High Court Karnataka High Court

Revanna S/O Late Revanna vs Smt K Prema W/O N Manju on 9 November, 2010

Karnataka High Court
Revanna S/O Late Revanna vs Smt K Prema W/O N Manju on 9 November, 2010
Author: S.N.Satyanarayana
  .. ..... ..

 V. 2. "'1'he i§"ation.al Insurance Co. Ltd.,

IN THE HIGH COURT OF KARNATAKA AT  " 

DATED THIS THE 9TH DAY OF NOVEM13E E?{201A_O~  %

BEFORE:  M T T A L
THE HONBLE MR. JUSTICE  
M:F.A. NO. 6994"*Qf'=200é   
BETWEEN   

Revanna -. V
S/0. Late Revannxa.  .  V
Aged about 56.Y:;=ears--, V.

No.52, IS' Main R(§éidV, . 

15" Cross, I§ave:ip1ifa;._ '  
Kamkshipalya,  . V. «. A 
Banga1o'ré"'        Appellant

{By Sri.:VV';_S'I1"1'i:;:).'rjtCl \V/:;"&-;_l_;v..
& Shri.  Bhat. Adv. 0)  " V

 "'N/ N,  Mainju,
-('K2ipai'a;1ak"U.ppalu.
 DaraSag§fu1p;)e Post,
"-Pandazfafaura Taluk,
Mamiiya District

= ._R;0. No.144--145, M.G. Road,
Bangalore

 



5. This court on going through the oral_..___and

documentary evidence and also the finding givenj"'oy"~«_the

court below is of the opinion that the compensation  *

by the court below is meager comparedto  uh'

injury suffered by the claimant :'and--.'_A_'ai'so"tl1Aejperiodefci:

treatment that was taken by 

6. The amount of  awarded to the
claimant Rs.15,000/~ towarldshfjain_.~,an(i.V5-ieifferings is on
lower side. conside'1*ing:_the vhefhas suffered four
fractures   Therefore, the claimant is
entitledlgtgoll additiofiald  Rs.25.000/- under the head

Pain and  A

-  -Since thefluclaimant is a Government employee he

A'---has  freimbursement of his medical bills. Hence,

rightly no cortipensation is awarded by the Tribunal under

 «head. Insofar as the compensation awarded under

 the head Nourishment Charges at Rs.5.000/- is on lower

wx

 



side and the same is increased by another Rs.5.000/-.;--._1t is

seen from the records that the doctor who has 

claimant has given his evidence to the effect   V'

claimant has suffered whole bodyitiisahilityf  5:.

28%. However, the said whole  

28% would not come in  of" 'of: the ° V

claimant or his earning as  'gainftiiiy*vvem.}d§loyed in
government service.   accident he is
continuing in servi.C¢  change in the
service or   is not entitled to

any "ca;-;i1p¢11.sia::¢n under the head future loss of

income. 'I'herefore., keepirigiitiiat in view, the court beiow has

awarded. appropriate compensation under the head loss of

 a" stun ofHi§s.10,00O/--, which is on lower side and

   increased by another Rs.30.000/--.

8.," ' Considering the fact that he was a government

Servant'.-and that he has availed three months leave to

it utiridergo treatment for which no compensation is awarded by

W\



the court beiow, a global compensation of! Rs.20,000_fi{"w§.s

awarded towards loss of salary during laid up  V.   .

9. In the resuit, the appeal oi""the.clai:rnanti a1io_Wed.,e it

in part awarding enhanced compensation  adv 

Rs.80.000/- payable with inter[eStV_p8%A."per  the " it

date of petition tili the date of 

10. Since second'  paid the
compensation__  the second
respondent;   tdeposit the enhanced

compensationpwiaiitrhih from the date of receipt of
certifiedhcopy of» On such deposit a sum of

Rs.’p2f!.f_)’,{J().(.)/– proportionate interest shali be deposited in

bank in the name of the eiaimant for an

A”‘.ini«t.i_alp 5 years with a right to draw interest

pei’iodic_aliy; §TA1’1e balance amount with proportionate interest

‘ — .. Vt shall ‘oereieased in favour of the claimant.

W1

Accordingly, the appeal filed by the claimant is ajlowed

in part.

fudq64 %

JJ