m THE HIGH coum OF KARNATAKA AT BANGALORE
DATED THIS TI-IE 2'?'rH DAY 01? NOVEMBER,»
PRESENT
THE HON'BLE MR.JUST_I,CE__N.
AND'
THE I-iON'BLE MRJUSTICE ,
M.F.A.No. 3332%o[1*j_j.._>,M(V>o(V5A{1\%§iI]v)
BETWEEN: L
M. Ge111apai:--hi @ G'emaipavtihi'-Eyaf, AV
S/0. 1\/E21hEid_{§V'-e111;:_ " " :
Aged 5.12 '-y4e2§j:s_--;' '
R / 0. M / " Gama sh'af]'I5if1:--?<),=::r 'I')€p()t.
Hi1fiyL1f"TGw'::.g_ , "
Chit1'a'ci1:V5:*ga }57)i':s€:.ri'.c::'. .
. ' ' Appellant
(By Sri. sp1~;;::t;hy"Ii{égdc.f§=for Sri. D. R. Naggaraja, Adv.)
ANI):,- " V '
. Unit.ed Ins. Co. I.t,d..
_ V' " .. i '£)i'visi()11e1l M 211'1ager.
* A1v;}{a1m;1h.adevi Road,
"*I)'c1Va11'1fi :1 ggércé.
P... R.f--3__]'k£1I'.'i1E1I'.
.A S/'0.' Pale.-miswa.my',
V "Aged about 52 y<=2a1's.
~7OW11er of Larry N0.KA»O6/ 3 932.
M/S. Mures Coir Ir1d115,si1ry._
ii) F'raet.ure 11 NCB bE1S(;'. (I.'I".)
iii} Haematoma (RT) g"}1.lf.€£,11 re.g.io11 _;~1_1_1'ci.:"a'p;je.r
thigh {RT}
iv} ML11t.ip£e abrasions {R'1'_}_,fa(:_e ai:d"fC)'1*ea::*ii':.V" .
The injuries susiiained by t.he'..eI'ainia1iiDis: s1f1'pp()'rie(:i'V.L
by the discharge summary and Vih_e"'e'--ficiei::1c%e of the
elairrlam. examined asvI§V'.T 1 ;iiidtt'i"1:.e evidence efflthe doctor
8. Narayanan examined 'as 7"PW: 2.-;«.,"__iwas treated as
inpatient for period Qi7A3'2, days.A._eOi'i_:5i::i'ering the naiiure of
irruries suVs.t.ai3r1e'd E)" «ftive..e'1éiir1§aaiit. and dL1rai,i()n of
i:1'eai;m€{11i: _L1_ridie:rgr}r1«e |:;'}:fF'h_l'__ITI?. E1s.4O,OOO/M awarded by the
Triburial i.Qwards».pa1f'I;_é.1<1d"Su_ffe1'i.1'1gs is on the lower side
and ,;iI',"3T§3q'L'1i1'€:'_S Vf(') he erihaneed by another sum of
We award a sum of Rs.5O,OO0/M under
A~s"f?es.2,00.000/~ awarded by the Tribuiial towards
"afi1eciir?:«a1 expenses is based on iihe medical bills produced
C)
by the c}.e1i:11a11t there is no scope for enha1'1('c111e11t of
o.(m1pe1'1s21t:in u1T1cic==.1' this head.
10. C0nside1'i1'1g the 11at.u1'e of inj1.1ric-rs s1.1s't',z1Vi11'<-Sc}. ijy "the 7
claimam' and duration of treat:1;i'1<:*.1'11' '1,1.1'1£ie::-gc.).1i_e_ '.QVy"hif;'1
Rs.3O.OOO/A awzwdeci by 1:11;: _"i'1'i1)1:1:'1;i1.. t.(,)"'§1J' £1S "i1'1<':i(iie;§i'x%t:eifiV.L
expenses such as. cor1v<~: y'ai1<ée, ix0Li'ITi--3}1rI'1:er1t and
attendant charges is '*t_he_'1w§:i* --.;3_i.d'e-..z111d it needs to be
enhancecl by another sL1_1j;i' of O--'§0O0:']';--._ arld we award 21
sum of Rs.4O.%OOCg:;/.9 1.,},1"i:d€15 r:E'iis"'h;§a--}_i';
11. C0i1éid£:V1a*i»11g":f:ii'e "2'1~gEt 211'id'"21i%o(':at.i(')1'1 of Ihqw c1a_ir11a1'1E'.
we ccavfid 'easfiy iI1COYI1€ at Rs.6.000/~ pm.
N21t',u1'<--_;=. of that1 he nmsi. have b€()1'1 u.11der
4,,;,1'eem'E1e1A11" and .1*e;<;t,""'1"c51* 22 period of six n1on1':hs and we
a\%ea_r'Ci-- "gaf Rs.36.000/- towards loss of iI'1C()IT1C
cimi._1u1g t:1.=3at.;j:1é1'11 period as 21g;ai1'1s1:. Rs.20,000/» an-'211'dcc.1
~ '~ _ 'by the "TT1VfAi7i:)u 1121}.
$5
'J
12. The clairnant has sL1si:ai_ned c()rr1111imii.ed fra__ci_.L1re of
right and the doctor has assessed the limb diszibiI.ié;y' at
60% and the Ciaimant has to bear with tliis'diszibili't--§,fl"z:ii'id,
discomfort in his future life aI1d.:f:h€ref().%'e tvgikiungVa].1j_t1ir:sc' ~
aspects into oonsicierz-ition. We £1w.211*d__' +1 1 s1.;i'in""V.of
Rs.80,000/-- towards 10-ss' -.gii=.,_2111is}1iI.i€:sV,T'giiisléibilifix azdd
discomfort in his i'2i.t1:re VRs.5O,O0O/~
awarded by the T i' L
13. We hairs .tbe1:phoi..ogiféioh'"'of the claimant and
found a__i_1_V L.1g1y"*si:;ir ovewziiiis .§§i1e(:§ and Rs.-4.000/~ awarded
by thé:fi'i'i_bLi1f1s}.to{2v3j19d.s" the same is on the lower side and
we enharioe may sum of Rs.6_.0OO/ ~ and we award
10 000 / 3 i;_oWai'ds"thé same.
I?oi'.s1'hié'vr_easons stated iii paras 15 and 16 of the
j11.dg{:m.ev1i1:--.V-f(~3fV :§'f',V1'l('? Tribunal and for the 1'(:'E1S(")I1 that Eiht'.
claimarii; héis failed to subst.ai1tiai:e his com:c11t'.io11 that
ficizi a"c,(:ou1"1t of the iI1_iu1'ies sustained by him in
..f»t4hé:"'«accideiit. he could not". continue his b1,1s_ir1ess a1'";r:i
up
1.
9
E3) ‘i’0w.:>11′(is ugly seal’. disfigure-
11′:xc;’.nf of leg 10.00{}]’–:’j
7) FutL11’e medical expenses Rs. ”
Total ” —
1] The appeal is allowed in ‘part -afiiatie_j’1.1tlger1ier3ifw
and award of the ‘£’ribt,119iea.1 is ri1~a_d’ified :’;:a\va.rding
Corr1pensa{:i0n of Rs.4′.:3’1~;OOI_’jV/5. R§.3VV.44.0o0/~.
The claimant is €I}iitI€dvv_f(5Tv.a11V__af1d’§fii()1’1$1i-.£’5()1″flpC11SE1f’.i0I”l of
Rs.87,O0O/A \xfii¥i;1ie§1d_iefe$t€;1if 6% from the date of eiaim
petition till
._The'[fi.rStfiteépondeni. — Insuremce Ce.
directed to-edepoéit fV11’e»-efiheliacted <.:ompe1'1sat3'oI1 I:1l"fl{)LEl'1T of
– fiiogeihel’ with ilflezrest, w1′.i;hi11 a period of six
weeks f2.fc3’m’«t1ie date of receipt. of copy of the award.
Wiii] ‘ -‘V.’Qfi;:C1eposif. of the er1he1m(:ed c:<).mpe1'1sati<)n w1't..11
'.Vint.e1'e:3.t 'there0I1. the same shaii be released in E"avoL:r of
{ ihVe' C.-l.aimar1t__ imn1ediat:eEy.