é g1:;A:*?UR,._;" RESPONDE2'~¢"FS
' " " {By -ségi; RJNNAPPA, A}1)\:'. FOR R2.)
ALNTE) AWARD DATED: 6£()7f'20i)S PASSED IN MUG
3 » . _ _ME}../SEWER, MAC'1'-VI, BIJAPUR, PARTLY ALLOWING THE CLAN
,;2Ef!3I"1*1c:".z~e FOR COMPENSATION 3; SEEKING ENFIANCEMENT 02:2
GGMPENSAKQN.
1
TFLE HIGH COURT OF KARNATAKA 9;: BANGALORE. j f _
DATED 1:29.313 THEE; 33" my OF .T{§E*€E 2503 > I
PRESENT: _
TEE HOWBLE MRs..It:sTI(::e. MAré=§i$L3~ ?3.I%{§;LI;iéF;"- " V
AND -. ~.
rm Hozxrmg 3»-;m.JUS"ITCE Kg.1§EsHsxx:g;NARA*:*;ai;s.53
;'v1.F.A.3{x?O. 35?; 2023::;, (:~;:;€x%) V
EETEEEN: ' Vmfl' R
KU:¥iAR EATTEPPA Vv
3:0 YAEVIANAPFA .
5\G}:E,:14YEARS3OCC:_{3G'Q{;}E I 5
we RAMBA, TALUQ; ::$e'D;g~TTr>1sI*R1cT;_Bug;:3u9.'
MINOR BY'GUARD1A3-§ _arA:Vi;mAP;3.5."~~.
sro NEsL%RAPPAHA1§HA3~;;:V ' ._ APPELLAN"I'
(B}'SZ\«f1".PADE:+§§A s."t3*:~i'm:g, _ --
ANI) :
1 B.S.BIRADAR'"' _ V. *
_ AGE,,:4jéa:1A;oR, {f)CC:.,BUSB\EESS
v.'1vRf0,_IB.MfiMROZA .....
Brmpnm
('Q
A 1=~é§x2<EAGER
THE €)RJENTAE_,-- .I'NS{3'RANCE '}ii'{7'§,v{'_'
With these contentions, the appeiiant sought fm' $0-tal
Rs.6,00,000;'-. Mk
4. The owner ofthe Kerry was itnpleadéfi ._
remained exparie. The insurer of the as " '
respondent No.2 and contested the pafitien.-. ;%f'£¥cr. _asses'si11gA oral and
documentary evidence placed béféra' the judgment
under appeal awarded. VEV-_~,.€} ,E§:{A)()f-»-' and directed
that the c0mpensafi§51;;g:."-a£i1diiz1.¥é by the insurer of the
offending ianji' af of 6% per annum, from
the date of fr}: payment, Bissafisfied with the
quantum 0f _award f:;a.s sed..E:y At';.1e "§' fibunal, the claimant appellant has
préééiited ihié aippes.{intera§l'ié"Ck§z1tending that the compensation ameunt
awaréi-%:dVVfjytii:a:Tf§iVb1i{;aV1'Lander various heads are on the lower side and
.
‘Q
4
S, W e have heard the leamed counsel appearing for
aed the l’€3Sp{)I.’).{1€3{}T.
6. Under these eircuzestances, the Aipoim Afhat”‘a.rise, fete”
consideration is, ‘whether {he appeiianr «v.i$”‘e11tif1e€iu.f<3r-..e;iha:fieeifiei1t of 'V
compensatien?'
7. The fact the’: the aeeideef of tipper lorry”
dashing against the en 31.1.2001 near Tamba Village is 'owner and insurer of the 101?? iii C1i¥eS't;iV"i'e of the evidence placed
before it has reeeededV accident in question was due to
the rash and:.neg}igefifii efwiorxy by its driver. The said finding
eheiienged owner and the irasurer of the lorry.
Therej?ere,.e-.!*r;ere’:’ie nd.e’e;eed ta go into the said aspect of the matter in
T eV%e%*%aé:e;1. RAes«p021r.§e:;’r_N0.2 e the insurer has net disputed his liabiiity to
‘ efheewefier of file offending lorry in respect of the claim of the
out the accident £11 questien.
” “8; The Tribune} has awarded compensatien under varieus heads as
Aimder:
Lossoffuture earnings Rs. 33,75G;g%”
Pain and suffering Rs. 22=,'(35G.5{‘Vv ‘
Loss of arrzenities Rs.” .1_1’,.QGE}f~_ «. V
Medicai expenses Regi 2’5,6£) {).f~. _
Less of earning during Ereatinenf _ ‘Rs.”._ 2,50%: ‘ ‘ *
Conveyance and nourishmeni ” _ . Rs’. 6,0{3f}f–
Total. Rs. i;OQ.8i5£3;’-
9. According to the c0n_:§§i:i$ of §§égiiiiid..certiii§§ats§%V which is
marked as Ex.P.3, when the a;3_pvei’11;in§”__V§§?:éa.s:o the hespital
immediately after the si¢¢i’;§%i£;t, hafi’ “c-zrazgh inguijy to the righi
foot and amide jeirig @313.2″Eat€.{féii.’i_j<§it1ti'migséiies, tandem and lacerai
maileolus waie bleeding was present. The
haemaioma was' V.pLfé:sefit=.::$fi':v'.it:f§" ef the forehead. Yhe wound
certificate ,.3§fi1S<) ,estaEu:Ii:«:h§§'1thaVt X-my taken showed muifiple I'EidiCr~
aijaqtié the saft iissues of right foot and ankle and
fract11fé;._of ".i_Qix%é1":'i'3v§§__ sfiitfi of right tibia. The evidence on record fiiriher
'7? in(Viir:.ate3 tiiat }1'§.E?\}'c'i$ inpatieni for few days. The eviderzce of PW' .3-
éxarginéii before the Tribunal establishes that the appeiiant had
Vi"-4"_Vsiuffa:*eii'*péfiifianent disahiiity to an extent of 48 to 45% to the right kywer
._ , . ,_ 25% to the whale body.
W
7?
the dam of petzifian to the date of deposit. Respandent _
insurer 0f the efferxding vehicle £3 directed ta i./,?§1’t?.%.rA§ 1 >
compensatim aicsng with interest as stated
shaii be demgited within 8 weeics after éécisggting amautfi’ {Q
if any.
RS5 “‘