High Court Karnataka High Court

M G Venu Kumar S/O M Govindappa vs K Bharath Kumar on 3 March, 2010

Karnataka High Court
M G Venu Kumar S/O M Govindappa vs K Bharath Kumar on 3 March, 2010
Author: K.Sreedhar Rao Gowda
   Tasathsénkumar, Adv.)

IN THE HIGH COURT or KARNATAKA AT BAN<3A.1.__oRE

DATED THIS THE 3*" DAY OF MARCH, 
PRESENT x000h 0
THE HON'E5LE MR. JusTIcE~:<.sRE"ED,HA1R;:RAD;_  
AND"*.  0' A   V0
THE HON'BLE MR. JUSTIACLE./F'.i\|.V'5%§'UGC'éH'§=A"'SG'WDA'Tr'
MISCELLANEOUS FIRST.A.;5;v%gA:._No.3???/2605 (MV)

BETWEEN:

M.G. Vent; Kurnar, '   '

S/0.' 'EVE';nGr0§ij§;ndai;%;;3--a,'"-, 

Hinziu, _now'ag.-e=:_d3S«.yéa.rs,. j

R/at"~i_\£o'.,352, sr?F'Ma:.n'nmae,

Remc0.._Layoa.3it,. ,0 _  'V

Vi}ayana'g,ar'vII S_ta'g,e,V.-"

Ban"ga3ore -'~- 40'; ' .

"  A :APPELLANT

A  K.-Bn.a:'ra0;ch Kumar,

"S./.9. Kodandarama,
Hindu, major, R/at No.6/1,
2"" Cross, I('

Add|.3udge, Court of '*S_n'.ali "C.aLi'se-S,  Bangaiore
(SCCl-i.i\lO.16), seeking enh_a.nce.me_nt of compensation.

This appeal "coflming  hearing this day,
SREEDHAR RAG J., delVi§'ie_red'_'tlje fo,|vi'o'w§ng:

*_iJGDGMEfi:af
y The appeflantflppefiflonersusufined fiachne ofrmht
shouiderjoint-.re'stiitifig,_3i'n'. ioss of sensation of right upper

argm" in a mortar vehicie accident. Petitioner is in appeal

'' «,seiek'irig _ei:.hancement of compensation.

  i.:The occurrence of accident, negiigence of the

d'rive..r loilthe offending vehicie and the insurance coverage

 A. ,o__f the svehicie are not in dispute.

3. The appellant is a taiior running a tailor shop.
His income is assessed at Rs.4,000/-- pm. Doctor has
assessed total body disability at 20%. Income loss

its /4



proportionate to disability wouid be Rs.800/-- p.m.  of

future income on account of disability would V.

p.m.(income) x 12 (months) x 16 

Rs.1,S3,600/--. The appellant isiiiigrantea.ié[;,r_soc.oon/;

towards pain and agony, Rs.>2(_),00t)','._--Aifor Iosjs,."of:'an1enifi*es"--..

and future discomfort and Rs;'1,:€$;iOOG/--'foVr"vinhssAiofviwilincome V

during laid up period.'~.._A_MedieaI'V-rbiiVivs-.._Aareiprodvoced for
Rs.28,000/--. Rs.35,ooo/{Q  medical ' and

incidentai exfpenses. The .1/app«ei'ian--t.,V_.___i:ntall, is awarded

Compensation {of i2sii.*2i,'?p4,V%e?o0/'{f'as against Rs.2,24,000/--
awarded by the 'Tr_ibupnaI;-.'(}:n*tb"e.__'en'banced compensation,
interest at  p_..a. is spay/a"ble""::o'm the date of petition till

pay.neni,. en'tirei~.g_ompen'sation shail be payable to the

1.

,VappeiiantVw’i_tbAoLi’t”-.p;roSiision for deposit.

The a”ppea;l ‘i5.ua’Iiowed in part in the above terms.

K

Szifr
EUDGE

Sd/-

JUDGE