High Court Karnataka High Court

H C Mahanthesh vs K S Basavaraj on 7 January, 2009

Karnataka High Court
H C Mahanthesh vs K S Basavaraj on 7 January, 2009
Author: A.S.Bopanna
IN THE HiGH mum' OF KARNATAKA AT BANGALQifi'§*._V_

DATED was 'THE 7th DAY 09 JANUARY     _

BEFORE

THE HOWBLE MR. JUSFICS A:$} Bj{3'i?Ai5i§iAu "    _ J 1:'

MISCELLANEOUS FIRSI' APPEAL 2~:'t:-).._ "H.800   V

BETWEEN ;

H C MAHAMHESH s/0 cHa.NNA.?PA"  j' V ._
AGED ABOUT 39 YEARS, we sm_C1::osSV«.  ' _
HSIDDAVEERAPPA EXTN, DAVANERE   ' 

.    2. '  ;';,§_A'PPELIA%NF

(By S111: Marissa 'I£';:t,,i:>1?:.:~i;% Apyj  .:   ~ 
Arm: : 4'   x

1 KS BAS#.VARA;i _  .

Sig') 1R'i§;VN?A1T,1iu%sURANcE CO LTD.,
"  QR';ENTA1.,'1NsURANcE
A ' 'TH1uJ'v;_;I.1;: COMPLEX
"~..P.E§_;I?G.AD
DAVANAGERE  RESPONDENTS

  '}j{E%y*s:s;; Gimsn I{ODIGI,ADV. FOR £22)

1%



THIS APPEAL ES FILED U/S 1?3{1; OF MV Acfi",  "

THE JUDGEMENT' AND AWARD DATED 1i0.05.2007"=PASSED EN'  
MVC 1510.677/2005 ON THE FILE O_F...ADBI'I'IjONAL=
JUDGE. FAST TRACK COURT-L: DAV.°:NGERE,__ 'PARTLY '
ALLOWING THE CLAIM PE'I"I'1'ION FOR :_€30MPENSA'I'iON. 'L:§Ni¥_'

SEEKING ENHANCEMENT F0]? compmsarxon.   »

This Appeal 00mm" g mi ad1m.'V3,"  ythc 'V

Court made the folkrwing :

The  Court seeldng
    against the sum
awaltitxji Lfiamangmm (tbr short the
'F"I'C')   has awarded a sum of
Rs.?O,{)OO/ugkztith 

'   the lcanzmd Counsel for the parties and

  The facts relafimg t3t:>Laccide:nt which ocacnned on

 and the injuries suffemd by the claimant therein

" is 'hot seriously in dispute. The only question that an'% {or

A. coxlsideratiinn is with regard to the contctueas er othezwisc

12



cf the quantum of compensation awarded by the FTC. ._ In

this regand, it is oontcnded that the FTC apart 

considering the 1{)$$ of future income has also    .

 

assessed the compensation on the  under it ia. a " "

gratnted $11103 acooniing to the   

iorwcr side.

4. On behalf of the    that
the me has in tact 1'.fto~%%¢§i§ie=:;oe éfifiabk on
moon} and thereafter ha$...rx}mc  As such,
the mama does;   3;]: V' 

5. I11  a pcmsal
of the   wound certificate was
marked zaau'Ex.VP4  examined hhnscif as

p.w.1, _ The  Emdicatcs that the claimant had

 V' ",g1~i:=,jrou.2% and fractuxes. on the light fxmaml

  "£316 alztclior and posmzrior wall of max§]1a1'y

afid   ii1ju1'1c' 3. The nature of the injmlc' 3 zindticataad

I

--

fa

awmdhlg the compensation

tcfiafig amenifics, a sum of Rs. 15,000/– would have

[in file clmrm” ant would be cntitlfi to a sum of Rs.
That apmt, the oompcnsaiian awanitzd by the
the heads on which it is ahmdy grmted, I ma that

T oompensaticm tawaztis pm and suficfing, fizrod and

in his crtassmxamination has further stated
subsequent disability ef being afiecegg with ”
would have to be at 100%. I am
same and with regazd to the: L.
even if a mafia is plmvided be
considemd as 25%,_ .

6. Thc1*cfoi§:3;,VL:VZi.)n . firmpexlsauimi is
worked out as welcomed by the
FTC the «compensation
at 25% V.§’?’9#.l,35,0O0/ —. Since certain

amount by the FTC tmvams the

the same. Thx:-.:n::forc, on the sad’ head,

)2

r

nourishment and the futuzrc medical tmatumnt is on tbe_

lower side. instead of assessing the cn}1a11eement_ fi:1§(1¢r

each head, I am of the View that in respect af gu %

further sum of’Rs.30,00(3/- i3′ f_¢j”h§ in = L’

all, the appellant/c1a513:_naut ‘*t1ig
mmxpcnsation of Rs.1,5O;dC:Qf4 wij:h.it:fi:§:1E:$~t_a!: 5% p..a. finm
the {Eats 91’ the peution~::1t_ ivfiidition to the

fhff the ifidggmcnt and award passad
by the ‘is compensation shafl be

dcposiigd bfthé 2?’?-.1vAm_bp:6*ai#dcnt-insurance Company

* ._$j.x “ofmccipi of a copy of this order.

‘V aom-xflingly d:is%d ofwith no side: as

t:}¢Q,§ ts. °

sal-;__,
Tudqe

hrp/bras