IN THE HIGH COURT OF KARN§;'I'.é§£CA A1'
DATES THIS THE 02% DAY 01:' _
pREsENf m _" .' a
THE'. HONBLEZ MR. JUSTIC Ei--- 1'
. V
THE HONBLE E»iR.JUAS'--fi{:€'H:S.§iEEv'EE'A?éNA
M.F.A.N;>_e %:20%§é'
BETWEEN
KUM.JAYAS'H'Pi3E. ' ._
D/O N.GA;:E:NpE>Ai\?"- »
AGED i2.2_.WY_B:ARs;1~:;,__ '
R/A NO.35}"2€flL, _ .
2ND CRQS-S', MAIé'AT{'HHALLi,--. ' -
BANGALORE --~ 137*: ._ ~ APPELLANT
{BY M;as.B§iV€;$;:A:~s1 KUfv1AR~ ADV}
V' _ A ..... .. V
* " 'V V H' 'R,k:&:QiBsH
4;, ,
.s;:'o'*'H_ 'P C.O\?INDAPPA
A MAJOR, R/AT MARAHOSHALLE
VE§;ER'APURA POST
DOQDABALLAPUR TALUK
_ B2%E\IGALORE DESTRICT
..'T'HE QRIENTAL ENSURANCEZ CC}. LTEZR.
{E07, SHANKAR HOUSE NO L
MEKHRI CIRCLE; BANGALQRE ~ 80
BY FPS BRANCH MANAGER E{ESPON§f}E£?a§'?S
{ESY SRI.1'v"§ ?OQ2"*€ACHA ~AiDV. E3{}R R2.
?'~2'Q'?'ECE§ TS R» 1 DISFENSEZEE EVER-E if/G E,};"»'§'§'§iICi}: 15. 212K393
?s!§§?'A E' E183 E378 E7'3{i§ C}? E'~:E"'a? :"--'x{I'§ .5--'a_{;!:§;\JVS;'V:' "E'%'i§Z
§.}MiE§3'Q§¥*EE:?\E'§ ;":.'x?¥"F:RVi} §3z3{I"EZI}:15/GZXQGS6 E5¥§$E$§£E[T} Es?
§x'EE?€§ ';'~E€}.3{}3§/2{"}{%:*3 {}?'~§ 'E'§éEi E3' E13 'E"}i£§1 32%: z'§i">E'§i.
JUDGE. MEJMBER, MAc'::?, caum 0;? H
BANGALGRE. (SCCH . NO. 1?}, PARTL§f;gL£,C}\?J'ii\§G .33; I f<*.E*'I';?~.:'A:, :';i::A§{:NG_:f:'H:;3_ ' v
BAY. MANJUNATH 3., %}Ȏ'E;
The claimant not
satisfied with the the MACT,
Bangaiore, I awarded total
c0mpensa§ti't1fij«.szfif"$172';v?'§?;-»:};(}~Q/3 interest at 5% pa.
from t}1'é"d'a.fié;?of {E316 petjtioriéfiii"f%:aIisation.
_ 2. ~.ha'J¢Vi1ea:d'~:he counsel for the p:«:;ftie$;
3A.. .U4:i'é,isput€d facts in this; case are 2155 hare
A Lzndei » "
'A V Thééiiaimant was 3. pinion rider on as M0'£::' Cycle
bear:r>§§i\E.KA 03 EM 1205 ané on 183.2005 21$, abeut
VA she was trave:1}ing on '~fa:*:hur Me1:"z1::ha}1a11i
fgad in 316 jllfiifiifiivé of Efioiidgigzekkzizzdi £fT%'tf,>S}f'/SE, 0:3
€%C{3G§iI1§ 9? '£315 fash anti n<'::fE::<f€1'3';: :i:"h:%:1;;: 0%» this i::::";r:7
27:5 \v»' y
%3f333*ing§; ER 43 9; ?8£§1 :1: iiazshsaé 'c1§if£;'i.§§3E§§f 'iihi? m:::«§:* €7i:s;"i.T'l<f
LA»)
in which the Clszimani was a piliimt ridcér, Shé s:t,:é§ii21i':V:T_'tfi
grievous injuriiis. She: was s;hiVf{,'<§é§ "tee. VI\f1.421:1_%p_:§:'iv i3<}s;;€it3;:--,
Bangalore She was theare £1131'-$11.1 i:i;:s.;:1:1~i<21:t ,_ii:~p:0._
30.4.2005
. Her right :a:dn§e;gim%s been rc::§mer1,
degioving injury on .Z’ef”é; _¢xt.e:1din.g upto
the left mid la3fi”§1~ 2;’:$;’1.21t/ict laceration
to the Srigiitfi Iaprotomy and
on 18.32005 and
her’ ¥;”.7EiS . “‘I’-%:_1jI}_OS;’€d. She underwent skin
grafting” ggrid on several Q«::casi<:'Iy
é.f1t§–._t:her€ are every possibility sf 2:i'f'eCiiz1g 1511:: other
. F' 5%,,
kidney in which she may have $10 umiergg; (>:”:r2
, r» ‘
312:? that she: 31:35; is; be :::::* {Ti}I'”i5§'{El§”3§;, :11<»:C%§<tai
§:*e3:::ii§::s%zfi1.
4. Thé Tribunal ccmsiderizlg’ the r1at,L1re /~ under
suffering. Baseé 01:1 the medic::ai bills pF(3C§”LJ:é’,(?»{}i”by Uf’;€?:
ciaimant, a Sum sf $439,000/% i:§’é{x.fa:’:ie¢<i. .;"E'I§{:1,2gg1*1"$héI
was in the hospital for r:1re 1:§1_ai’:–,_’:’wo >fi.}{‘}.I3§ff’1S’ffiilfiiW.
fheréafter also she was requ’i’1*%§i.to HcV)1s1I},: a
sum of ?’10,€)OO/–. ‘uA:2d6i* _ {foiiVv\.?eyg1r1c€,
nourishment and gs awzmded.
Considering to her and
Considering’: p.m.. 3 sum of
head of income
during her digability at
20%.–%1%,22′;’4QQ/9″‘has been awarded. In additiion :0
.,.,./fi§§\_’:g0f %f;’ef>’c>,00<3/~ under the head 1088 cf
'..gm€flitiéS"'§£7i1,iCh. is inchzsive of future medicitaf expenses
haAs"~bee::'a§§$'a;rd€da Thus? in 9.1} ??f2'1?,4OQ/ A :3 awarded
__ihe"~'"I'ribunai which has been s~22ti:3fi€d by the
_' £§2Su2*'a:":~r:3 veE:1a’: {Q :%:>:2:§i<§:'3%red
" $35; as :2": {big a;3;3€:::1
'J1
'Whether the {?empe:e1sati<}11 2:w23:'cie.d .
claimant by the T'ribu:1::11 is just: geld p1'oper'—-é;;:1<i"'dc}es gt:
Cali for any interference?'
5. T he learned aaehpelfleet:A:vv%i:1′:t,ends
that the eompensatiee:ax$aerc1e’e:§’h ._the future
loss of ineerne Ai._:~:~ insgffieiene-.VA’ her in View
of the e\rideI}§:e<e« lower limb is
effected removed, the elaimam,
cannee d:s'eAh'e;.i*ge as agteailor and the fi,metier15:1
disabi1if;,{V_'has not been Considered by
the ffribuneii eased en the funeteienal disabiliiy
4;he"Trib;uIiaIAwas required tee award eempensatiesrl under
A the 103:3 of income.
” ,.8″;A…She further contends that ziwardinggg of rupees
Q::e~..1akh iifidél” the head fwiure mediegzi e>we2* side A<e%er<i;ing to
her the eiezimant was unmarried She fies? her zezmrziage
}:)ifGS§€':{j?'§S¢ She hag is depeiizd apex': (1.3,/1/:{ifi!~3% i":* her
}i22eViiE:e:.::s%; :;eis~:2::e:f:i:is
@/
future medical €X’p€f1S€S {iii her fife as–~5hé{f~h:*’:sg{ £53 5%». ‘V
under medication. Therefoys, aiaiargiing §f9C9::§-;3é:i’;§~L;a.i§.;x::V
sf €230,090/A unéar the heapzs a;::e%;;;:L:§;~,. ii; ‘.}.if:~*:: *.
and future medicai e§:pe:1d§i%’u?;§*é: is cfiirg. 1(;$2y€r side.
She further c0ntend:§:i}3,.at did f:d{ consider
that she was under tré3;t.If1éf;-tfifcir two months
and thereaftvfizf’ :?;_1s.tak s:r:AV’ Vvfreatment as a
inpatient arid $10,000/~ Vunder
the head _,.”‘-:%;5:’:i<ray3;1.*§s{f:';'– 9.fé,_emiiant charge and
nourishfiieiiij; iS"fi.s3n 'th'e:~': i(5<;2ii»x:i*' siéae. Therefore, she
1*equesi$ the (i'o=«i;tt: '£:} :'<–:_C"(3-?s1si'c1er the entire evidence and
award sLiit,a1:3}e éoxfipenéation.
‘?_:”~+VL.§%::fv.__€:€:ntra the Iearnefi caunsel for the
f\:i’:§p.:’é§::€i_::%.__C§§;’V..supgaorting the judgmsnt requegis this
Céfirt “– i’:.o”‘ :éi$z”::iss ighe appeai on the grur:3.}
‘ .i_VS’§;.-:{s”t Eifid pmpér.
gig,
I G
The impugned judgment: and éixvzxgjgf.{§’f ».th<:
.99 //
Tribunai is I}3C}difi€d. The appeliam: c%2"f;"i:i.{i<:r*1['::.§;: f§=:<f*"
an erxhanced Cempexzszmém {ff .?2,?§:3,f}{;:€)f.j'"witf:
iniérest at 6% pa. f:rQ.m t;}'1e'~da'%._€ sf t;h§;:Ap'et;'iiVi<;y:"i "£:i1};–..
realisatien in additi"(m"'*~. to fhi-3 ,€TvE)H'.fi.)€I:iSE1f,iOI1
fig} awarded by th€:"C1fribun'.*3;i,*A u
;»:%~§V;~ gm, 5%." *
Out of It, mtierssi:
shall ‘the appéliant in
bank for a psriod of
five withdraw the ixfierest
Rest Of the aznount is
to bag’ re1eé;s_€;:iV.’ i:2. Vfavejur.
….. ..
EESEGE
Sé/fig
313333