High Court Karnataka High Court

Nagaraja Mestha S/O Vasu Mestha vs M Sathyanarayana Bhat S/O Late … on 15 December, 2008

Karnataka High Court
Nagaraja Mestha S/O Vasu Mestha vs M Sathyanarayana Bhat S/O Late … on 15 December, 2008
Author: Huluvadi G.Ramesh


IGH COURT OF KARNATAKA H16!-l OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C4

{H ?H5 HIGH CGURT 35 KARNA?aKA AT aAR§A®¢fiEO
QATEB THIS THE isflnhv as ascsMs;%néfi3§OO;f.
aaFaa§mN_ . V O
vua HGN’BLB aa. au3TIC$_HU;fifiA§: Q R§§$a§<OO

M F A ND.11§3B a§.2fia5(§?jgOO E

BETWEEN:

uaeaaaaa HESTHA are VASE afiéTH3:”»
AGED ABQUT 33 YEARS . O ‘J _O”u*
axe evaaanx vrbbaaawafia 9&3: *

K§HBAPURfi_TfiLBK ; :_; … AE9ELLANT

{By szi’3O9§yggg’$gg§pg§_sgawwy, Aav 3

Amm{:

1 M sawxwagaaavafig gnaw
3a’$””is.%;T$…3EE£TH.?.W~’«fiA BEAT
_; agaa Aaguw 53 vgas
* gRfQ.HA§UVfibhI ¥ILLGE A33 903?,
‘KARJE, UEUQI TALUK

*O21=fiH§T:b=:Nm:A IfifiURfiCE ca awe

RE? 3? nzvxsxoxau manazaa
_f§{R}TS}{§’I§. C€!’af*IPLEi,
.. £§..B. PA.P€’i’H RG59
239321 … RE3E§RQ£NT5

‘* ‘,* {fly Sri: 3 c 3EETHARfiHfi Rfié FGE R2, xawzsa TQ a1

£8 QISEEESEE %?I'{‘}{ 3

HF.?”. FILE3 Uf8*E?3i1’§ Ci? ffi’ 35:23?’ 5£&§.Z?§$’§’ THE
315%!-!E%\f’I’ AND fifiifififi f}§s’§’$3 37%/’iE§,f’2{3{35 Efiifiiéfifi Ezé §-==”;”‘%’?’Z_””A

3?

Na.1263.«’U4 QN THE FELEQ as THE czxrm ..wz:v:3r.a ‘:$_:2V:sv 5:
zuzmn MECT, KUNQAFURA, 9AR”{‘L’z’ AhLCk’w’IFa§i_Z§”””?«”§£E.._ }1.’3’I2fi§Ev§

ymrrwx ma ¢m»t?&:am:o2J a saagtzréar.§rw;?éC§a:ei:;=*r”

G5′ CQMFEENSATIQN. –

THIS r~z.1=’..a. <:m«:zr;:3__o:: §"$z$."'c::aRng:={-*.»:=<AV.fi}*:»iz3°';

GH COURY OF KAIINATAKA I-HG!-I cquztt or MXNATAM HIGH COURT 0!' IILARNATAKA flEGH CD08? or KARNATAKA HIGH COURT OF KARNATAKA HIGH cc

ms muss? nanxvazasza 'Pi-{E ";?:;5"'3;–,:,.ase*I}:z;;4'wV.T_v_:

Hear¢;R f

2. fiet;ge>_fi&5,3§§mfifi$$fiV $h.l is fiiapensed
with. $3 h§ §a3 7gia§Qdg éx parte befmra the

Tribunai}A!*

‘N_3}*. Thié_.§§peal. is Iby the ciaimant, seeking

aizhfineéfiaéag ‘ ‘ bi ::1::>:’@ ensati an baing mat

v.aatiéfié§”%ith tbs award yasaed by the Civil
u Jfifi§$ f§r.fin.§, and Additional M§£T, Kunfiaputa

f;in avt Na.126§F2CG§ aate§.18~1sw2Q0é.

-,,__r V.»

3. Aeearding ta the learneé caun5eif£$rOfiha

claimant, the Tribunal ‘whi1e £a3fianifi§”OEhé;

liability an the Enauranmawflam$§f;O§$ér§a&_%OOO

very mfiagar compensation witfiéut l§Qkingf§fit¢

the number cf injurie$K5nffa:aduan&Ofia:htianV

af treatment taken. it £3 alas éantafidad that
the Tribunal h$aOJai$$?v$b§aOcansidered the

éi3ability_$ufifefiéé”$yOt$$x¢1&ifiant.

fi. yiti is” £39. éfiaé a$§-“fha alaimant that an
l?~§f2fl$4’fiai¢@ndO=iifi15 §.Kh near Hullikatte
junmtifing .Hbs$fi§fO§illage, when the claimant

was :§;acaéfiing. an the mmtormycle baazing

‘Oragi$tx¢fiinn Nn.KA-2%~?6G fzam Egmmadi tawarda

OE¢SafifiO§£fié, alang with gillisn rider, at that

time; a Haruti Ear bearing zegistratian Ha.KA-

“~ié$rH~433E came fram appmsita iractian. anfi

}da3hed ta the mctsrcyele; due :9 which, the

%GH COURT OF KARNATAKA HIGH OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1

claimant as wall as they pillian zzzidar fall.

dewm and sustained gzievmus injuriea.

1}-

5. Stating that he has sgggt R3}?E;$§fif+V£¢r4u’

treatmant tawarda naufi3hmefit; ‘~fe¢fif¢ &nd

madicinea, a claim pétifiionwwaa fiifid by thef

claimant aaeking_enhan¢§mgnt at c@pafi8atinn.

?. The mattaz wag ¢¢fitga:e&.§y the Inaurance
Camany as fi§a’G$fi9¥ Qfffihéwfiahicle xamainefi

ex pazte. _ …. “_ * “i

8. The Tribgna1 _xhavigg bald that the
a;£idantfw%a~due tn thé nagligencs an the yart

ef”;h¢’d;i§e:g§f_the Karuti Car in qfiaatiwn;

7V_and &1#é.t$k§ng§ifita cansidaratian the natura

V7§f th$ fligfigiiés suffezad, awarded a totai

;fi@¢§afi$&fiiéfi cf Rs.1,32,5QG!-. Baing net

3atis£iéfiA with tha game, tha alaimant is

.u *,hé§§ié this scar: in aypeal.

OURT OF KARNATAKA HIGH COURT _C3l”‘._KARNATAKA HIL-ii’! count” or uummnnn mun cuuau ur auummnnn mun LUUKI or rmxwnmlm mun COURT

ya”

IGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KAIINATAKA HIGH C1

§. Haard the laarnafi. aannsal fififif ‘the

respective gartiea.

10. It is aeen that 3asOO§%£KCtfieiO#§fihd

certificate iasuaé, théxe ia_czfiSh’ifi§u&y an’

the right fact; frac§u£§,&$ right tibia and
fibula. and mm-La1CC’A;g.aC;4;C;;;.;;Cg;gC 2″‘. 3″, 4″‘
and. 5″‘ m§§§t$rg§iO’§cfi§fC§§$.I£$fiderna55 aver
theme f;n§§£%U§n% %ia§v¢figfi§ QC a cnmplaint of
abnama;E=§§£§zit§Li§£CQxi%ht knee, lacaratad
waufifi ®fV§¥§f%méW%§*§fie right haad; lacerated
wanna 1g2.§fi%C§#%£ the acaipital regicn and

ai$mCthgre”i5%§Iastute af medial mallalaufi cf

‘;riqh:’aafiR:e. Xmray alas fiisclases the

“fractfiEé;Cf botiz banea Of zight leg. The

fliaifiafié was said to inpatient far aearly 44

‘”»i&aya. The heafi injury sufifsrad by thg

}aiaimant is $153 aaid ta be gzievaua in

“naturs. gvx

EGH COURY OF KARNATAKA HIGH OF Kl-WNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH Cl

as.a,.=ao-n;- m: that head, ms.-zaxds noujriismgnt

anfi attendant charges anothe;”= §fi§*OOaf;

353,909/«-~ could be &wa,rde::%.~

R8.2,Gfi0I- for c@nveyanc§}VO$dOf$rRa#.i§§%a§f

amfinitias is c¢&cgrne§;,thQtQ said §Xw~fia 8%O

disability ta thayfi-:hmr;e–~ a:§z”t;–1.»:»,a r£ea.ci 1:333
cf amenitiea afid;*eajBym§i£O”af life, the
claimant 7;:;:;u;.c:. :”‘i§é”v1′;a.=Af;a«x£gs_gci’- «wgfiiiothez sum sf

Ia.15,89fi?ef1JjOS§, fa: i§s_»less cf aarning

capaEit§7Ofifi&¢_t§=Odisahiiity 13 conaernad,
altfigugh’ EB}43;§§§?f hwaa calculated, mnly
Rs.1f3s,VV’3£}§§r’».~ “3gi.;::’£ have baaan awazrcied. an

ffi§::’§e&§{=-§n¢ther na.32,200I~ wauld be

‘ ;’gz»mxa1¢d:A;.._’:”*mus, the claimant waulefi ha entitim

“fi¢On§}§§}§§Gi~ over and abcve the ccmgenaatisn

t2:§at””-mis bear: awarded by the Tribunal with

‘O*iifitareat at 6% p.a. frm the datg ef patitian
V§ti1l degsait. Accmzéinglyy the apgeal is

ail¢wa&.in part.

xv

day as it adj
. 5d/”‘. 1

ha

The &R’z€)U3’1t aéaall
three mmnths by the insxarazxaze :3(3{‘@E”§!Li§1’. ‘
Q

uu 19.: <x<»<zu§ mo hmbou Imam. 5.<w¢zu5_ L9 5539 :32… ¢¢<…555__i .5 :59.) $3.: 5_¢»5..x5_ …D .w.n…~.uu ……u=.. 5.<h<2u5. L0 .5500 :m