Karnataka High Court
Jitendra Subhash Khot vs Kallappa Mallappa Suntakar on 15 September, 2010
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 15TH DAY OF SEPTEMBER; EC";-O'claiinant is to be awarded
reasonable cornlpentsation towards loss of amenities in
1trea,.\rfy§-high is 'qnantified at Rs.30,000/-- and same is
» aw-arded;.y
of the medical evidence extracted
her"eian"~--labo'ye it is found that claimant has suffered
if fr of left ankle and fracture of vertebra and this
is of the considered View that, compensation to be
"Ft"
0 _E;ai§;§1£Ma"i1~d.:~'sufferings 330,000
10
awarded under the heading pain and suffering would be
330,000/-- and same is awarded.
13. The Claimant having been 0-
days and also there afterwards_,they hai%ei"" uh'
rest for more than four months, C--orri'pen~sa'ti.o1i_A uiiiderig
the heading food and Vin:ou_rishf11ent,VgiVconveyance, "
attendant charges is togbe awaiEded"-a_nd this-..CoE1,1rt is of
the considered View oi' t§?gs».0:1"'1--,OO0 / -- is to be
awarded and_.Vit--Lvt»*0u1{;:i1i justice. Hence,
the claimant sum of Rs.2,75,000/_
under:':the_ fo he'adir1_gs: 3
Loss' of future gftiings: ?'1,62,000
V. _MediuCa1VeX;:i'en"ses"' ?30,000
Laid up period-4 months €12,000
.. _____ ..
Lo'ss'.of*amenities ?30,000
' Food; nourishment, ?11,000
c_onveyance and attendant
.. charges:
' Total: €235,000/~
In View of the above , the following order is passed:
W
1}
ORDER
a) The appeai is allowed in part.
b) The Compensation as awarderi
tribunal is reasses$eAd.__and’ it
awarding compensatiicn
substitution to heis by i’ V
the tribunal;
c) The said coiiripenis-a,t’ic}n “cc-irijnr interest at
the.–§§1’te of sf)/oft», ‘me date of claim
;4:ie’i:_i-tid1d 3T_._i11 -o_f”;;>éijfrn.ent or deposit.
t :51) ‘dljtétvf the iéwa:-d.
gé/1;;
EEEBQE