High Court Karnataka High Court

Murugesh C vs B V Umesh on 23 October, 2009

Karnataka High Court
Murugesh C vs B V Umesh on 23 October, 2009
Author: K.Sreedhar Rao Gowda
I

IN THE HIGH COURT OF KARNATAKA. BANGALQRE;

DATED THIS THE 23RD DAY OF oc*r0B_ER;' 4;éQQ_9_V5   _

PRESENT

THE HONBLE MR. JUSTICE  A  1'

g,_~’\_N1″_) A
THE HONBLE MR. JUsTi€:F;£>,.sREENfVAs1:”{30wDA
M.F.A[Na;3.993’QF__2§@.4 (MW

MURUGESB’
AGE: 39 =

s/Q;”c1r41ANr-;IA:A1+*g1j” O’
NO. “53/_9-, 8’IH”.:\.1.AEN, ‘ « ~ . _
NAGENDRA BLOCK,” V.

BANGALORE –‘–560 050; ‘

_ ” _ APPELLANT
{By SR1 SHREPAD V. -SHASTRI. ADVOCATE]

_

E»;

S / oi BFLT VENAKTEGOWDA.

.;%x§(;;»;/3, 1 MAIN, K.G. NAGAR.
.. BANGALORE A 560 019.

NATIONAL INSURANCE CO. LTD.,
DIRECT AGENT BRANCH,

NO 9, LINGARAJU COMPLEX.

GANDHI BAZAR,

BANGALORE ~» 4.

REP. BY MANAGER.

RESPONDFZNTS

(BY SR1 O. MAHESH. ADVOCATE FOR R2]

‘F

‘J

THIS MFA IS FILED U /S. 173(1) OF Mv ACT AGAINST
THE JUDGMENT AND AWARD DATED: 2.1.04 PASSED IN
MVC NO.4096/00 ON THE FILE OF THE XVI ADDL.;JUDGE.
MEMBER, MACT. COURT OF SMALL CAUSES. BANGALORE
(SCCH-I4} PARTLY ALLOWING THE CLAIM PEfr1TION};EOR

COMPENSATION AND SEEKING

COMPENSATION.

This appeal is Coming fora bearinOt_.V’-_this’t’Vday, T

SREEDI-IAR RAO, J .. delivered the fO_1:iowirIg:_ _ _

J U D N T’ A it
The appellantv/jioetiticrilerQ: isns-.tained fracture of ieft

frontal ten115ora].__bone«.,resVulti1fig in heamatorna, haemorrhage

and hemispheretedernaa:ddiviedical evidence discloses that the

pet;i’I.ioner su.stai1″‘1edV’dysphasia. TIIGHIOYY disturbances and

,VIf”€f9iki’i’5€éSSVt; A~.Lfi1ppervVrnotor neuron facial palsy and blurring of

:’t’.f):’Tf’.8.1 body disability is assessed at RS200/o. The

pf3’1Zi1;i(j_).X1’E’1’n:i’SA aged about 35 years and working as a mason.

A The “Ineome of the petitioner is assessed at Rs.3000/– p.m.

income loss proportionate to disability is RS600/– p.In.

A/,

Lo)

The occurrence of the accident. negligence of thlejdrixrer
of the offending Vehicle and coverage of ii1suran.ee»ai’e°jno’i 3 in

dispute.

On rewappreciation of the1__f’a’cts Aeviderice;.Allti1e

petitioner is entitled to Rs.5OQlO{)/– ‘towards agony.
Rs.5000O/– is awarded ldioss of””arrienities and
discomfort. Medical llblilis Q’ for Rs.23319/–.

Rs/10000/-to rnedical and incidental

expenses’; pe}dltioln’eVr’wouldhave been out of employment

for aliiotii. 5 — is awarded towards loss of

income during. la-idAt_1pV’p”eriod. Rs.600(income}X12(months}X

1′:L€lim>tiltip1ier]¥l’1»1–f3«2OO/« is granted towards loss of future

V .’~V’1’lIit'{~'(A)I”1v’1.4(:3″‘f:)’1′”.:l2tCCOL1I’ll of disability. In all, the petitioner is

.’.entitieti’.v*t:e total compensation of Rs.27O2OO/A as against

– awarded by the tribunal. On the enhanced

it eoifnpensation. the interest payable is at 5% pa. from the

date of the petition till payment.

The enhanced compensation shall be pay_afEo’ie

petitioner without any provision for deposit.

Accordingly, the appeal is fihe _

indicated above. * _ V

;s3UDGE

{ isd#