_ \V VmTAm.A:KANNAnA visfpgzrrr
»«A
IN THE HIGH COURT 0? HARNATA;;A AT B-;=;’:&za’.–:;éi=;;__.r§:«*a:::’ %
msmz» TEES THE 8TH DAY o§%_Aug3T::i:§T’-.;é0£:s ‘
:->r2,asE;’mj i
THE HOE’~E’BLE MR.
THE Homfgw M§fi,qL;s19§’:§§:LA;’3.V§<§§ANNA
MISCELLAEEQEES F1$?s'mI5PEA:i.':%ze.,.35133 /2995 (mi)
BETWEENV _
§'~EA<i"zARA._3';NAIH. , % —
3%} SHAHPHAPPA Nam.
AGED ABOU’I?_31_YEARS’~ _ ”
;:,rc::>1BBAh:Acze;m,.2 Hou:~:E
8éS’€KIK,C*T?PA, I<J5M,TA'{'ALUK
… fiPPEI.,LAN'i'
;:,8§y-~ga'-i:i'::V:fs,.%i1:=I::$;=a.';i;'*2'§;: Ea€GCH&E~FDi, ADV, FGE?
S'R_1E{.I%..C.I¢IAl§'B'RASHEI{AR§
AND
– .1 PRAz>fi~5P samw
z§.;» ” ,
V’ ” O SR1 KODANDARAMA SHETTY
v . _{*vE§r.JOR {N AGE
‘§~’, BADAGAETU VILLAGE
E NEAR BEEDENAGUDDE’;
T UDUPI T§xLU, UDUPI DKSTRICT
THE ORIENTAL INSURANCE GO. LTD.
BRANCH OFFICE, KUNDAPURA
UDEEPE BESTRICT, i3IV.C}FF; VESHNU W
E)
FRAKASH, COURT ROAD,
UDUPI DISTRICT * V
REP. BYITS MANAGER
RES?Qi’~3DEN’IfS”~._
{By an :a.<:;' SHIVANAND, fiDV., 12"c";va,:'V'R'._2}
THIS APPEAL IS FILEEi'I_}NDE,33';i~1E(}'£'E.ON'1T?3{l) OF MAI.
ACT AGAENST 'THE JuL:<3ME1gfr'Are12 1A25.'a;a*~:2 DATED 14.12.2004
PASSED IN mac: No.12Q8}03'VON'T?f~3E 02? W13; DIST. annex
AND MEMBER, MA<:fT,M_'UmIPI,; PAR'i"L'{' ALLOWING THE CLAIM
PETiT{ON FOR CG,MRENSATiON'- amp SELIEKING ENHANCEMENP
(:2? CQMPENSATIQE. V "" –
Thiifi Cmiers, this day, DEEPAK
VERMA, Jg, i:1¢}ive_1*ea1f £hé»f911Q}s?;ng :
” _ *~ gmémnnr
. – ‘ A méino has bftfill filed scxidng pc11n:issicrz1 ta disparage
s&%if}1’VVi:«};1éV ?Zt<)fiC13 to retspmxdent N0. 1~Ow11e1',., as 11%
was pifiaiied befmte: the: Claims Txibunai. Memo is
»«,{3é::5Tt1seci 7-co113idered. Nu notice is mquired to be issued
_3'u§Sg«p011de1:t No.1. I ?
2. Hazard Sn’ Siédartil Pwiuchalzdi, ‘fax’ u
file appeiiant anti Slti AG. S}1iva13a.i;_d,
1t3p<:v11de11t N02 011 merits and V}3€314"11S€(iV .
3. The brief ram }e.1din_§”t9’VA %t:-3;: of magi appeal
are as herctmder:
O11 .3 fflialx the appt:11.:~u1t
was Walkingnbyw Karkada Bus Siand
tawaltis “‘.<z%i1;2§1e,-' a meted' Cyclist éasheczi
against 3:' 1:23:11: V sa;it:} accildclit, he fell on the
g1"I)i111€i;'é§~iIfI sufezfifl' fsfivcéztt iigijtilies. Immediafely he was
Ntufifixg Heme and filfffii to City Hospitai,
i;'{%..11VpiT.- .Vb0i11€' out Em}: the Iemxfis that 11:: was 2511»
i1;_.~:E.1 ¢f.L'iity Huspifal fmm 27.9-.2aQ3 to ?.10.,.',i,'OG3,
~ : – a?g.}}_}3€ in fi\'73;.*;S:f:)17i":Ei.§, ha E1216 spcni: mmley on his traatmeni and
«._'c;V}z'; " in 331 <31-a.im:3d 3 sum of Rs.:'3,G{},0O(}/~ as
4. ,_,_;{{f§J1¥3«IT?e11sc*atio11 fimn €213 zespozfiefits. ft?)
J.»
4. Tim Mfitfll’ Accieielzi: Claims Tribuzzai (fax: ~
‘MAC-T’), iidzapi, afim” 3pprz::<::iati11g $11:§Vide11§;f"av%§iLfi5iev'c;;
1t:C<:sr::1 has awarded a 51111} of f%s.«:8.f9,5§"5f:'« "if
:i.11te:resf. at 6% from the date of pé£i.t_j_o11
.5. The appeflant feeiigég ag–§1i§:'r$ti ixxaciequaxzy of
the amaulfi. so awaxjdcd by 12(}8/'83 by
its award dated ij aS' : }).."£:"i?fi:éIl"'f1V"§§ a','}~–'£'_~E.1jiS agzpezai Liiltifitl'
Section 1*;3";e:;*.«,~1;;fi.:; M§$§p'2~ \}:–:hic1es ;§;c':;°
6. T31:éL”3g5a1:i1V€:£i__ fax’ the appaiiazzi: submitttjd
..–‘ Vthat t3_1e5′.:ap§::’:}i_a31t abcnuii 30 3:”£a1’s at the ijlm: when
Ra’ ..1;:1«:–3?; i;v:i%;’i:; ‘the acciciezit and was werking as 91 Teachtzi’.
Hr: £+’as’–.I:£:=t aliitt ;}€1″f{}1Tt11 his duty as 21 teachttx’ fez’ a pelioii
csf i’i1::*¢e” :’a{i::gfi3Vs 012 accotznt of the afaiesaizi izljzuiea. Hr: had
V fifiitttufi of Tibia 2:11:61 Fibula of righi: leg” Ekzmrliiing
fig: fE3é D¥;n2t01; his d:isa?_siiiiy in fizz: right Eeg was assessed at
:§u5*?2€$Ta11€Z 5% £0 izhc whoifi body. It has 2313:: hem: cmiteilded
{hat 116 was zinpatiezlt in tht: Hcmpiiai for ai3~t” juéi a31d.”p:?g;;)y§1′ agad M
suificient crcmpenfiaiion is itquimfi’ paid; &_ ‘T ‘ ‘
7. 021 the 0th€:r fear the
IflS1I1’3_'{1L”‘f.’. C,9mpai1§{ __¥3ubfi_1ittx’:tE”‘V fliai: i1i’ “E*7i£3§?’ of £1143 opfilicxz
expmsacd by? ffié-;V _ “{ii5a¥2:iiii}; was 110%
pe11ua11e1’ifiii zxamifi, ‘ziz;-;»:’:i-‘£131′: a§!€}é3i”{§E€”3 is just and pmper
and Caiis f5:¢;1′ 21:53.» fI.i1″fi1éff.vI*”$’,V3!’§}3.,%3’I3:;t’C§£3;?5J1E’:I1f;.
i1a=éé:1g….I.2ad’ “rd the learned Cfluflfifii for the
‘;”ga;;i::1fi;*1s’,.. })(“Z’.1″E.iSa}; of the ::’€x:o1*c1s, we find that flit:-,
aI11.t}§1i1$.”€1t.;i;.§’$t;3;’§«’fi$,1’VV5:O be suitabiy” enhanced. Though the
xiatmse éiaf ii:-julies an: as staiefl above and that is a m:i.u:::-1′
‘{i§$ab}c;:;11e11€, czonsistienhg the fact That he was 3 5262283162’,
w*é’ru3£i be d:€s0omfo1’t in sfandilig and teachfiag the
–4′. sVt1’2’€}é13ts wllich Wmiki bling down his &fi’i<:'i5:12c}* whisk: is
n "§::*h0Hy 01:: aeeoulzt. of that accvicicnt. Themfozt in £:=:;)11$i::ie:rt:-1:1
"E
Gpi}}i0}l, a globai Compensafioxi of Rs.1,25,00Q/ ~ V.
0112: 19.1112: i".W€3Zlt}' fiw: thcmsamii anly} 01} ad} Gtiiéi itiéfifii = M
heads zindex' which the ammmt can ?;1iéA"éiaé3;;mfi; 'E37: jimi;
'p:£"I:3p¢:':I' and adequate for the iI1ju:ies, :'fI'§;::§
awaitied would stand adjusted. 'T36
differe11c1:=, 3122011111: wouid s::a;:ej"* sit' rate
at whieia it was awarded I awmfi shall
Stand Bmdififid a€CD:fdiI}gl}hi…,_ . . _ . ._
The '~.ap1:fi *3 in the 6:xt:3;11t meniaioned
i1e1'r:':i11a}3ov€.x €{3ta1sg§:1_f;5c_ 1,£}(}0/ — £3 <:e1'i:iiiec:1.
Sdf–
Judge
Sdf4
Judge