .. .
ma a:m;mEz»mTTE,_”:r:Ismzm—.jjj–, ”

5-resamnsn W ~ V
ms-rI’s*mam’v:a.;;t’»;*3:fis;j;”;* ”

_ ; APPELLAHT

my 3.:-:3. ,$ 2

‘-3 K

s:.,é’s:s zs2.rga:J.2;I?pA–

” ._ gwzs.

‘*;’1k*!ii%_ jc;’1ri.fir’32~a”m.E mans we
Ew4£éfH4?4

‘. Efi3P£QAH?flfik

n ?§’?.§k}’%,I}’~’22RE 1%; uR mm?

M _.

” swim xmm
Cé?.3E>«1’§’.3&L Itamnm cc: mm
1*’ 3% P 1:: Is: 3 mm

:57 FLQQR

? 3 93a 58 K}! REAR}?

fifi mRE CIT”!

. . . REEQRDERTS
i;B:.r &fi:a*r.2mmz~21 , AErV.>

I wuzw u-1 ‘fag – _ _
“”‘ V’ 5 ‘”‘””‘W”‘” ‘NV-3!’ %\.l”‘\i\I’If’1»I§’H\I”\ K”‘il\Jl”I QKJUK5 Lil” l\l-\fi»lY.F\H’-%I\J”\ TIHJTI VLIUKJ K)?” RRKIWMIRKR ¥’H\5l”l MLIWRS kfli” F\.P§.lU”€M3.¥f”\R.HI\ ru’8.,’.7r’a wwum

-3-

mga amt. IS rum ws ream cm raw 3;C’I_’_.’=.
mmzssz-*:;? av:-m auncmamxrr A2430 xswnnn mmn e1.1c:..i–«2er3_*:”
19353333 I}? Mr: zemzsxzaea 929 ms FILE 0F’;”‘L’3§f’s*.’.[__L..j’ ,
sagas: €SR.EiN.§ :5. 3-awash, nmv, Ht3LA.hKERE,.A”‘*PP;E.’?’E;’f’*~ A-

A$LQWENQ THE CLAIM PETITIQH FGR COMFEN$A$$QN,fi§D
§EEKEfiE EEEEHEEEERT SF CUHPENSAFIQfi,’ ” “» ” ‘

mag 5-ma COMING an ma Am§xxs;s_’mN

?HE fifififi? X333 THE FGfiL0€IH${

fin 9.m.199s
in a xraortasragrcla bearing 6032 as a
the dzéwr sf.’ H¢.KA-

13! im’ fan}: and mgzm t

mam 2′; masrotorcyele in wmch the

sa pfllkn ridaar. As H result,

mam mm W» W mgr’

hefisre the mm, Barnum,

of R813 mm. The Tribunal
F.’3.84,012[~– with mums: at 5% p.a.
gr mmpmsamn awardedby
AT ,tV1*1e’ ‘§’r¥bu:m£, the agapellant is berm tms Ctmrt far

-_ 1: cf fiam

IE ‘Io1~’\IW’¢d’Ul\.I ‘MW! I\€1lKI’fIfll”‘fiI’\l’% FIE

guru wwwa§,v.Vwr il’M”%!\&’Il”‘QiP’\l\J”‘& nlwfi MVURQ Ur HHEIWMEMRH nmvn uuunl W? flflflmfliflfifl Niki?! QWUKE UP” KAKNAIRKR HIE?” CQUI

-3-

31* as them is us fijmputs @rdir1g bodily
susmineci by the appellant in the matnr road _

ax am apimi ‘a filed e:’:£:be:r* by thc gainer at u
ar the afimdim vemcle

iasuc that the accident waa v%

and mgligent driving of the only
issua mqu.-ix-M to bus whether the
mwnsatinn –t};eV just and

prepay £33′ 7n. if 1′

am! and awaxd cf the

fi’i?fi@§s..j€3 that that ceompemauon’
“”” notjizstarxd pm-opm-, it iaon

it has in be mhafl

aumima me. mowm tlarecs

£3 lammted wmznfl;

ii} fracture ofbothtihia andfibulag
iii} an: gimp}: ifiury:

aw ‘aw: uruar-ssiufin I ignmrg I

V–uvI.af\_,a fI’».:I”‘ nnnsvrxnnaxn fllufi \..U’UKi UP RRKIVRHMRM l”!N..1¥””l LUUK! U9″ Kflifiwflliflflfi HIUH {..’5..3UK”i’ C)?’ KMKNA?AKA H3GH C3″?

232 mm above. injurim am eummt n-om tine
mrtifite Ex.P?2, tfmahility oexfificahe _

raj: Ex,e?133 and arc apokw: u

Dr.,Da2%§.£Ia@bhuahau, wha

1*:-mm} mmiamzm the nattufifaf

the apgenam and me 1:54
hm ecwardea Ra.52,ma;%»%@k[‘a2v§a:-;it§% aufihring
ani Rs.32,a12:~ has net
awatfiaé sang; loss of
i:~1::a-ma mnvayanne
mi at mama and mum

pain and auase.-emtm
um ram: that the appellant has

nt dhabélity cm want of
by him. Imtaad at doing at), the
zaflugm. to have aacwartiw the c:;:@a%a’ 1::
asmmhmaa, The appemnt was treantmlaa an
V §ar a. period of one month in E-apuji Hmp5¢a1,

V md diachargad withanadxvisamoanzixma

I9 Vl1€’UFI’\I ‘VI I’-f1l\I”Il”\I£WE\l’l

uawn wuwn_,u.wt’ nnnuvmxnnn rnuari uvurms ur nnnmmtnnm nlun aavumc wr flfififlfliflhfl HID?! LUUKE MP?” wxmmgnm HHS?! HUN!

-3…

fesfiow up neatnscmnt. Ccmiderlm tha

Rs.4£I3,,9£}t1};’~ is awarded {awards fracture, _
wfierm, tha same: would be
mmpensafisn. Gut of Ra.52,(X}I}I

mic! ma. if Ra.+o,::m/- ‘iiag”*-~.§:1¢c1V?.1ci§d,_

Rs,§i2.§,&§{}§’ – may ‘m adjtzgtad
:5. am appellant ia he has
mm’$a1r1′ ad &’actu_*’ hath 213$; of his mu’ 1:

hm am? 1% anti mat for

a ; 3 :3 ‘?’i[:_

man of
mm’ me ‘Ihmefire, he in m’m’t@

in has gwagdefi tawarda loss of income

– is deserved tn: beawaxdnd unéetr

j the 1 awardRs.9,000f–~ nawards

‘ during m-%…

V. E2. The Trmunal has not mrdad any fiat

fimflentai chug such as oasruveyanm

mtmsrimnt and auaaadant charm. (midterm tin: