High Court Karnataka High Court

Narayanaswamy S/O Govindaraju vs New India Assurance Co Ltd on 17 March, 2009

Karnataka High Court
Narayanaswamy S/O Govindaraju vs New India Assurance Co Ltd on 17 March, 2009
Author: V.Jagannathan
n 'T  YEELLORE IDISTRICI'.

IN THE HIGH COURT OF KARNATAKA AT BANcAL.0R15:«._«'_T*~V% _

Dated: This the 1731 day of March  i" 

BEFORE

THE HQNBLE MRJUSTECE :%fl3A§;r1VN'NA3_(hz.v1 A '
BETWEEN: %'  V % V

NARAYANAsWAM_Y'--s/ C: Govm DARAJU
AGED ABOUT 46.RS_,  ; ' 'j , 
C/CLGARE MUNIYAPPA,MVUNINARAHANA
COMPOUND, MAN'GAMMAPZ£:.I?A1.YA.,' 
YELLAI{UiE§IfE; PO=S'I';E£iMMAN.RHALLI,
BANGALOR1E:*$8~.     V
     APPELLANT
(By SIi__(}¥RI§s(iAi;£¢3§AH,,"AD'J;  

AND 

1 NEW INDIA. ASSUR;r1_N'CE CO LTD
REGMNAI, O.FF'iFC¥§:.- No. 2-8,
; ' UNITY BUILDIP~IG- ANNEXE,
"  Mlvsgxom RGAi7\,,BANGALORE-27.
mi 1'IfS.MANAGER.

 '}'-.PvRA§£ASvHAN
" ~ s/o3i%A1=ApPA GOUNDER,
 MAJQR, PERUMPALAR VELLAGE,
Avaaazsse KUMPPAM POS'¥',AMBAL{)RE
v1_:; VANIYAMBADI TALUK,

. . . RESPONDENTS

  .   {By Sri WSHWANATH S SHE'I"'I'AR, ADV. FOR R1 )

MFA FILED UIS 173(1) GP MV ACT, AGAINST THE

JUDGEMENT AND AWARD DATED 28.07.2007 PASSED
iN MVC NO.5267/2096 ON THE FILE 0}?' XIII



2
ADDITIONAL SMALL CAUSE JUDGE 8:, MEMBER, MACP,
BANGALORE, SCCH45, PARTLY ALLOWING THE CLAIM

PETITION ma COMPENSATION AND 

ENHANCEMENT FOR COMPENSATION.

'1'I~iiS APPEAL CQMING GN FOR A£)1x2:~;€:::§ij<;'2ré"~¥ifL;':s "  
BAY, THE ceum' DELIVERED  Fc§LL:)w1r4G.».;_': -  

JUDGMEyTX 
This appeal is  {sf _ af   sténge of

admissio11,by'thc c0Hséi1t of 1.%;_iv1¢" counsel for

the parties.  V  if V

2.    misfortune af his
right Lxegbezéiw i~§f:;'Vea:=':':'ic:Vr§§_i£1g éfiifiutated fol1(}s=s?ix1g the
inju:'ieV.V§,-gi1stVaiI§¢(i 33:} a motor vehicie accident

which {)CC1:ii"I?§f§€i'v{.)'I1 Q%3.€$.;:{){)6. The tribunal aflowed

é1aimkV%p¢auofi b;r awartiing Rs.4,10,000/~. The

I s3id.Vq1ia::£L§fi_is callsd in question in this appeal on

t:1'i6«4.g"i'(}}311<i:'t1f3at the income taken is on the lower side

 and éuéiso the percentage er disabinty and further,

  '1:§:)ta*:§i°ds artificial leg, I10 amount is awarded and the

  ~-afmount is on the iewer side under the head of lass of

}~

, c



ametfifies of life and towards medical expergfées

incurred.

3. Learned counsel Srcig   

appeliarrt: referring tie the  

enhancement of compensafie-:fi;~~ 

4. Having gang  'cfifiideriée on
record, I am of the   gaken by the
txibtxrial is jusé'  percentage
of     mnetlical evidence

indicg.fii:{g   In respect; of

   't1:§:ie1'»«%3ni91361lant may have to put I

on, _R,s.3{) , (3i7)_<:f)/». and towarés loss of

~' v  "of fife,' Viiéféidditian to» the amount given by

  sum cf Rs.30,{)O0/ - is awarded

 £0§"«'&13'§i'£SAdiet, conveyance 1:-:tc., taking note of the

  stay in the hospital, a further sum of

  -- is awarded. Thus, sompensation gets

  -»v.ei1ha11ced by R.65,(f)G()/-- which wili carry interest at

6% p.a. 1%

, I



Award is accordingly modified by aflowing the

aylfifial in part. 50% of the enhanced amount be    

to the claimant.

   .

Dvr: