High Court Karnataka High Court

Naganna vs N Nagaraju on 30 October, 2008

Karnataka High Court
Naganna vs N Nagaraju on 30 October, 2008
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BAI€{3--AgLQRE

DATED THIS THE 30th DAY OF' OCT€§£3E§§;'.  4%

BEFQREAj 

THE H{)N'BLE MR. JUSTICE?'.BL'$§R'EENIVA'§§}?Q  "

M.F’.A. Ne. ‘I538 oiidba. {aziairigéw
BETWEEN:

Nagamla 5 _ _
S/Q late Badigegowda, ‘ _ j. ” ‘
Aged 38 years, ‘- _ 1 .-

R/0 Gowdag-;§re__Vi11a”gé’,’
Mandya ‘

… APPELIANT

(By’. Sr:i_,_ HIV.)
A N 13′:. .

»1_.§ _, S/0 Narayana
~ [39 No.36′;**WaveIs Colany,
Vishweshwariah Hagar

” “v4M3’*3e_1_”¢_City.

‘ ‘ Itgrarxch Manager,

Thé New Izndia Asssurancc
” .___€’ompany Limitrsd, 2″ Grass,
Ashoknagar, Mandya.

C.S. Dhaxmandm.

S ,’ 0 Shankarcgowda,
R/0 Hssabudanur Villagfi,

Marssdya Taluk.

RES?(“.>N1Z)EI’-?}’S

(By Sri G. Narayana Rae, Adv. fer}?-2
notice to R 1 and 3 dispensed with)

$5

IV-J

THIS MFA m..I::.D U/S 173(1) OF Mv ACT AGAINST Qtgbamgm
AND AWARD DATED 15.2.2008 PASSES [N was NO. 2o?o_;j2o__o5 _._r_::n.~«.’-.’1’H£:
FILE 0:? THE ADDL. DIST. ANI) SESSIONS JUDGE Am} MAC”F:i%–§ IsI1’AN{)YA.

PAKYLY ALmw:NG ms CLAIM PETETEQN ma <:'QMPI:_NsA'rt

SEEKIBEG ENHANCEMENT OF COMPEN$g§§FEON. : ” = –. .j >

THEE APPEAL comma on 3:02>g;j:;:1Ss:€;i:~:,-..T’aL;1:’z..}_’5.-153%..’THE, ii

C{f)UR’I’,DELlVERED’1’i:iE F()LLGWiNG€’ __ _V _ .
Jfifiqmfifiwwfk-

Brief facts (if tghgz
That on was proceeding
to his hou5«:_:tsI1_’th§§”}éfi:$iad, M:-mdya near
” registration N0.KA-

G9 and negligent manner and

viQ1¢nt1$:?””daSh¢3{3 him as a resuit he fell down and

He filed a claim petition in MVC Ni).

V Sififikifig campensation of Rs.3,00,000/-. The

the igmpugled judgment and award dated

13.2.2308 awarded campcnsafion cxf Rs.2′?,950_/~ with

‘viI1ff@re$t at 8% “pa. fmnm the date of petitian till the ciatf: of

deposit. Aggrifived by the said award the appellant has

pI’Cf€IT6d this appeal, seeking enhancement of

Csmpensatiox}.

%/

2. As there is no dispute 1

sustained by the appellant ir1 a

the iiabiiity of the Insurzmce ‘ i$s1J6
required to be gyfiétther fine
cempensation and proper
01’ cans for cI11_1aI1c<i:A11;3g§'1:x " "

3. Aiiér learficd Counsel for the parties,
The award cf the Tribunal I am of

thfi –. Qpifiiaiii, tfiat tfxe cemprensation aw:-mied by the

” «ii~:g_<3}:1 the lower side: and therefore it is rcqtaimd to

X
?«1«._._ .AS_ fizvidenced fi'(}II1 the Wound certifimte, Ex. P 3,

A Castzfshcet Ex. P 7, X-ray E}{.P 1.0 supported by the

"€:'iIj'iu&i<itI1ce of thc doctsr who treated the appellant, the

appeflant has sustained injuries tea his lefi: knee. He was

treated as inpatiarfi: for about 64 days in Mandya Genera}
1%,

4
Hospital. PW 2 the clectar who treated the; appellant has
stated that skin gait was done beltsaw the left of the
appellant. Due to the same the appellant to

sit, stand and to fold his leg. Considefiiéé

injuries and treatment uncliéfgang l agépéiiaht,

Rs. 10,000/-/{by the tribunal tewardis pai11,a:’ud’~sufic1’ing is
% A. ; _ L.

an the lower Sidé and 1 the V by
anothcsr sum sf 12s; ::,o0e’/§;_ I award} Rs.15,000/-

:”‘~.éV’.j’1’heé’._’*iEt*ilvfisunai awarded Rs.5,000 1-
1iowz§:-‘dls-lcns.cs is also an the lmvcr side, considering the

F duratian of treatment, has-mac it is deserved to be enhanced

by Rs..3,6£}0/– anti I award Rs. 10,000/~ undttr this head.

Tha appellant was treated as inpatient for 60 days.

5
of disability. in all the appeflant is cntitied for enhanced
compensation cf R$.4985€)/~» in additiq1i..’_ *tp the

compensation already awarded by the “mfifll

imserast at 6% 13.3. from the datg of {i€§_t€£}f

actual paymm:11:..

9. Accordingly the: ‘jfgdgnent and
award of the 13 the aifivc extent. The

respondfint Insyiféficé to éeposit the

enhanced cempi:nSa..’a'{;>n interest within twe

months f1’oIn the dafk: (“ff radeifit bf copy of this award.

Ii’-.0 »ordt=,_r as ‘t.9–:;{}sts.

Sd/-E
Tudge