High Court Karnataka High Court

Mahadev vs H V Jayaram on 3 August, 2010

Karnataka High Court
Mahadev vs H V Jayaram on 3 August, 2010
Author: S.Abdul Nazeer
 

EN THE HIGH COURT OF KARNATAKA AT BANGA1_,c)R.i%:j<«--.f-,_

DATIED THIS THE 3"" DAY OF AUGUST 2053--

B E F0 R E

THE HON '13u_«: MRJUSTICE S. }i;A.I:1):'ijI;'}v,{2:I§El§,   

MISCIELLANEOUS Iv'I1esTAPI)_i§A..1, 1vCi."243;9()AI0_(MV5;H» 

Between:

Mahadev,   ;
S/0 Eate Madeg0wda,    '
Aged about 45 years, " '

Rio 4"' Cross, Mar_iVg()\§}ic€a ExVi*en:€i0':"1,  _ " 

Manckya Cifiy.   

(By Sri  ; Y   .A'd"a,VV)
And 1 '

1 H_.\/. J21}/4'éx~:'e1:VI'1,.  _
3 O iate VT.' E_1jeg0w<ia._
 _ V-___R°/<');_NA0.1./1,C}0v{."G'i"i'ici2,1l Quarters,
, ' V. 3 l{T(}.R0;1Ei;._Subashnagazr,
 T §V1aur'1'e1_ya..Ci..i_y;'--.

2 ' The B:'2i:é£';!'1eV'Manager,
"Nz:E.i*01m'} 'I:E1SL1E'£1flCC' Co. Ltd.,
 P.B,N:o.54. I" F1002'. V.V.R02:cE._
AA «__Pv12mdya-57I 4('):.

 Lex Plexus, Adv, for R2
"  _  R1 served)

 Respondents.

This Misceii’.-1m3()LIs First Appeal! is flied under Sec. 1 73(1): ‘(iii
the M0101″ Vchicics’ Act, 1988. against the judgxincnt and .:”:’V’=.-:2fi”<r…E_
dated 5. l().20()9 in MVC No.29!/2(.)O7 on the file of the Ac;Ed!.. €i_\§'iL-1 V "

Judge (S1′.Dn.) and MACT. Mandy:-1, etc. —

This MiSCCH2il1COLl:~.§ First A1)pcai_,c<3:1?iI1g ()n V i'e.eVf Fi'na"iA

Hce'11'én_<_j, {his day", the Court (i(:lix-'crc-xi the E'(}H()\'\-'_iI'l;E_1E~v "

U1)GMEN'_I'
This :1l':Dcai is directed 2tg21i:1s'L'v'V}'£§;9;}§Ln?j£irfiér;!i afflird in
MVC No.29l/2{)()7 dated 5.'1kj{'2.(Q)()9_'_VA{¥£_{hp 'the }~§;id"1fl. Cm}.
Judge (Sz.'.Dn.) and Acidl. Tribunal,
Mundya. The z1ppc'iI{1'z«ij;'.L;§V:1s $36 Ljligéirnéfr:f::vl§§i'()r£ :fl1c Tribunal and
me :"csp<Jni'«:jc2.11t.§s–\fi;¢Vfé.Va%1§'z1L1 :1′:.sp(:>mEc-rm A Corporaiion to pay

A<to;np::.11su!'i_<.5n,. T114: appcziizmt has filed this appeal seeking

eni'iew_1ii:2":_1'ncfi1 « r5_i=7. ;;L)'3~f1;_3en sat ion.

I h_;i'\='c.h£:1r'(i the icmncd Coumcl lbs" {he pz1riic..s'.

Km

3. Lcumcofi Counsel for thc. ztppcllatnt would contend that the

claimant xx»-‘;=1.s’ wori<in2_z_ as an At:tot'ic}<sht1w Cl:'i\zc:' duri:i4g..Vith_ci~.

t'eievz.mt point of time. As per the tiriving licence. at he 5'

horn on l8.2.19o7. Thus, he was; aged 40 ;yt:;=1t"s at =.iio"t%ni_c ,oI"uth"t'.,

accident. He was eatrniiig more than Rs.2(3-{.)/– :;5'c:a}j’lJ.t”‘j,–:’fzit) tho pat:.ictti;u’ i’it§’t’ii}..W’,iS
3()% and the Doctor has fLI1’1.hCf (_1(:_I)i:(..>?a’t_JLi”.,_v[i1£1l ‘the. _pf.’t’B,i1:_-lnclll
disabiiity to the whoie bociy TriiE:z.tfia.l_ought to have

stiitabiy awarded COI§It}t¥t1Sa[i:titiitt)”»t.t§t:’d’Svi.t3S_S of i’:_;¢t:i:rc. income. It is

t”tt:’th<3:" co"ti1itCiiitE'e.<;iflthttt"fiiiiiittttiiitgi":'cgafd"to the natttrc of injuries
$U.'~'.[£1§nt'3Ci. the Tt'ibunai«.oug1'1vt_.ttT;-,h:,}rvc 2'1W'£1:'(iC(;i income during the

laid up p_c._t'iod fott ;'1tio::1§tV–.tl1i"tr_c imoittiis.

Oi': the othcr_1iand, lezmtetl Counsci appeatring for the

i".$C;'t:)t"1dV1'tiSp(fi:!}(;i«*3'ttt~vi_nSi}i"EiI1CC Company has sought to justify the

imptggncztl jt:dg_'mei:{z=ti and award.

it

o