Karnataka High Court
K Madhashetty vs Veerabhadraswamy on 18 March, 2008
.1.
IN THE HIGH couwr or KARNATAKA 57
-.5,-.'r-.55 Tm.-5 T E ii?!' war cw.-"= %
BEFORE .
THE HON'BLE Ma.Ju3T icE Mom 5:-{Ares1'.w.isouuLAn
K. Madhagghesfllfif V _ -
S]o1at¢:"K1.fi}a;3hetiy =i A V
A36 '
R/0 EJmr_.1athun1 Viii£xge"
Santhemarahalli 'HobIi= '-
Cliar.-1a;'aja11éi§a;az* max: as t'>'ie.:a~1£:t. =,;A,'I;:pg:flz_-1_,f_
{By 'Sr-i }?.C;.' ~,!.__\_"r.''£'-._=r,;i; "
. : _
-japan.
"I \!r3r.2raLi_2§1;i.Vr.iVz'a-.en.¥s'a-»_r:1y
V S,l_o Emgow---.i'--a"
' f Agenfi? yeezrs
'Rio Sale Knppnl Village
- , ' ''~£1he.{.'-mt:e..':e..':atte I-lobli
' K; jflagar 'I'a.!uk
" ._ u -
.~ ~!'.'..3'acm District.
~r FVL.-..-...l........I.-...l--...
3. .-3.5'; »..-ua.uu:a.Iuwnn.1
S/o Kalappa, Major
Ric Siradhaghatta Viiiage
K.R. Pet. Taluk.
3. The Oriental Insurance (.30., Ltd..
{$6.94, 3 fiat-pr", MYEGFG Raid
Opp. Police Parade Ground
.2.
Eangalore
Rep by its Divisional Manager.
4. Rudramurthy
S/o Veeranna
Age 40 years
Ooc : KSRTC Bus Driver
No.2'25. ESW, 90* Close
Gangothri, I-IUDCO '
Mysore.
5. The Diviaiunal (3ontIoll<3r_ '~.__ '
KSR'I'C.. Myaoiialliviaion ' _'
Mysore. _
(By Sri K. N;;g_ax'aj,AAd.\ i._,'--f9r
is isle}; am :1; 9i" gem: Ve."riciu=sa
Act againgt 7!:_1_1¢'_ judggnegt and award dated 10-8-200? passed in
MVC3 Ng;3:3fj20@4 I:§11f]!he'~--fi1e "L11: Paeaidiszg Officea'. F'l'C anti
M_AC'I';~.C'i:amarajanage;r; allowing the claim petition for
e:or:1;t.u=2z1,s::;9.tionL::-slzzd';-ee;e;ki:zg enhanmmcnt of aamfisatitsn.
" 'E ' V' '...".= " ' ...... .....x:
'! has .~.*§.p,,.,a£ G'.'h":'iE.n'.'|i';' uu fur 1
; _ _ _ V. mu neaiiiig this day. the
Court <;leIivcrez1'*tl;:c~f9iiowing :
- 'l';E1ié§..is the claimant's appeal praying for ::n1;;::_I1_.--:.n_...I1-
2. Due to the accident occurred on 4.7.2000. the
appellant-claimant mlffelecl rupture of urethra. The
claimant was admitted twice to the hospital. Q1; me. geer.;.nfl...
../5
.3.
oocasion he was operated. 'The Tribunal. in iia;sY"a§vaItied
Rs. 1,554,300] -, as compensation.
Irlh
.:'%S{'J|."}11.n.I.u€ws1:.|
3
is deer that file eiaimenté is uxaeijie to Aisha.
The drain pipe was my dxe1i'n._1V;he "i'1Qeze1a:»f¢ the
claimant was Only alter the
operation he is as usual. However,
the evic§eI;ae:e:V1'¢:f tvinat the leakage of urine
canlz-oflt facilities are not available in
E11ci'ia.?...:;'i--;lo\§e:ze1-{ii by constant medicines.
to the aforesaid facts. the claimant shall
aiK'aItied I:?e}?Vl0,(X)0/- towards injury, pain and suffering
= i'§S;f§§().,(XM)j - towards loss oi'fu1:u1e amenzitiaes of life.
. " ' ':l'he clalm" ant was inpatient in the hospital for 46 days
all. He underwent operation. He must have taken the
: assistance of special diet and attendants. He must have
spent lot of money also. 'I'hemefore, he shall be awarded
A,/S
.4.
Rs.25.00(}/- under the head of medical and
Rs.25.000/- towards. food n0l1I'iBhl3ft:('Li1t,.:i
attendant and incidental expenses.' M t
The amount of Rs=V"'?5.O0(3iA--"awa1dTecit. 3_t1ilit3f tilt? of
disability is just and the' 531111
month», i5.0f)0- towmtia has of
2 As the claimant has to be
cotastdcnable length of time in future
Rs.30.000/-- towards tumfie medical
"t"hu.$. all. the claimant is entitled to
compensation. Aoooniingly. the following
V ' is ;t1ade:-
. V. .' ".':I'he appc-l1ant--claimant is awarded total compenaatioh
VA ~ «if Rs.2.70.000/- (Rupees two lakbs seventy thousand only).
: inclusive of the amount already awanied by the Tribunal
below. with interest at 6% 9.51. from the date of mtition till
/A/5
the date of payment 50% of the awarded tililltlviillt shall be
deposited in any nationaliwed bank. wtttt%"'-- ~ to the
claimant to withdraw the accrued
Remaining 50% of the amou;1t"s'i;all
Award shall be drawn A' 'T
Out of the total respondent
Nu.5-KSRTC is the extant of
10% and Iespontietnt is liable to
pay t__e l9(J”/6 as oldcmd by the
_ .’ fie aliowud.