High Court Karnataka High Court

National Insurance Co Ltd vs Rangarao on 19 March, 2008

Karnataka High Court
National Insurance Co Ltd vs Rangarao on 19 March, 2008
Author: Mohan Shantanagoudar
.1.

IN THE HIGH cousrr or nanmaum yr

t-..:.?'a-.:~ This me" '@114 u'5A'i 6.5'  ~

THE HON'BLE MkJu'5TicE  

 

BETWEEN:

Nationallnamfanoea (3o;'i.!;d.,  -  '
Station .!<'<os1i#..i-0ppé._Tontada:3;aV 
Gadag----5u82  .     .
Regional Mzxzqager  -- ~ _ 
NaflcnaI'jInsu1%a;1cé~(ka. Ltd.  '  '

Resionéi vs;3fl";oe« .

1 M £33: A.,N. 1s;=1:;h'n-;_~.'a.:--:w-.A:_1-;

Qubhamm   V". "
 . r " .   AP. E-!.;L...N.'1'

up-..--J ' o

' 'V."'..aira.Venkob Ran
. " jgmw age.' 3'? years
" 'rlat-. #19. 1 Floor. ll Block

Bhadra 'Jazafima

Police Quarters
Ken-arraanfiiia

Bangalore-34

'2. Y.8udhoer
.. 1.. t)__L_-__ .n_._ r\__
a;.u.nuy1uvuIIul'a N 0
major,



Munimbad Dam   
Koppal Diet. .. RE__$PUND£*3_l\_i'[$_  _

(By Sri K11'. Gurudeva Praaad. Adv.. for an    

Thin MFA filed under Sisatiom; 17am-in.v. iiiia"

judgment and award daisedg '23_-19-QOL5 "  MVC
No.6546/2005 on the file' of the XVI Add}. J't1idfi6,VM€:Ii1b6r,.MACT.
Metropolitan Area,  ' .__(S{'~(f.3!*Eg-1iE_!..  "'a-.-.4;-..'.'di '-,-, a
compensation of Rs. l1,00,i3Q0";'- with eoatiand ii§1terc:at@ 6% p.a.
fnom the date of pgtition tiil..d_gte._ (:1! _.rr:4a.1issaLti«;~;iai.  "

This MFA oi:iIiziiig--'0nu:'fa5r Eiiiaai' this day the court
delivered the following ' .. '   

 """  "   film' '. iijévthc Insurance Company praying

fer   awarded by the 'fribtmal

  _   t has untamed' folk1wm- ' g injuries in the

i     incurred on 16.3.2oo5:-

i) Laoeratcd wound over left 91:.-,n1itI.-;J.:.! .I.reg.i-.*.-n;
ii) Premature of both bones of right leg;
fig) Fr9.c!.:.I..rc ef h..a:.'.:-. hen.-is af i.afi*. lag;

iv) Supmoondylar fracture of left femur.

fx/5



 iliaru-nine  Inid uh not-irnl u-:1-pink

.3.

Dunn' g the course of treatment, 'of the

claiman' t were amputated above the   ""  

not in dispute. The claimanfwae    

The Tribunal by aaaeaamg' '    i

been amended Rs. its   

The ..1_avaa'.a'"g'e:c;!iVe_:la_f.ifiV§"3:1i   the time of
accident. He wee    He was driver by
 of his legit. he cannot
drive     to depend on other
to,   mined. The Tribunal has

  ed "Ra.so.ooo1~ mwaxda injuiy. pam'

ii

and  um... t,.I;.. age. -1

an-en-I In

CIl\"" '3

W I.

ii
sr
Sr
:3

5 VI'Jl.$-I'll

  t has produced medical bills worth

 -. The Tribunal has only awarded Rs.50.000I-

 * s  wiiich in fact on the lower side.

lI\I_

nne evirieiiee of P'v"v'-4. the empioyer of the ciaimant

wouid disclose that the ciaimant used to get Ra.6,500l- as

/'*5



-14:

his monthly aalaryt . However. the Tribunal   A' the

monthly income of the claimant at Rs.5.(2ij(:)]-3.: 

in of the year 2005. Monflllyrizico' . 

the sand' period cannot be   tgn  J

compensation under ._of  etalning due to

ciimbility 9.- :2s,?;rYo,:;¢;x;;;:-_; ; ":-..f :9 me %e-.. a

I\_ ran'-Ina-nan u
I ' t
 -

_ .

/HI

……- .;..a |.:::.. \i:: 1* *3″ …_…n…._ a… L…) -1-
o.uw.-n.IVtnuIL:’_I§’u.1qu_,{g{:'{“;v]- uuu I in ncau I.

mama’ __ toward’ ‘a conveyance.
The Ra.50.0(JOI- towards loss of
to and Rs.l0.000[– towards

The claimant was entitled to

e 2g.75;oao;. hfiurttftltnsle medical expensen and themtome name

A is by the ‘l’n’bunal. As the claimant has to

3 1 Jaipur limbs throughout of his for both the

under d1flemen”” t head’ ‘a, cannot be said’ ‘ to be on the hi

‘ _ . __
61’

side.

-5:

Accordingly. this appeai fails in
dismissal. The amount deposited be

transmitted to the Tribunal