IN THE HIGH COURT OF KARHATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED 11113 THE am an oryxgncfi; ‘zatifig _ u 2
3290125 % Q
THE uowsw MR. JUS”?ECE A3, “aop;;.1v flg::._V I
M.F.A. No. 7415}2a.x< )éu(mx})~ f:
BETWEEN:
1, Khadar Basin ‘
S/0. Bashafiyah; Cdcsiit? ._
Agéd .ab0.u’i~~2i ‘ %
R/Q.’ Angad1L.Sa11g:am_'{Lamp .
Ncai’__Yeliamm::’Témp1L: .. ‘
Islampm”,
K0PPa1=D1s13*1cf;– ‘ .
– – ‘ ‘ ‘ APFELLANT
(By Sri. Raddy Y. Lakshmiiuuzt Raddy, Advocates)
‘mag’.
3. =– -G. ” @ Krishnamnaiciu
Sfo. G..Ve11kataiah
Qxvnmsga-f’.1on3? No. KA~34/A-5999, 12/0. 17/70
.’2i=~’¥ Crosvs, Venkateshwar Nagar
Anmthpur Road, Bellary
,, ” * Li’.-¥_ow at 3674/1, Krishnapurm
x _ II ‘Aflmss, Taciapatzi, AP
§?0y3;{ Sundarazra Alliance Insurancfi Co. Ltd.,
” By its Manager
Scmflaem Regatta} Ofice
46, Whites Road, Chennai
RESP€}N§EN’§’S
(By 813.: M. Ramcsh, Advocate For R2)
1?-
2
MFA FILED U/3173(1) 09′ MV AC1′ A(}AINS’1’V0’T_{fiH[g:
JUDGMENT AND AWARD DATED 31.12.2005 PASSEE
MVC N047}/03 ON THE FILE OF THE ADDL C1v$tL”J«L¥$.0;1;”=-. .
{SR.DN), MEMBER, MACT-V, BELLARY, PAR*rLY”AuLLQwiN0..j’
THE CLMM PETITION FOR c0MPEN,SATIQ1N'”&;–.$EE1<:;NG;_
ENHANCEMENT OF COMPENSATION.
THIS APPEAL c0M;NG*0N_V 90:4. A0M1sSi0;~s…:mIs%
§AY, mg; COURT DELIVERED T’H,E”FOLLOW_ING’;=
dvpamfifi-r”0.j’j’ ‘L
The claimant! app¢l19.n;£:’j.s’ “Court seeking
enhancement é (:§::1’n1i31iJsa_§0;z “fié'”éigainst the sum
aWarded:’–,i_.n ;.~_av00’r*e:3;V~<:_;f7'3. 0
2, _ .t}ic=: 00111130} fqr the parties 313.0%
" appea;1V pa3:eiVs.
0f the injuries said to have been
2 sufiéred ?;3A;f’eA (:iaimant/ appellant in the accident which
” mi 13.03.2003, the Tribtmai has awaxdeci tbs totai
« T00mw:1’0§safion of Rs.30,G{){)/~«. While seeking enhancement
file compensation, the learned Counsel for £110 appeiiant
Livould contené that the Txibunal was not jusfified in 1:101;
awarding any compcnsafion towarés I055 0f future eaxzning
daspite the €10-ctor stating the disabiiity at 20%: Even 011 the
£2
other heads, the compensafion awarded is cont§;;;€§§é,-“d:”a1’»§;~
being on the lower side and the same mqixires €I}Jn$£_dI1CE$V€1%t;* d
4. The icaarzmd counsel for 3:-ispcviidéxxigj h(f)’iI?d€”i?€I4.v dd ”
sought to justify the award passed v’i7)y “”idf;«i§.d_:
contended that the Tribunal 11a41V§’.’4-n_<.)ticVfiid..__;i1;idicate that, apart finm noticing the
V”._1dQ§ii2mc£:f,s.d to ‘£116 injury, nameiy {I715 wound
<:;:21xit.icat;€.i,"w"'»*:d}»1ii:;§*j'xdindicafcd that the claimant had sufiered
–V g1ievd13.$ Egxjiiiiies in the said accident and the same also
“vV’flv$su1t§-rd fracture of L»: vertebza bone. The disability
which was marked at Ex’ 113.4 i:adi<::ated that the
T dd diéabfiity was at 20%. The doctors were sxamined as PW~3
" and pvm. The PW4 is said to be an Orthopedic Surgeon
and staied with rcgaznd to the disabilities. Hawcfirer, the
Tribunal has noticed that the said doctor in the cross«
1:
examination has admitted that he could not state__
with regard to the disability unless t§1§H§}3′{i€I1’§”i’i§ ”
Though the Tribunal was jusfified adr3pi}i:r:ug’–ii iv
not reckoning the said. tiisabilitjf {qr thé’ A§.iir;}ose~'<::$f'u
3033 of future earning, the 'iiotiged the
discomfert and disabiiity*;::._ii::–1¢ i as
suck at least some awarded.
Therefore, I 3.11:; *d..i.s;omf0x1;, a sum of Rs. 15,000; -- i
6* afiount tcswards loss of future
isicomc i1as}’§1ct_ the Tribunal shouid have
awaxrizijdv tG’3a1d§ “logs ofvamenidcs. Since the same has not
9f the Vi(i’W that a sum of Rs.15,€)OG/~ is to
3033 of amenjfics.
7′; _ Further, as cempensafion. has been awarded
tbs: icss cf income éuring the txfiament and
V” renfgovegy period and also towards food, nourishment and
ii incidentai ezxpensas. Hence under the said head, a sum of
Rs.10,0{){)/- is awarded.
J
‘1
J”@w$f~
8. Themfom, the claimant in all is Eflfiflfld t:o___t}:1c:
enhanced compensation of Rs.4(},OOO/– with it1te:es1:;e:~%£’
from the data of petition till realization. Tl:u:f_.– .
amoufit along with intemst shall b;:_ dc}:2_ro’s1tg;{1:’_V. 5:316 “‘ ‘V
Insurance Company Within a period 6 ¥;:¥e«511t1£~:r.. 03:3: déf)Q$it,
be: disbursed to the claimant.
9. In terms 0f “appeal stands
ciispossd N6 ~{_?)iti.i:’§”;_c’.-i_’.3 €:__(>Stfs’.~- V
Sd/-In
Tudge