IN THE HIGH COURT OF KARNATAKA
CIRCUIT EENCH AT DHARWAD T _
DATED TRIS TIIE 2Is= DAY OF JANUARY, 2010 ..
BEFORE _
THE HONELE MR. JUSTICE V. JAGANNATH_:ANiV'_I~I. 1%
MISCELLANEOUS PIRST APPI:7A.I.»NO,219£)}éQU'?V{A/IV)
BETWEEN:
MARUTI, S/O CHIMMAJI SATHE, *
AGED ABOUT 37 YEARS, OCC: MILK -VENDOR,
R /O BAGALKOT, TQ. BAGALKOT. *
DIST. BAGALKOT. ..
I « - .4 V ....APPELLANT
(BY SR1. SHIVAKUMAR S. I3A'DA'w_AD_AG.1;IAD'V.L}vvI A N
AND:
1. NAGARAJ, S./C) M:AL1,;II<;A.R.IuI~I_ CH._ONI1.AD,'
AGED ABOUTJ47 :J_EAR"S*,..OCC--;jS'I3,%US1N£2SS..
R/O H.NO.3922., UTTAR GALLI, "C_I~II.KKODI
TQ. CHIR.I4O~DI, DI.ST."E;.EI.GA_UI.4_. '
2. THE DIVISIONA1, MAjNAGE_R;
NEW INDIA ASSURAN-CE"CO.. I:PD.,
TUPPAD BUNGLOW, _ ' -~
OPP. KITTEL COLLEGE1,'DHARwAD.
.. RESPONDENTS
O V' {BY SR1'. EACHIN S. MAGADUM, ADV. FOR R1.
SP.I_M.I<:.SOuDAGAR, ADV. FOR R2)
.- 'I'HIS=,APPEAL IS PILED UNDER SECTION 173(1) OP MV ACT
AGAINST THE--.J1I:DGMENT AND AWARD DATED 30/O5/2006 PASSED
IN MVC V.NO;3.3'2/2005 ON THE FILE OP MEMBER, IVIACTII1,
EAGALI<O.T, PARTLV ALLOIWNG CLAIM PETITION EOR COMPENSATION
'SAND SEEKING ENHANCEMENT FOR COMPENSATION.
O '*-._THIS APPEAL COMING ON POR HEARING THIS DAY, THE
CO1I_R_T DELIVERED THE FOLLOWING:
l\J
JUDGMENT
Appellant seeks enhancement of compensati._Qn» Voiigthieu
ground that the Tribunal has failed to awa;-‘d
compensation to him despite the :ii1:5f)e’£lant’–.«havingsuffered”.
an incised wound over right side fofehead, lace_rateri’~Wound’~.
over the forehead and anothergiiila_eeraite’d. iw.Q1_fi_nd’*:Vioiiireri the V
tongue “T” shaped. Re.fe.rring..*t’o these and the
Doctor having deposed it difficult to
chew the food a:ri1id.._cann0ti’speai<;i'p_rope':cl}} and gets pain,
2. the hand learned counsel Sri.
f_ M.K’.’S}oud’ae:ar forl’Lhve…i.n’surance com an ar ued that this is
_ t.,_ y g
‘not°a easel’-whe-re loss of future earning capacity can be
awarded, iaisgthei injury is only lacerated injury and even if
the aippellant finds it difficult to Chew the food, it would not
ii..fafI”eC’t.¢his earning capacity.
%
(av
DJ
3. Taking note of the above submission put for*wa.rd
and the nature of the injuries found on the appe1Ian.t_tasu’tp_er
the wound Certificate, I am of the View that _
where amount can be increased under the heads Aand
suffering by a fU.I’th€§’ sum of Rs.1:5,OQ-On,/’Q1′,
expenses Rs.4,000/– and .»’t0_war(i s,_ ‘loss fitnenlities
Rs.20,000/–. Thus c0mpent’S’a.tionV gets tenhaviglced by
Rs.39,000/– in all. ‘i’I1Ae “;eaid–‘_VAanaen:f1_t,t2ifiEI Carry interest at
6%. .V vv –.
Amount ‘1n0dified”tUy aliqwjng the appeal in part
thus.
g: g
‘ -‘ ‘2 can
54} j’
‘5″
‘.kIn'{r~– .