BANGALORE DATED THIS THE 23*" DAY. 01? A BEFORE?- * THE H()N'BLE MR. BYRAREDDY _MIscELLAN}_3oU§ %7o1/2006 my BETWEEN; 2 ?[j j " % 1 Beiug*--Mis*mr ~_ ' 4; His Shah} _ ":9, W' APPELLANT <B[ysIuii%s1-ipulvsm-s:«i,Advoca:e) Amcser Elmsazn Ahmed S/0 Amacr Ahmed, No.37, Isl Floor, 151 Main, Vasazxlhnagan, Bangalore - 560 052 . 2 TheNa|iuaul Insurance V I10. I, No.72, Mission Road, .. Unity Building Annexe, , " BsmgaIore560027 . V _ V By its: Manager. ._ (By Shri : A M Venknlcfiflz; _ This Fiyfsl filad uls 173(1) of Motor VehicIos*Act and award dated I/9105 Qtflthe file of Mth Adfi. Civil Judge, Merhbcg uf Small Causes, Mclropolilzm Area, Bangalorg allowing the claim petition [hr compu;:salion'VandA 'émhanwernent of This W0i«1s ' First Appeal coming on fin henna" g V' --. on':fliisi.day,'~--ti)c the following: - JUDGMENT
nu-. Counsel for the appelhmlimd the Counsel liar
2. The app:-Bani is befiue this Court chalhnghag the
award of compensaiim whereby in respect 111′ the clam by the
E:
appellant for ccmzpensalion in raspeut cf
suffered by him in 5: molar ace.-idanl have been
the: Tribunal and I! global ¢x)mpensaligm~t:I K 2
awarded wiuma warm in nu; scum;
wmplained that the Tfiam so the
several hcads have fitted
compensation due.
3.’ W11»: would point out than
hayi:§g”t’»:gm1i injusries and the seriousuaas oflhe
claimant who was a young boy of6 an the
suflismd a wlwic body tfisuhifity in the
un awuuni oflhe injuticss and on um fun of en,
ml sulfming uught to have been wtnpensalnd
$ua&&nfiflly. The uppellzmi having auflimd ihgeg. 1333.’ g
fiuclums,i1wuu£d be ifu subsimiiul human! of
mmpensalicmisgzantalmulerflwstdelaauiofpufmanl
Q
suifering and thus (‘manual would submit list it M
assessed in excess of Rs.4S,000/-.
disability which would plague two, he kt
ought to be «woumguimst am it
injuries anct ah; conccmed, they are
neither, the awcmd mpuaaent
1-neufical bills in support
uf um age Court ought to take judicial notice
” _ in be and henna 8 nominal
under the same in the light of the appellant _
t:bt..:hay§i1g:tisf1tisi:ul bills in suppmi ofthc same.
” S. Futther, the having left the appuliant disabled
an extent of 40% through his life, the potential towards his
Gaming capacity is thereby allbcted. This ought to be
@
-: 5 :-
compensated by adopting as national imtnne even tlaouglj the
appeliasat is not an earning member and Ihe.reI’un:
available basis to calculalx: any such loss or we
Even adupiing the least u
u subsumlial sum attributable ._
cumpuwd under lhc: ms yunleci.
for the l
wuuld to the ctmteulious of llw
appqiiaai. and wanna that the Tribunal in its genetusily
liul sum of Rs.65,000/–. Nutwilhslaading
flyé.–.i::Ajiir”éé§;;’V._a§2§i”‘ihe suffering that the young child may have
£heIiu:1lhnllhcchikiisc:flctxku*agewould
that the injuries though seemimgiy of a sauna’ s
..m are capable of healing better at am mm age and
‘therefuw, the Tribunal was wholly jusiified in awarding a sum
2:
of I£s.65,000l- fur want of a basis £3!’ 2 measure
larger sum and thcrefixre, there is no
7. In the nigh: ufthese
not wlmlly in cm): in luwing
regard to lhe age of the ghéna of the iajuay,
if the amount is mitlnsamul
under ¢=.,,1..;,,;, exceed the mnuunl
mm upon itself the
¢m:r¢:ise 0.’T “pw fible cumpfinsshfi under several
é that Ihqw were lhme serious frm:tm’es, a sum
H V pain and sulliating is not umuuamable.
deem [’11 {ha 3 sum of Rs.45,000/- he awatdad
5 the head uffiain and surr-mg.
8. Tuwunls loss uf amenities mania, on the astahiiahad
principle, having mgurd lo lhe penwmluge of tfixabilily from
€
m, wage
the whuae body. Keefimg lhis in mind, it would be
gra substantial sum is awarded under the ma
income. In other words, the clmman° ‘ V
the polenlial of better perfunnanoc ix} mg,
he be oumpcnsalud. In tha ofthis’ us”
Rs.60,000l– is an * F %
Then-lore, is bald
caiilled in a_ ‘ will: inlmmd at 6%
Sd/-s