High Court Karnataka High Court

Parappa S/O Guralingappa … vs Mahadev S/O Parappa Uribannavar on 1 October, 2008

Karnataka High Court
Parappa S/O Guralingappa … vs Mahadev S/O Parappa Uribannavar on 1 October, 2008
Author: K.Ramanna
_ Parappa Slo 

IN THE HIGH COURT OF KARNATAKA   ff ~

cmcurr BENCH AT DHARWADM   

DATED THIS THE 13? DAY Gvl¥'»A§V)C1TC)IE'3ElZ';fiA(V}V<}23 V:   V

BEFORE  % %
THE i~iON'BLE MR.JU€{ri<;E KA;RA1»mfiN.NA..;v""  
M.F.A.NQ. 614;2j§§_(_)Q5'-»{MYl  1

BETWEEN:

Uribamavar, 2   2. =

Age 32 years,__. 0'.$c.;_B'u_sia;isess,<.' __  

  ~  
Dist:Ba.galkot..{ VTV 'v   __ . 

APPELLANT

(By srm._k_ K 'jam "  }£m{Sri;"Lokesh Majavalli and
Smt. B. I). Shpbha, Ad\js.} .  

. ' s._1Fare3.p§3a Uribannavar,

"  ag'c:".'Ms,§6r, Ooc: Business,
cfc  Tyres Belagali Circle,
x Nkgthalingapma,
'!'g;: Mada], Dist: Bagalkot.

   The Oriental Insurance Co. Ltd.

Through its fiivisional Manager,

Divisional Office,

Shanbag Chambers,

Kirioskar Road,

Bclgaum.  RESPONDENTS

(By M/s Axis Law Inc. – Sri.K. Sridhar, Adv. for R2,

%

Ex)

R-3 notice dispensed With)

This MFA is flied under secirion 173{3)’of vpraymg»
to enhance the compensation awazd”od« by’ tlzge .III«.Agid’i.” Ci-ed] —

Judge (Sr. D11) and Addl. A. .?Be§_ga1.1m, i’».:i*’_’ur'(‘)
No.2278/O2date<:13C}.1O.20O4,afld._'e'i:sV. V. 2

The appeal coming oi1~..foi'..ohea1;iag

delivered the following _;'udgmof1t; u

The appeilajgt 1: chaflcnging the
judgment Civil Judge (Sr.

D11) and ‘Q-‘MVC 340.2273/02 dated
3o.19.m4.eooo A o

” «. has awarcied compensation of

Rs.5’Z,72G]~v» interesi at 6% p.21. The grievance

though the appellant was eaxning

L’ month and though he has produced

Show that he was runnirxg a business and

pay;in.ge_a1es tax, the Tribunal has taken his daily earnings

V. }g£’Rs.?o/- which is not justified. Further, it is submitted

though the appellant sufi”ers from 59% permanent

‘V Hciisabiiity the Tribunal has taken it as only 10% disability m

assess the loss of fixture earning capacity, which is on the

lower side. The Tribunal has not awarded any

towards loss of earnings during laid up tizfzl

appellant has pn:-fexred this ap}ié»éZb’ii;r._ _t he i

judgment and award. T j

3. I have Heard , KL{1ka;f§1£§.

a§pearfn:1g for appciirzagt. f.§’ific;%.:~’rV:[: –;_1o fépmséfimfion on
¥:>eha1fof¥:he mspondeafifs; H V . ‘

4. ‘:f1;_¢: this appeal is,
whether the income of the
appellant the compensation
payafijt .. .’ ”

produced the material, such

as,._{ receipts to Show that he was nmnmg a

::£;:fii1:!;Vea1’iI;g Rs.6()O0/ – per month. The evidence of

_.4~:V.:’si*iows that he has sustained firacture of left of

rzehk iifimegrous bone undispiaceé. Thcmfore after the

‘ : .;;1§:cid.c311–£”he was admitted to KLE Hospital, Belgaum, wherein

A’ h€: was an ixzpatitmt for about 15 days and thcrreafier he was

VA .. to [}r.P,B.Shirahatt1″s Hcisspit,-31, Banahatti and again

shifted t9 Qr.U”;:21arani.’s Hospital, Gekak who in {am mfezrmd

P!
r2

\ -u

to Drbanigoudar of Qggrdal, who has ‘Q11

abdomen portioxzz, for which he has _~ V’

towanis medical expenses and spe-eAfiai’d«:et”etc;.’ <

6. rmge doctor P.W.4 haS £i§§2[$0§f:d t’I.ig;1:A}1e

the petiitioner and ibuncl PO’?

hanging plaster co$tva;31;:)lieei..Aet{§ inciuding
left shoulder joint. X–ray of left
shoulder sh9v:%f§ ‘ hueaerous bone
undisp1a<;et:gD».¢4_. up and carry any
heavy. .. on ieft sheulder joint
and He has filrther staied that
due to anti fracture, there is Iimitatiou

of.}%1'1:ioi5on &_[:aat.ient's left shoulder joint. Thus

the clinical and radiologieai finéings he

._d§;i,fied pafient has got the permanent physical

the extent of 33°/ca in respect of left upper iinab.

A. Pipweiiei." the Txibunai has granted compensation of

' "AV_VRs–;$O0O[ ~ under the heaé "pain and sufierings" which is on

.—-}'{he lower siée. Consiéering the nature of fiactuxe and pain

sustained by the appellam: is inciined to award

M \

another sum of Rs.8,0GO,'- under the heat?

sufifefings. The sum of Rs.2{),00O/ ~» awarded'

"medical treatxnerit and other .§11ei¢fien1:a;§& just

and proper and it eioes not require;af;yV enhaigremenf.

as the loss of Ahthe
concerneci, the Tgibuoal hasV_;_1}§:At»V an}?_Aeor;:1pensation.
Considering the faetSF.:$11id'«–. of the case the
Tribune} ougliztto of appellant at
Rs.1()0/- :"""memrom, taking into
eonsic1e1*e1ii:ior;:_)A_'i4§}e which has afiectesi
his .1115 appellant is entitied to
» towards the loss of earnings

dt'u;ifige.the As per the cause title of the claim

t1%1e…ela1'mant is shown as aged 30 yams but the

the wrong multiplier to assess the loss

oi"-f:1tu_fie' capacity, so also the monthly income taken.

by tl:1e..2ippel1an'£ is also incorrect. However considering the

in-jtiiiies sustained by appeilant the loss of earnistxg capacity

appeiiam: as taken by the Commissioner to assess the

quantum of eompensatiozx at 10% is pmper and correct and
"IE2

4§'33"j"

does noi require: any interference. Rance, the

awarded under the head loss of future”

requires to be modified. Accordi1’i§iy”1’3:!¢ ‘ap;re3A},§i1b;tVV.i:s”‘é;1ti?1e i.

te compesnation of Rs. 57,600]

The compensation awmfieé thcé hegidu.;l§::=s§”f§f;§ii1ienitie§
in life’ is just and V tf:§Vason«a’£)’1:;?. «fiat any
enhancement. t ‘ H u ‘V .V ‘

7. A¢¢ar¢1:ng;i3%;’:’t§}{§: ‘zgfifiwed in-part. The
appellant:__ compensation of

Rs.7 1v,_6,{)_{) ~- .cQ_£2″§peI2sation of Rs.5?’,7’2()/ —

already axxafifigd -. b3′. ti3:if-., ‘ ‘ The mspmdeng
no.2/insuraxxzt is pay the enhanctd

“of. Rs.?1’;é£_) {}/- tzgsther with imerest at 6%

date hf no.2/I1:1sura1:1::e Company

TV depdeii fiié -éihanccd oompensatfmja wfih accrued

% Mr weeks from tochy.

sd/-

Judge

“‘. :u§ubu*