High Court Karnataka High Court

P Krishnappa vs K Ramesh on 3 March, 2010

Karnataka High Court
P Krishnappa vs K Ramesh on 3 March, 2010
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA AT BANG.A'L..C_'R:E'--VV'

DATED THIS THE 3'" DAY OF MARcH,_.A'--2:--01d(jT  T-

PRESENI_ u V '
THE HON'BLE MR. JUSTICEEK..'E§_REjEi§'HA:R::$§A:d:E_A:'-~{X5S
THE HON'BLE MR. J__USTICE__VAV§:AN:,VENU'C3U*HAvLAVA§3OWDA
MISCELLANEOUS 'T4'T.:iST APP:EAL"v--N§:.>9224/2005 (Mv)

BETWEEN:      _ % AV
Sri. p.;<rismapp';T,T 'S,/0:} «1a%te"Po};5ja'p'f:ia',------$

Aged aboL:v:t"S'4__yeva':Ijs,'  

Resid:Vi'dfTéVA!\i'O :  0|  a.Tj1angEaVEVEiT
Indira7nagarT,. '    ' '
Bangaforuefi 569 038.   :APPELLANT
(By R.KriS'n_na-Red__dy.,, 'A.:1-J.)

_I_\L\L£5?:_:" 

E  Sri} §{.Rémesh, major,

" V _ ":'3/vO;_SriV;' Krishnappa,

_ " ._Re's:d'j~vng'at":\zo.2165,
'  Thomasfown Post, Lingarajapuram,

""!3am'ga'5C)'re -- 560 084.

 _2, Ueitéd India Insurance Co. Ltd.,

 "«-Manandi Court 346/17/01,
V'  .27" Cross, Jayanagar 3" Biock,
Bangalore « 560 011.
Represented by its Branch Manager.
:RESPONDENTS

(By Sri. B.A.RamakriShrTa, Adv. for R2;
Sri. V.Bychappa, Adv. for R1)

V.

This appeal is flied under Section 173 (1) of MV Act
against the judgment and award dated 29.07.2005»gpa.ssed
in MVC No.4740/2001 on the file of the Member_,_V”§YiACT,
Mayo Hall Unit, Bangaiore, SCCH No.20, partly_a.l.l_owEn-gg; the

ciaim petition for compensation and seeking__e:nha”r:C’e~men_t

of compensation.

This appeal coming on ‘hea_rin’g.AlV:_”ttieisifdayg.
SREEDHAR RAO 3., delivered the ‘f.o||c§wir.rig:ii»._ V

Appe|lant–petitioner sus”ta.i_n’edV L–Vi’-yertebrag, fracture
of tibia and fibula of’ leg vehicle accident.

The csjccurrenicie _oii€.acci:Vd’e.nt,rnegligence of the driver of the
offending “yehic_letfand-.._:”t’he insurance coverage of the

offending ‘ii’/e.h;cle” are not in dispute. The doctor has

. yas’sesse*d the totaulmllirnb disability at 60% and total body

:d.i;s’abi..!:i’ty%.Vatj2Q_%. The income of the petitioner is assessed

at–.y__Rs.v_3,~O:QO/–. Income toss proportionate to disability is

AARs.6OQ__A/ii. The future loss of income due to disability would

‘be:’y.«Rs.600/–(income) x 12(months) x 13 (multiplier) m

___§Rs.93,600/–. The petitioner is entitled to Rs.50,000/- for

pain and agony, Rs.20,000/– for loss of amenities and

discomfort. Medical bills are produced for Rs.64,000/–.

«l/

Rs.75,000/– is granted towards medical

expenses and Rs.15,000/– for the loss of.’_in”¢ome::’d:miin’g

laid up period. In all the petit{onerA”is

compensation of Rs.2,53,6Qs0_/– as”—-a’c_j’ainst

awarded by the Tribunal. On””tafiViéi»enhancedtonipensation
the interest payable is date of petition
till the date of payment. The ieintiire.-~co’r’inipensation shall be

payable to the p*etipt~ioner witiiotitipro’vi_si.s=«n for deposit.

The’na-ppfeal Vis}a!lo’we’d in terms indicated above.

sails
ESDGE

Sd/fit
JUDGE

V”._&.V.444’.Vh’Vi(5j/Q .. V