High Court Karnataka High Court

H Ramesh vs Shivappa S/O Chikkegowda on 5 November, 2008

Karnataka High Court
H Ramesh vs Shivappa S/O Chikkegowda on 5 November, 2008
Author: B.Sreenivase Gowda
%:3h:va;:pa, % '

IN THE HIGH COURT are KARNATAKA AT BAF§G}$1}§.3'§52'§§V"' 
Dated this 'chi: 5th day cf NOVEMBER ,%%%4;2::;:<;ss;: '-7  

BEFORE _Mb

THE HONBLE MRJUSTICE B. S1§§'.1%:§i:%J.A:3§:%,c}:§¥»aém»V»% 5

M.F.A.No.828.§j_200'§'--- (ygm

Batweaen:

H.Ré§¥I}6Sh,
 yrs', 
5/0. HanLm1ant}1eg:_3w§ia,   _ _  
Nagamma Nilayag        
Adinnam Road;   " '    %
Hassan ~ 573 2%Q1;:_  "

V ....    ..;app€i1a11£1

{By 8373. ,4}%€3:§%3f§ata far appeliant.)

And:

3 [Q5 £11ii§€ki::g_ow'€i;g , ---- 
Majmf, "1"J?<101*'vE~a'a<:;'._i25'?V;

 _  _g3duva§i1§,?; Hassau itity.

 . 2, -- '  Ths §eifis:f::a.g€r,

'  Tiiiassan.

  'NEW Iriéia Assurance {39.};,J:d,,
 Hen:-a Mansion,
.2fr<i'I'I0£):', Gandhi Bazar,

. ..Rti'SI30I1d{:I1E".S

(B? Sri. B.C..Se€:thara;t}1a Rae, AdV(}<"'.,£§i'Cf.': for R.N.2. )

1&7-hhinir



This MFA is filed under Sec. 1713(1) ef MV Act against
the judglzterxt and award cit. 9~4--€II? passed in MXICE No.
41/2003 en the file ef the P131. «Civil Judge (S:r.£}I1.) aI';dAd(}1.

. MACH', Hassam, peirtly aliewing the claim p€'Ci:tif51*3_."V.1"0r

eexnpensatien and seeking enhancement ef camp€;'r1$atie:1'.;__ 

This Misefiirst Appeal eoming en for_..:1--dfi1'i$Sie:n..  

day, the Court delivered the f01IeWi11g:"" 

- JUDGM:eNT§ee$%"e
This appeal ie by the  fo§"eeHaneement of

eempensation.

2, Brief faepe  the   ;.1I*1d€I' :

Can 9~9~G€14'V\%3'1'%fiV.  going by Weik en the
iefi; side cf  near Hangarahaiia
bridge, a   No. KA--}3~£¥609 came in

a rash  ne"g£ig_'en£';.:zié211f:eir and violent}; dashed against

 Pgéfa sifesult, he Asustaizxeei bovciiiy injuries' He therefere

ire   Hassan, seekting compensation. The

-- jlhim eompeneafion ef R5.53,00{)f~ with 6%

-4 §im_:e2'fes.t.. ieved by the quantum «sf compensating} awarded

 .?I;i"}buI1a}, the appeilam. has preferred this appeal fer

 %e';':}:T1§3:'a:;§z:e2I:e;1t ef eempensetian.

 .

1.4-)

3, As thare is 119 Ciisplltfi rttgarding iIijUI”.i»iiS sL1s%;aii’1e;(} by

the appellant in a motor road accident. 0c:cL2ITa:=,t;1.._~:”§IiV’:

and ma liability’ 0f Instlrailce C0. thé: Qrily iss:1€”‘*:_3;1sxtf£f€iixéaiIis V’

for my caizsideratiun is whether iha ~::’;é1n}5€:nsa.ti£r11–§a2v*2.;fd’€:€i by

the Tr:%b1,1:1a1 is just and proper Qt it cafls “zibr €I”}.h§”:TJ-.}’A.{?’.'(3.’1″1′.E6″;’1’if.’;’.

4. Aftsr hmfing SIn”i:,A’.’Ri.Si1arada:31}ja:h; tfifi gained’

Counsel appearing for Sfzefharama
Rae, the laarnad Camzsel §*espQ11dent N032
Eilsurance Co. and award of
the T1’ibu:1a1, thci”: c:0n1peI1sat.ion
E1’§¥8};'{1€d and prapar, it is on thé:

lower side: a:£1s:i thfzrefaf-3;’ i7f’ui§_f3(§.{}LiiI’\’?..C1 £0 bani: Enhanced.

” _ 5-I WG’:f1:fiL§=”G$TYifiC€£tfi – Ex}-‘.6 and discharga card
haa Stistained the feiioissing injurifis :

Sx§}€1Ii1j:_g’é3:T”Iight arm and mere is wrist drop and an X»

-.r_a;%;r..,fC:u11d”‘f;1’:;iat them is fiactum caf hximcms bone and ?h{‘;I'<3 is

in§':.i13z_i:§"A_«radial name, {hare is wrist, drep.

Ha was tréated as inpatient far 13 days in

€.}0vern:::1m:i; Hcspitai, Hasaam anti dis:.:}"1aI°gc<:1 wiigh an advicf:

to I1t.:inut: feflew up treatlnent. This Tribunal cz}nsi’31 the and proper
and (1065 110*; thfi nattlre
0f iI’1}3_1I’i€S 511111 of Rs.3,GGO/-

awatrdfid b§;_ft}1::*, medical attalidant, feed and
I’1Gu}”iShII1€:I1’f: iswer Side. Therefcarft, it is
:4.-:s1f;”2_2ircrv;i.«:i%;f.f’:>u «Vi.-ficcardingly, I enhance the same by

&£13_gtH¢r and award a $11111 of Rs.19,G0@/- u1::::3e:r

‘?. figam carrjging an agzicuiturai p1″Uf€3$Si0I}., E136

V9915 wsizsrking as an attm1d€:1″ an éaiiy wage basis in

? athi:r:a Sahakari Bank, Haiekote, and giattizzg

V – per month as salary and Rs.6G,O£}0/~ per annum

as %;1<::0n1e fmm agiczilimwa. The appeilant tixcapt profitzaing

%/

E'}x.P. ii} shmvilzg that hes: was Warkmg as an atE.6:1'1(ier an daiiy

wagtit basis on a nzonthlja salary of R$.2,Q0O/~ net

pmdtlcfiti any dOC¥_1II1€I}t§3.I'}' fividfince, such .35 f

d0{1″ ,

has 8.SS€SS€d the income: of 316. /- per
menth an tbs basis 0f 1C5T piA’%T}d11C€d 53;
E116 appeiiagm: b€f0Z(‘{f._ ihfi ?’E.’fi&V§L’V’%T$.;i.}ff;S%;v:t.%}.’1{3(“: of proof cf
imzomfr from salary, iI1(‘:€}Ifl€ 0f
‘Chg appe11a;::t:.€ ‘E380/_ – per day and
¥éis’2,4f)O/ ;:s:;~::’+ – pirééposs cf working {mt the

campe:1satjo1”;., {“301i’sifi’é;ir’in5g– fiche nature of mjzuées, ha must

have “uA:1dr:1″ tmatment for a pazricd cf 5 menths.

A’;f/A awarcieci Rs.8,iE’>0£3/- undel” this htfaii. The

saxfic : V’t}”1,e’w~:;’1t:’$srr3r aide and hence: it is fifihaflfifid by

$_:;e€he§”‘Rs;-$ ;4fib/ – 311$ I await} RSe.12,{}{}D/- under this hfiad.

‘8,’ i’h€ dactcrs who Heated the appellant, and €XEiiII}i}.”3€:€1

_miv.2 am P.W.3 have stated bcfara ms mhunai that {he

agjrpeliarzt is lafi with residual éiaabiiity anégi it defmitezy

éés’

not proper. I deem it gust and preper to award Rs. 18,000,’ —
under this head.

11. Aeeertclizlgly, the eempensation
Tribunai is enhanced by another R$.€§§,Q{}0/ -_~– =
6% pa. en the enhanced compeI1e.atie1″41A.. ief

petitien till its actuai payment, _V

12, The respandent,_«-~ I:131:%§1;”1eee._._C’,e, A’ A i’::4:~ detected tor:

deposit the compensation é£n:e::.1::f’ a’vif1331’i_’ g’:.{az{) menths from

the date of receipt…e:?.:.:a’:c0pj§% V

13. Aeeeréi.fi;g§}§V_ ;}faIi:::wec1, Jxzclgneni. and
award paseed ._b_-ff –is’;!.1i0difie(i to the extent. stated
herein above. *– 3%} Qr€1ef”éis»–

sale.

Iuciqe