Q
3
$3.’?
3
Q
E
E
E
ishs
§
§
3
3
Q
x
Q
3
E
g
E
E
San
§
§
3
5
3
g
E
2
i
X
E
x
E
E
5»
§
§
3
1?
2
3
E
3
§
WWW 3i..éW§.Wi¥ WW §”a.§%%NM§M?§.é’%. WEWW fimflfi-%M*.§fflE WW ?§”$M$r’=§=%..€
IN THE HIGH COURT ox KARHATRKA AT nmganom
EATED mus ‘rag 22*’ my :32 JULY 2V.;:}n_ 9T._V%
PRESENT ‘ _
‘rum zsownm m…:rUs’1:1cE A’
THE E-IOWBLE rm.grtisizmzzz ;éi.’4i:e.:i%x;:;;ai.i=’s?2a..%L
Mm No.52.36/2’e§4V–(nv)_. –“.: ” ”
BEEWEEN:
SRI.I<.CE§3X1JI)R1LSI.5z,._ QXJAIEFERS, ;,
KGRIfiLHGZAL2~’;.;-. V. A
~– ” APPELLANT
{mz:’,sR;.T’;2:,–vI’swm.~§3.m«s.’ SR.I.T.N.B.AMESH s.
K._.SVmEVI13YA, ‘AD.?S. , )
M9
2 my mum msummn co 2%.,
_ ‘~}3Y. £I’3’ REGIGN?sL MANAGER,
“‘R£€§_I’QIw’AL QFFICE, No.25, z«1.G.RoAB.
S m EUILDING,
=.fBA’£’¥EALOR.E-568 003..
~ __2 “5RI.s.mIz=1’-AIAH
5/0 s.BIH.za1:m<;A91=A, mans,
Kf0.NG.25, m
caarmm am': mwm',
Bamamm.
. .. msmmmm
(2? sP.z.s.s1z..IsmIm, AW. ma R3.
Nctice ta R.2 diapanaed V/¢.dat$d 26.11.2008}
petitian and aardad a glahal aampensationt
cf R$.25,G{3€}/- with intaxeat: at as p§i”J’:.””-::._”‘-«_i”‘.
zmnum tram the date «at petition L
date of payment. v»W–
4. Heard the learned §a§n$é; £§t”tfia>°
appellant and the leatnedgcttnagl tbs tfie
zespaadent fax R.1.
€Z®§§?§”§’ KW {%lM§§%&”¥”.f&K& Wfifl @F %fifiNfl?&W% HEQM €CfiUm” Q? K#’%%¥’é»%’¥”flKfi Wfiiwfi ¥€§3a§%Nfl”§”fiaKfi MMQH GQUR?” 0?’ KARWWWKA H36?! €
5.;”fig§tfi§d?tfi§u§é9i;’£02 the appellant
aubmittéfit that fthtt ciaima Tribunal has
aamfitttmi g Qtttgtttrar in px¢aaedimg to
award glsbtlxtééfiefisation without awarding
¢&m§§n§atién “under _____ variaus heads. The
‘t&ppel1§fit has sustained grievcus injury and
‘Kthéréffixét he is entitled to a just and
rfiaéépabla compenaati¢n tawaxds ‘injuxy,
‘ttt§&in and $u£fexing’; ‘medical expenses’,
V§’aonvayanaa, ncurishant, faed and
attendant chaxges’, ‘laws ef amanitisa’ and
‘fataxa madiaal 9xpensas’. The claims
E
Tribunal has not awardad my camgensatian
1:aa:pnd.ent–Insurance Cogpany—-;’i;'<§nte_1;d§e'd'
the compensation awaififid «:7.-laims
'.{'::ibunal is juaft;_ "a;:.d flisegefore
interference " called
fer. ——–
‘3’. on .V¢a1;e.fx%Vl._ 7f;6:;6i#dere.ticn off the
“b3V{..__._the laarzaaé acunsal an
after perusal c>:E ‘aha
“‘ the mat aria}. avai lahl 9
rec;e:2:éi .; ;t.zm1t1ciing the anal and
evidaancza, tha only question.
fax: csansidaration is ‘Whether
HV’c.§cs:zz_;-:ez2s:tt;.£on awarded by the claims
‘ifiihunal is just and reasonable?
%M
i
WM am mmmm”mm,m WWW %b;I’5g-«-7A3,§9&§f%R%.-#1-§;’§’l§K’ §:<£.:~M~£mmm§m MEWM awmwma RM' Rfiflffiflfiflflfl ramm zmuum my amzmmmmmm Human m..WKI' W?' mgzmmm-Mm &-WEN :39
under any of them: heads. Therefore,
Judgment and Award passecl by the ""
Tribunal needs interference by ,*.:h.:§.__z3 '
5. Per (tantra, 1aa.rnad'[._§a;1_1n5é”3,V_
Eémwfi fifiméfifl? W? %%%N&”¥”;M(& WQM Q?’ K&fiN&T&K& WW-%W ammmf €.%%”3 %%.%N&”§’fiaKA Wfifivé $3?’ Kfififlflfiflm §-WQH fiflifim’ Q?’ K&E€NAYfl%A MGM C
waulzi be the just and zzeasenable agaaunt.
A<:¢¢::din.gly, it ia awarded.
10. As per the evid;e~nr::§
the claimant has 3:.:ata.i:§5.9d:’_ ¢i-ségi'<:r§i'ii§¢g. V
of right foot with af"
was aperated nine-a;A"'L'vt§3a;; £ie" .haLa; §pain in
his right leg 'z7L «aV§':'.V:iv133,:'1:V'ii%._'ivi¥-'3: R'difficulty to
bear wei9fh.t;}.._ has itching
ca-var Further: an
exami-na§A'i;V5:;;i:;A: that he has:
leg with big exam: on
the ffifigzliai of the; right fc.:>t:
§§pi.:;’G;§.£’3j.ng AiIf£§}§g1.vdifitfil and «of tibia tat: heme
toe and potexiazci 12:2: tendc:
sale at foot. The scar is
€£1t;f)..’§I.’tJi7.’.,.vfl..(V34.tf9d -r'”‘”*—‘”hyps 1: ,m…_…«. p ignaent ed and
hyrpegrtrephied laying an hue czubaid and
gc¢§.J.a::ameaJ. haness. we fmzst is: inverted at
aubtuiar jaint and great tare has fixed
flaxicm éeformity. This is due to loss of
A
/WM
19
haspitalisatian and madicina etc. In the _u
light: of the evidence of the Doctor,
consider it proper to award Rs.25,G§é;§ ff *’
towards ‘future medical .W~exp¢fi§§#?; H :’
Accordingly; it is awarded.
12. Further, ths, claims fTtibunél= ha$
nat awarded any amcfihE ~fiafi§rd$§ffIa33 or
incame during th3 p5z$5d”§f #£egtmefi§’. The
appellant fi&$_£a;én tfi§a§ment as inpatient
?=*=-fiwiwfififi §~’§EG§~’% §§%fZ%?é§’§”<?"E" $3}? mmmmm HEQH amgm w? %W.%Nfi."E'.4%KflL WGH C
f¢x,~23 da§fig.afifi 'fOlla§"up treatment fox
anofhét 'fi @§nfi§5;';fihich games ta nearly
thtaa m§nt§$f i£ the income of the injured
$$.t§k9n at E3.2,3G0/- p.m. rounded of ta
%k1.'aa,3,Lo0:i3~, the total comes ta 333,000/—
a
$3'
%
E
@
Q
3
§
:
a
E
2
‘Kf5rVtfii§é”mcnths. Accordingly, R$.9,000f~
i$.§3atded tcwarés ‘lass af iname dnzing
fihe peziod of tzeatmgnt’.
13. Having regard to the facts aud
circumstances of the case, the Judgment and
Z»
/WW
£€L:3f»§~§ &’I€§%§E’€’E” {W3 §flJfia§%%%£a%3%1%§€fia wmw Q?
2?
5::
E
E
E
LL
Q
E-M
%
3
Q
Q
x
E?
$
€
E
E
E
£33
3
Q
3
.3
.5
K
£
E
E
Q
2
§
#:-
3
§
3
3
aé
:
E
E
E
3:
E
3
§
.5m’lvfi”‘§ mmmam 9%?” $3/w$5<%%Wa%1§M%Jv"%. Wiww 4
Award stands modified and the breakup _i__:s as
fcsllaws: T T
3.. Pain and suffering
2. Medical expenses; foodwa-.rgi
ncaurishment, conveyi}.nc e;_ ; 4′
3. Laaa at amenities:
‘..’
4. Future medical as-:p’§3%:;_?a€’m-_.9 1<.'s. :§ 25,000
5. Loser of inco::§%1’e¥k-%«Mc:u*;1;:;V;% — as.” 9,000
period of tre’at_:_:1:2entf; ‘ ‘A
as.1,24,m
fffza appeal is allowed.
The judgmeiit; 17.4.2004 paaaad
in INC :uo1.1oéé;.2s,%e¢Ao;~%gs ¢;med by the claims Tribunal.
Ccmpany ia cfiiracztad to
Henhamed azemenaation within eight
tardzary with interest at 6% ;:~..a. from
date of petitizan tiil the date of
vxéaalisation.
MWWWW
I’
Z
.. _ GA ‘
12
It ia needless to alarifiy that thfi
appallant ia nah entitled ta any~infg§gat
madical expenses.
If the Inauxance éQMfi§hy “h@a _a§£§$dy
directed ta be d§po§it§fi withifi”aig§t weeks
tram taday. ‘ V ‘
The _¢iaimfif”§§£§fi$al ‘i$ dizectad ta
disbur5é ,Eh§ -ggbufifii t6 the appellant
imme&ia§$i§};r”
Sd/~
FUDGE
sd!/Q
JUBGE
aw’
:=-=…»=v’-:.%M%?%&% Wfiif-§ 3? %&RNA’§3%K& %”§§%§r~% fiifiééw” Q? mmwmm W-?§§*% w? K&%N&”§”‘&%fie. Mififi fiflfifim” Q? mmmmm WEQH C!
a
§
%
Q
3
Q
Q
3
$3
on the amount awarded t¢wa§ésv, £fitfiré
satisfied the award} fine §hfian¢§§”§fiuEht is’