-1-
IN1}fi§HKfliGQURT(X?KARNATAKAZHTBANGALQEET
DATEE.) THIS THE 13'? my :39 JI_;FLY,~-2095;"... j "
BEFQRE
WE: HON*fiLE3 MR. JUSTICEE Asacm: §.T'1::1:'1\;C::;%1k(3«imt '
MRA. NEf2005%
BE'I'W§EN: % V
M. BALASUBRAMAN1AMg ,
3/0 LATE V R IvI{}F:UGESAN',' %
AGED ABOUT 5? YEARS,,...._ =. g
NO519, Ic1<,fJ.:
K.ORAMAbZGAI....Ai_, B;£~;V£?e:A,I,.¥QRE -"_'):;':4'e " "
A APPELLANT
(By :"§R} Lm;a%:% LAWYERS Nam)
AND'
é A.
..u.u.............u..m-n---
1 ; "_{fHE {'Q§?§EE1'*5TAL WSURANCE CO. LTD.,
:~:;:».%3',~% KHENY*BUILDINS, :s*r moss,
IVIS'1«QN£;;£; 3\!§:ANAGER£
' * :2, " 8YE{7) AZGAR, MAJQR,
% % FATHERS NAME NOT moww,
_E§(.}._64,~AHALL1MAIN ROAD,
% " %%%%';s.<:rn~r k c:mss,w1LsoN GARDEN,
' M%%Em@ .933 ~ 559 027.
"»RESPONDENTS
(By SR1 D V GHANDRASBEKAR, AD’v’,., FDR
Sm K K. VASANTH FOR R1)
-2-
This Misceflarxaeus Fir:-:3»: Appeal is flied unit}-rsrj
Sc:-::tioI1 1753(1) of M32′ Act agairlst the jL1dg61I1CI1i’.”‘E!I”L?;i_*
aivard dated 1Q.09:,2Q:)5 passed in Mvc: N0m35&7Z.,1;?»Q£§vC!’.;*
an tht: tilt’: of the Mclnbcr, M5161′, IV Add}. Judge, (“,'{11 for hc:3:~i1 ag t:11i$v-“:.1aij;,«’ me
cou1’t nzadc tilt: fofiowingz _ _ _
JUnaE@g§@,
This appeal 35 dir@£,’xi;:et1.’ag’ajH%;i$;£ j§1’€:E-gezxlazlt and
award, dated ‘££é:1z1ber, is/163139;
Accident Judge, C0u.1’t; Qf
Small <;:m:ss:,~:a.; aa;zg'aM1:;;:¢%%«::§;ty,k%L::; MAI, N935»?/2900.
2f;'T1;e _'fa.{1:i:S Qf Tthe cases: are that in the mad
.__<::-11 12. 1999 the appellailt ns":ceiw:d_
I}1i1},fif{?__1;€1 "iIij'«1';:'i:5i£+~*"'f giev{>L1.s 11a;t1%1reK ‘f{‘h.e: ‘i’:*§,b1mal
purardérd Gimigzfinsatiola of Rs.2,56,Q()()/-., Its b1’ea_k–1J_p
H ” T£:}3.10i;9″s:
‘ ; I31j1,11’y, 133111 and Slifffififlg Rs. 30,000]-
: Médical ctxjpeillses ;E1?,$.1,QO,O{}O/M
3; Loss caf income for the
laid. up prsriori RS1 3,099/»–~
fiB.H.
..3..
4, mass at’ a1:1e:1itias Rs. 10,0Q0%;;=»: %%%j
55. L035 of futtma incoine Rs. 1,£I)8,Q-«’i’;2’€;!.’,,_fjV§.’__’__:’ A’
6. Cnmvayance and naxmishment Rs; ._
R:-}.f’v2′;’€;€§,4£3{}:C3;’~4 ‘k , T T
3. Sri Girish, the 1521111613. c.§i;:x1s@1.’i’e1′.
submits tihat. 1:116 awardfgng ,a::«’f aznefiirits ~’1l111dt:’r
diiferrcnt heads by the Tfifd_11′:’za1′ side. He
prays-;: fer rr::3.soI_1ah1§’—r3ni*§:,a.11g:¢:f11e:if~t;f f[1:1{§j’i3_IZEOLiI1tS, Per
<::cmtr9., ':f*:~3:– vi":§ri K. K Vasa11t.h, the
ltiaxmzd z:b_1u';§ée}. :'t:L!?:~;ip:::gi1i;1eI1t No.1 gubmits. that
the awardingjnf 't.l*1t:V:: by the Tribunal is fair arid
'prQpe,_1{'_;'3'«:. jche1"i-:§'ft3r.&…pray$ f{}1' thc dismissal of this
wéxu» 2* '
':0 'gal 7
<::e:ri:.ifica£:e at EX.T£'.5 shews that the
.4 ésgpeilam 2:a_s received three gimrcaus i.11ju1'.ir::s. They are
aéé" foliiwsz
.1. Sweilixzg pain temlarness aver lowrar back»
2. Sxmstiling 1:}ai:1 ts~:~”:ndz3:n;1ess sf ankle left.
3% F”ra(:t.ure 2, 3, 4 1I1€3t:£:!};aI’S-31 bones left foot’
HRH.
-4-
5. C»m1:<:.idaz"i'z1g that flit: appeilant has raceigr-agfil
thretz gflievous i:1ju.:i€s, I deem it 11€:cessa1jy to
a,mc2L111ts fronl Rs,.30,0<)/– to Rs.-45,0€§O/– u.:§_jder%f’V:i§]e ‘
head (if pain, injury a1’1c:.1 s1,1f’t’e1″§:1gw
(“in The ‘I’riV¥3’u1″1ai has di3be1ie{ze_d’:”f 1′;O.Q,HOQ0/–. I find it.
to be re2a.£+;a_Dr1z:”‘:;1-::Vé.:.1n;i1.. is retained.
7. ‘§’h{:VV”I*1fVi}_;1.1:V§;:o21_. 1*;Eg_S~.§*aI1ted a sum of Rs,10,000/–
~f:.Q_1srar§:1é:_ thé Igss z§f’f1.:_t:.L1’t: amenities, I find that this is
‘a1$<": i11aciequat.é;'(:c:I1sideri11g the eviclence of the Doctor
(PW;i)"fi1z#t complains Qf pain, stiffness of
1'.ig1'11: a;'111».<;}:§e«;_2,"-'z 1t42(:1 foot and difliculty in walldng, mmnimg,
$§;;L3:aV.ffi';zg and (:liInbi11g. The Docter has also depased
..__'4:)11 kgxarnination that the spinal movemsnts are pa.i,13.fL11
are 1'estric£ed. He has assessed the disability at
25% 01' the right. lower limb and 25% of tha L4. He has
£314.
-5-
assessed the whole body disability at 33%. C:0nsid£é’1:”%f:”g5:
ali these a,spe:(:t$ Qf thfi matmr, E deem it ”
raise t1″1€=: amounts Vfmm Rs.1O,{)i3;€;}’/”~»–1:3
t:ewa:1″*ds the 1035 of aznenitiss.
8, Taking his iI”}.COI11€”: to; -3 “‘f;:*1_”(i;;:1*11ftj}.
antii laid up p€3¥’i(}<1 as om: me114;3,"1:,. 'the Tfi'i":*:111.aa'{ has
awarded a sum <1-f R$w.3§0(§D.{".K "£.Q§i2g:r£1xST :%_¥:%1€"{eggs Qf past.
i3"3.(3()1I1(':r Cc3nsidg17i:jg.. _tf[1;d as “£:111f::§:.v:n’1on$hs, I therefere raise the
V§i§I1Q:}.:11§1iVI’E(;}I£Z!M ‘>i?@=§;3,0QO/ — ta Rs..9,000/ « towards that less
V of fiast”ii1c(}11i%f:’;
..Ti7}:{?.V’:’I’ibL111231 has 1’ak{‘:I”1 the appel1a1’11;’s age to
€§I%’5t¢ars and disability percentage as 30, einpioyed
V§111L’:}.ti1:>1ier ’10’ and arrived at the lass of f’L1ture
; i;::1cfo111e of Rs,1,08,()0Q/–. I fungi €113 same til} be
reasmlxabie.
fi.8H.
…5..
10. The Tribunal has awarded. 3. sum
RSw§’000f- towards conveyance 311:1 :1()L11’is:§g11_1ftV:V:c¥;.’f:1£;’VVT.~4
Cansidering the long period Qf 11ospita]isa.t:i::>11f”<'.§:1dV'_T% ' M
reqi.1i1*:::::r11m1t to go to the hQt:~:{§ii§a1" «
trtzafzznent, I award 3. sum Qf 1F3s"1(§ ,'{}(i(',),}– te§f;z':grds'~
at.t.m:1da:1t charges, ca-nv<=:ya:i«::r: ' and .1"_1<5uI":ish§:::é11t,.
Cmzisidering tht: Ilaturts v::§f~~..t11e_«i£§'Li:§;¢.:-insustainkéd V153}; 1112::
a.pp<i:1}.a.11t;s, I alas dem2:1 it :"1€:Qc::é,s 3:§§r .tQ"'a§'a§:3fd 3% $13111 of
Rs,?,50{3/ — §QWai'(iS:.fi:tL33'C I£1e::1ic¥'a1 '¥:.£$.i}:~.t:1i1é*;e*.s.
1._1J ‘Nc2w’, stands as fellows:
1.
r;’.5\ ifl
Paizi’, Va,I1″::1A ‘ég:.2i’fc-:1*i:1g
§,Mé~:3ica1 éxpcgge
i.-QS::~f ‘of”13g.st 112901116 for the
‘izaid. iC) f-.)f,’7i’i{)Ci.
1 LQ:5~:=3._ vé:f%?§’Aa1na31’1itit:s
. 133-33 Qf future inflame
Attem:1a11t, convayanca
and nm1I’ish1ne1″1t
, F’L1t.L11’e medical exp$11s,t::s
HEM
Rs, 45,000/—
Rs.1,00,000/–
Rs. 9,000/-
Rs. 20,00<:2;–
R$.1,08,0QO/-
Rs. 193300;-
-7-
12. It is made clear that the zm1o§_V1153:’I:;’:%;
g:ra11t€:d/ enlzarzced hemin shafl carry i11£e1’t:s1: at $116′ A4
of 6% pa, from the data Qf prescntafiorx 3
pe<tit:iQn 1:111 '£1116 date of payznmit.
13* T1716 Qfiice is dimcixad 'd1fa_w 'L1p
awarwi in tflalms 9:" this ordtgr.
1.4» The apnea} is ..1$1e_<3rder as; to
Costs.
Sd/w
Judge