High Court Karnataka High Court

Gurumurthy vs Siddappa Thyavanagi on 24 November, 2008

Karnataka High Court
Gurumurthy vs Siddappa Thyavanagi on 24 November, 2008
Author: Subhash B.Adi
H5 THE HIGH OOURT OF' KARHATAKA AT 3.&.!3G.&I.»ORE
QATEIL) TFHS THE 2431 DAY OF NOVEMBER, 2008
BEFGRE

THE HOWBLE MRJUSTICE SUBHASH BAD! _  'j %' A

M.F.A.NO.304I2008{MVC}

BETWEEN :

1 GURUMURTHY

S/QNAGARAJAPPA.

AGES ABOUT -25 YEARS,
AGRICULTURIST, M
R/OLOKIKERE WLLA'G=I3,
DAVANAGERE TALUKL  _    x = 

  "Q.-AFPPELLANT

(BY SEI':':$ANG£$ME 3-S7!'i R%"B;'.;a.;3i({);' I

1 SIDBAPPA T§jiYA'é3§;NAGI'----.
S/O.'?(EERAI3l*iAI)RAPP5;-.,_ 1 V
RIDER Aim OWNER <)m3I;{_a,
LQKIKERE VILLAGE, *   
DAVANAGERE TALUK;  

'1'1~::%z&§; i)IVIS}()N}?sL. mmnaan
 . U'i*»!I'}"'EI-I) £f'\'1;}}AINSURANCE CO.LTD.,
 » DIYISIONAL"OFFICE,NG.2'73f13,1S'I'FLOOR,
  'mALL.1jKAR.m_1vg c:.0MPLEx,:)AvANGERE:.
.     RE1SI3Ofi'I)l?3l'~iTS

1;:

 "-{BY' SR1: RAVISH R. BENNI. ADV.)
..  aw 352..

4 _ .   MFA FELED ws 173(1) OF MV ACT, AGAINST THE'.

 JU'Di<}EM'ENT AND AWARD DATED 27.05.2907 PASSED IN

  mvcAA.N0;'1o59/2005 on THE FILE 0:? 11 ADDITIONAL

'  CIVIL JUDGE (SR.DN.) 35 MACT-IV, DAVANGERE, 'PAR'I'LY

 T a'.LmwrN<; THE CLAIM PETFPION mse ('.0MPFJNSA'T'¥ON
 _Af€.IZ) SEEKING ENHANCEMENT FOR COMPENSATION.

THIS APPEAL COMING ON FOR ORDERS THIS DAY,

 THE COURT DELIVERED THE FGLLOWIHG:



-3-
; 
This is <:1aima11t's appeal seeking enhancement of

ccmpensation for the injury suifcmd in a road accident on

29.6.2006

.

2. Claimant stated that, the rider of motsgf hijkz{:

No.KA. 17/ 3.7256 came in a rash ang?;”iieglig¢1i:t

and ciasllfid against him when he W;iS_ A.

Kandagal Ramappa’s land. As a wiiich, 1:35;?

gievous injuxy and he spent abojat ?’

the mcdica} expenses and _

3. The Tr1bu.m1 the motor

bike was also found that.

the cIajmani:–. is ei1ti1V:Vl£:.éi;vf;51″«..§im%1);s-cnsafion and Ensuztance

Company is Bfiblé “to granted compensation of

%%%%%

appearing for the appellant

‘ ‘ A””Vss1bmii1;e<3 :§.a-yeiasmant suffered iaceratcd Wound over
~ nazad (R) and fracture of right calcanium. However,
without considering the medical expenses and

V . evidence, has ganted meager compensation.
submitted that, the income taken is on the lower

b V V' side.

-3-

5. Sn’ Benni, learned counsci appearing for the

Insurance Company submitted that, there is only 0116

fiacturc of calcanium and in regard to the

compensation has been reasonably granted

Tribune}.

6. Doctor has stated that, due to _

has sufiéxed 15% disability A_ ‘aspcct?V.v–5;:=; 1i€)t

challenged by the Insurance conxpéany. Hdwefierf
consiclefing the income of
fixed the income at R375/– accident

has taken place: th;c _’ ycaiif Vffijédéncc it has

stated that; thcg ~-cpxnizzg frozra land, it shows
that, he is an, ‘ taksing the agricultural

lab-our inmme, V-my’épiifs.ioA1;, it could not be less than

I-‘i3$;’3,9;3:>/a–.t1ia;_ is séfiéénsidemg the disability at 15%.

cléi:nfaf.v_;t”Vis: :£z:§fi§1¢d ‘_ifor Rs.91,800/- towards the loss of

— Txibuxlai has granted only Rs.5,000/-

‘land sufibrings, in my opiniczln, it requims to

. be at least to Rs.15,000/–. Sizzailarly. 1131″ the diet,
attendant charges, Rs.S,(){}{)/- is awarded,

is enhanced to Rs.10,000/–. Towards amenities,

Rs.5.000_/- is awarded, same is enhanced to Rs. 10,900}-

and futuxe medical expenses onhr Rs.5,€}00J– is granted.
same is cnhanccti to Rs.1{},0OO/-. The income for the lafid

!

up paerioci is enhanced to Rs.9,000/-. In all the claimant is

entitled for compensation of Rs. 1,72,’764] – with 6% i:1tcr4c.s{_\’:\\\//,_V_

ifmm the {iatc of petition till the date of payment

Accordingly, this appeal is partly allowed. __ V