High Court Karnataka High Court

Lakshminarasappa vs Channarasappa M on 2 April, 2008

Karnataka High Court
Lakshminarasappa vs Channarasappa M on 2 April, 2008
Author: Ram Mohan Reddy
~ 1  PA

111 Inc: Hififi "$53? 9?' ¥.A.l'..l'.'."--'.""'" El '>753-"T51 ' :

'I'lI 11113 '
QIXIQGT' ugh!-r-_I-an-1-use;--1..

DATED THIS TI-IE End EAj"0F-  E66"

EEI«*o12E E 2 i 

THE HON'BLE MEJUSTIEE  MOHAij¢.1§EI§EY' f E

1v1.E,A.No. 55?%4%12o05% 

-- -------- .--o

LAKsHM1E~AEA.'-§APr>A ;: .
s/o LATE Emuimsrappa  EV ,-- _ V
AGED A3013?' 52'wYEAS;.EA    '
NO.1,__5TH.V('.'.R'QSS 3  ~
L.N';PUl%;%!¥§, "9? 
BANGALORE,    

-. -._.._'--.

ii

' Sf--O?=MUNIYAPP
 "1f_'!'§.i.«i'J1'11'v51'vi:"1 TEMPLE STREET
,, "V1JlPURA'I'OWN
E _ E' DEVANAHALLI
BANGALORE RURAL DISTRICT

153." 

M SHANKAR

S/0 PMALIGAPPA
AGE'.-D ABOUT 3:; YEARS
GANDHI c:.How1<
K:'sL£\B'1'R:'s\v'ESHWARA TEMPLE .... 
VIJIPURA, A I
BANGALORE ra-Uva. Di"'T' 



 msuaance so L.o   *  
2ND FLOOR, THAKKUR COMPLEX     "

OD

S.Ci.T.'OAf), VESHWANT-HAPUR
BANGALORE 560 022 
REP. BY ITS MANAGER.

{av S-ri :  S 3 HMM AD¥'--.FGR R.

THES :'v'iI-'A -1.-ED tags  F

THE JUDGMENT AND"~..AW.ARD DATE ,:2o.4.o5 P SSED IN
MVC No. 116101 ON  'ii-:1i;E} ('J't'3"_t?RL. Ci'v'IL JUDGE,
(SRDN), MAGT-IIIV,_V_ " .,VBA_NGAL'ORSj __  RURAL orsqz,
BANGALORE}; .PAm'1.Y o AL1,tm.'--ING- '§'HE CLAIM PETITION
FOR GOM:PEN;~SATION Mm "SEE?-E!N_(§* EN]-IANCMEENT OF
COMPE1'ISfsTI(}_N';. ~ *     V

?3 " as

EARING, THIS

_ ..  <_3o.r9i:.:§G'oo.I§_F($R FINAL H
F ' ' G:

in

am, THE rfiourfzr   -oLLov'm
- --. L The  employed as a Forester by

. V.  "  of  aggrieved by the judgment and

" eager; 20.4.2005 pa._..«.=.-.«.1 11- MVC 1 1:»,/2001 of the

""Moto1' -Accident ciaims "i'ri'ouna1--III, Barr-'-re 

 .. , p_.Distr'ict;, Bangalore, (for short the 'MAC'I"), has preferred

V'  t«1é1i-.3 appeal for enhancement of compensation.

2. The appellant claiming to be a Forester in the

services of State of Karnatakaiieaid to have suffered

M

M 1



ah 

12.10.2000

involving E11ot01’Vehie1e. _TI1e—

consideled the medical evide1ice,:;n1esre ‘appI:”01)fi$ite13é,e_tl1e

wound certificate Ex.P5’,t_ti1e

{1i%l..,..1g tha- appellejzt was .,_i;’1Q:itie11t from

towards Uhdoubtedly, out of
the eight tl1ef1_11_’m”‘V1V’elatio11 to fracture of
the ” 56310, were opined to be

V’ VT”t,.1a,V%’;=iet=.r’ 0!’ the ..1atte1*, e_1,1_h_a_n_I1_2 the

v-‘:0.j1§l\’3.9¥.5€311;ableAA « PTOPB1′. The MACT awarded

as medical expenses, Rs. 1,200/~ as

charges and Rs.3,000/- towards Food,

V 2 epizlion enhancing the compensation i’1’om Rs.3,000;’ — ‘0

‘101.h’iiSl”‘fiII€i1t and ….,.nemrt:-3-…-.- c…=’-,-xges In my

5.

Rs.5,000/– for food, nutrition and t:ra11spo1’t’.atio:n

charges, in the circumstances is just and reasonable. h

,3 .

Q 111 1 .l.l.D1\.lLd. ¢:l.u.|.u 1.

of the learned counsel for the M 7. it

fell in error in not awarding fo£’f-los:se of

.’.”L’2?rp» *v’-

amenities of life. PW–2, §t’F.Ye11l’ tesh,

.,.1..sI_..t_.1– _p-Lied t___.t. tl1e_appe1la11t’suife1’e¥:l disability
due to the iiijtifies; of this

witness doeshot disclose _eliCi’V_£iI1Vg,./’ any lI1CI’l1]1l11alIl11g
state1ne1it”‘ ” the This oral
testi1:noi1ry5offithe..r1ii’ection of establishing the

“efir-afiev’ ._ ‘pg:-.r;..i.i..,.i’.i’a.__d’it,:Q_il_iy since the appellant is

unabieip chew and ii”‘S i’ec-‘errant mtazence

1i.i::a:1ache’;’«tl1at View of the matter, t.he appellant

V to endure the discomfort, frustration for the

his life, entitling him’ to compensation of

I-In

life:

R-3.1% ‘M0,’ = 1.01′ loss of .._.m”..11i_1es

4. The contention that the appellant is entitled to

eomwiisataon AOI’ less o. …I.-.1..- ea.rn._i._g Lamcity due to

disalaility is rejected. i say so because adniittedlr “ea

-‘”””ua1’-“it is -‘”1 “Hi”: “c
P 3

e111pIoyment is tCI’l11’i11atBd dL_1§:»_to fl1e”‘i11ju1’ies “11u1’4

there dimi11io11 in the salary T .. ii’

In the result, ” T The
impugned Judg1neif§t- ._a11(i V I S enhancing

the colllpensatiorl Rs.76,200/- and