High Court Karnataka High Court

Ramaadas Shety vs Y Balakrishna Shetty on 15 September, 2010

Karnataka High Court
Ramaadas Shety vs Y Balakrishna Shetty on 15 September, 2010
Author: B.Sreenivase Gowda


3.

EH Ti-E 1-ma scum’ mé KAWATAKA AT BA1*€GAl..¢§RiE “‘;’ : %

mama ms mm 15%: my 3? aapmrmza, I

BEF’Q%

Tim I~i€}fi’ELE amasxsfzcfi a.sREE§rj:#gS.E ”

M.F:.A.. ND§9813/Qilifs

RP2.§£J§.Dfi$ SKEW ;

$143.2: 1<:sHE'r'I'&'
AaEEABaUT36YEa%s%~«.w4i1*
Rm. mmmm I–1AFJT§ifA'._£?{}'3fI£~LAG:?3'j~- V
Am: W: KGTA tm:::»:1%rAEz::ii;–.jT'j—'L V.
R " 4- " ..,A.FPEL};.fi.ET

{BY sax: fiafirsaiméém

……………….u-.-

. .94:

8jG.}’.a”;.’17’E_ sag???

3:3, 33.63, a2.aU.;A

mmsr. I2afi.;:::A. E21321.

., _

Ummfi mmxégfmsvaascs ac: {IFS

‘flfialficiff €}!|?*F’I:}E
. _mzmAr:..r§;;

‘}3*t3%’fiRES EH 1*:

M (TREE me” rrs mmzcmz, mmzmm
Rmmaasma

A _(BY'” §ifl:”B c $E ma FGR K2 Am 22 8ER’oIED}

ma FILEB ins rzzagzy ore W as’: Amway rm

A.’£¥1′.§ AWARE IDATED: §9.8*’$.3998 Pfi3$ED W KVC

KG. 113912663 GK TEE FEE 013′ CW3; x}’£3’B§E {8R.DE,},
%

2

mmm, mat, Kumamaa, PAR’1″‘£.Y Aamwma mg .
PE”i”I’i’I€>N ma: cawmfimneu my mamas E :¢Em;§r _

OF CQE@E2’3&A’f”E€5R’.

mm mm came $1»: mix A1:>a’;emem: V’

THE C9313? DELIVER3§§ TTE 1 .
JunGg§g3′.=
Thm’ agpaai E by the ‘ mud t as?

compensation awardaé by ”

2. Heard, with rm
mnsent cf the fair tha paths’ 5, it is

takan mg for

3:, Far ‘ 13$ the ‘ are
refamd ta, tmgg ta in the alaim petiticsn hefere:

_ 4. A affim mse:

when the aciajmri 1: was gem aa a

an 3 mnmmyck bwfing r¥%trafinn Kn. RA-25»

. ,1 Vekwaciy itawards Kata side; may 2- — – z– -:

v}1%a, the rider cf 2% said. mgmrcycka rude the

sannckxarasharfimligaaxtgzm-axmdapplieclbreak
my

3

suddmly. As a rank, the elaimni fefi dam: and ~,

ingmm’ . E-Emma, he fiied a claim” gem’ ’63:: were

Kunclapsum secldzg aamwzaatéz-n cf :’7R7§a;’14{3,_és52,O;?:€1;@§f+_._ V’

‘I{‘rii:rL13a1 awardefi him a wmpermtian £§f,,SS —-=

irxtmmt at 6% pa.

5. As there is 11$ of
accfi mt, nagngeme’ %.ma cf the
cfianding vehicig’ far my
mij’: ” E

awardai by the
mam: i.gkkj;ma:1a%%k:}%mg;¢:sa;ba at dew it Cali £31″

the Iaarnzad aaumel appaafzrg for

the judwnt ma award sf time

. . I viw that the mmwzasaffinn awmflw; by

is mtjust and rcasenahle, it £3 :32}. mg lower side

& it is mguimd ta be whamefi.

2?. as pa’ wutmé wt} mafia Ex?-3, the ::.:}ax.ma’ rzt has

sfzstaixaw tha failsswing mjurm:-
3f

4

a) Right ankie is aeismm, there :33

lama}; mlmiua

b} m ya Lamaaan an am an mar

mfiwlm with 2% zzfdeitoié 1:aga%*;~ .– .,

0*} Time are 2 abrasfism 43$ mzaqém am

Ii-ray dlazfimea fiaazzmyre eifx

Rigmgmmuai agmmztm Z %

The aussmined the
from the discharge: t:reatrm’:t
certificate E:x.pxz, azpatima Eel
Ex.P- 138, X-rays era} evfieme
cfthe as pwm ma
2 mm the. czawlmnt has
stashed in hig mmma the clahzzant an
he 2133 gas: wameltxmlliy

the ankk. Tfi is B. rmfiimtian af

by 29% am}, pxanm amen by 26%.

1*&§fi*’mt?19n af izmmainn and avwsion of fimt.

afi thesis, the éoctnr km statfid that thfifi ‘B

H nf 3.3% tn the right lower Izimb.

8, Cansidzrixzg the natum csf ixfiurigs, §s.22,E3m{-

awarelaci w the Trihunai tawaréa ‘pain 91% aufiefixg’ is an
%/

5

the Eewer sida and it is deserved ts be $d by

12a.snwI~ am I award n.;.:o.mo:- under this hafi”. if *1 ;

§. as R#.40,131]-» a*a;rar::i&3._by

‘madical wtpames’ fl basfl an the
the c1a?mant and tfmre is vunzier

18. Ex far a pemi-ad
of 14 days fin. flarmizixex-ix1g the
duratirzsn erf ‘-v’:awarfie»é by the Triiaunal
811$ afidant charges’ is

it £3 éasfiwé ‘.39 ha enbaxmm by

1 award m.1a,ms31. zzrfiw thlu

c§a::mar1′ t dams’ ‘he be runmg a warm’ she’?

% * a sum sf 33.2mm/- per mmfizh, but the same is

iifit estabiished fir producztirxg any dmzzmmxm. In the ammwce

cf pmof -sf immzcm, the Tr£§:§u::.a} has rightly aasessed. Zfis
ma

6

mm at Rs.3,mw- per mcnth am

meatmera gamed’ as 3 mrzntia has rxg’ htly awa:~&ed”~4′–a£’

Rs.12,00\3I- tawaxfis ‘has sf inmma V’

and 11% is rm ampse fiur ;v = n

12. ‘Tim magma: has
czcmfinuw him bus§x1c.a§}rzn3:uV’_ thaw is no
1933 of emgaabgti.” cf awarding
compenaatéun 111901335’ dew mt
me. Efflteti by the
doctor am and uzxrmppinm the
Kg: fixture life, it is just and

Rs.-I-0,0605 te:.~waz*s:3.s ‘Boss cf

am: it $ awarcim as against

;25,mo)’%; awma by tim Tribtznal.

Ag 1azs.5,ma;.. awmaa by tag Tribunal mwarés

H rei ‘ eacpanam’ is juat afi prefix’ and ‘there is rm

ééapa far mt undw this hwd.

%/

14. mus, the mm: is enfitied far the

eompematim”;:-

a) Pazinaxud & V ~-_Ra.3{},,.i3fl! : V’
b} Mfiica}. mpemas A: ‘i’%fa’4s’}g1A§’;?§.4_V_

9) Convfififlnefi. mu1*i$}%t . V H
ané; afimfiant shaxgfi – fETs’.~1.;G,€3C)G
:1} L055 sf iarzcornsa ‘A
laid up period _ ; F3$gi2,{flfl
6} Loss sfamantfitim _ _”;1Z3;_:flrG,C<3I0
t}Future * A j
" . ~ R3g1,3?'_,131

15. is gnaw: ’11:: mm. The
juamam: am: mga ‘aha Tribunal 13 medifmé m

T113 t is entitled far at

. sf R3.1$3’?,131I~ 3.3 what

k§s.1,as,>2 m; by tag Tribunal with interest at 5%

W mama mmgmazsm afR.n.31,431[ . from the

¥:::i”~A¢h ‘ mi gzefition till the date af mafia’ atian.

“V15. Tkm Insurarnm Ccmwny. is dlzwac’ tzeé. we éewsit the

enhanazaed cxempensafiaan amount tagatimr with intexrfit within
$5

8

twfi fiwrsflm mm thze: éats asf mmfipt sf a wpy zsf thffi

and the sazme 95 tmdmaed ta: In refzsaased in {mags mi

c}aima_nt imge:d.iate1y after the depzzait.

17. R9 sréer as ta mam

D191