EN THE HIGH COURT OF KARNATAKA AT' BANGALQRE»
Dazed: This the 28'?" day af May 2009
BEFORE
'1':-:£+: H(}N'BLE§ Iv§R.JUS'1"'ECiE v'.JAa«ANN£+?'¥§:&z%3§¥:VV" M
iszmagno.1o141120t3'z"§r.a.yg _, L
BETWEEN: A' A j
SELVARAJ «
S/QKURUTHA swam; *
AGED ABOU'I'4.'.3.YRS _ _
R /'AT SUPRABHA "si1€)I\/EPC}_UEV'1Z} fgzsarszmvl
CHiKKAMUDNUR' 'v'1i..LAGfE} ' "
PUTTUR TQ 1:;ar<.:.D;'m f
-- ' A}}?"¥'E:LLAI~i'§'
(By 31-: i.;*1:3§§£?;&§A§::}%g1*:--zé;~.§f0QJAR*Y'"K, ADV. }
AND ' V V. V
1 a NARA'3'AN'A SH E2???
"£'s,If){§L'£' '" '
' 3/ oVV%LA;iKAré;s:.A' SHEVFY
fx'_fAT'~f3ANES§NA KUMERU
' ARYAPU --V1LLAGI3 .
' vPt;:f§%:=L.:'§:.,'I* I3.K.I'.)IS'i'
'I_'.HF1§§~LiRAN{:H MANAGER
. N2?1I'IONfiL INSEERANCE CSMPANY
'SHE: KSHETHRA DHARMASFHALA BUILDING
4_ MAIN ROAD, puwua, KASABA VILLAGE
PUTTUR TQ YJAKSHENA KANNADA DES'?
RESPONDENTS
‘ ” {By Sri M S SRIRAM, ABV. FOR R2 3
MFA F’¥LE}i) {E18 173(1) 0:? MV ACT” AQAINST THE
MDGMENT AND s°v..WAR};) DATED: 2?.04.20<3'? PASSED
., 59/,
IN MVC 510.251/2003 ON 'THE mm: ms' MEMBER, Mgiflff,
PUWUR, DAKSHINA KANNABA, PARTLY ALL0xA:m'f€;–wfi':~;§:.VA'
cmzm PETWON FOR COMPENSATEON AMI}.§;'§E'E§?;I«NG'.____V".
ENHANCEMENT FOR CQMPENSATION.
THIS APPEAL COMING oN:;’F7é:é’:,._§’M:ss1.fQ’§»z_
[}AY,’l’HE GQLER’? DELIVERED ‘1’H’i:%VF{3LLowmt;.:,V A. ” ”
Junggmm
Haard both sides and ap§ea}.’i:’; _c’V1.isp}V:3sed of
finally with the :::1Se’1Jr:1V::” of i§*;zii*f1(~?;i’3ounse} for the
parties,
“2′-. «. ‘I31-:3′ ..-claims carnpensatian aver
abofié ” z:r1f:.£~1t.V vE.=..aé”v_¥»m)xV’:=;(=”:’;i1 awarded by the tribunai an
t1″1é’:”:’§&§§Hflv§3 f§3t””‘?;E}ff3 tribunal has faflaci to 3 Ward
_ é’:;:$a€iQ:1″–f.owards 19:33 af’ future earxzing cayacity
t.i1§.éii:;.0?unt is 013 the 1{)W6I’ side under the haad
of f1:’i.uf:,: mecliczai expensas ané £035 sf aginsnities of
‘_ 1;’:”e.’j;
3: Reibzwmg 133 the Inedical f:’:Vid6I1C€ of the
Dacia: examined before thti tribunal Whfl had issuad
{he chlsabfiity certificate. .Eea.r*ned cztmnsei for the
‘9«.
6//*”
; #
M 3_
appeilant. argued that the tribunal ought to have
awarded compensation tcwards loss of fuiture
Capacity havifig regard to the percentage ‘
and also sought far €11b.a11C<3fI}€:fl'§:_§}f c01:ipé1;1séztj_can"'v.,
under ether heads mentioned "
4. 0n the ether for
the resparzdefit &I’g1.,}@d vh.as §I*ig’21t1y
yejected the claim fo} icass cf
4. v
fL11:ure ear1″1iI1g +z:apag:ity ‘§::a€t«;:aj;;1$eV_tiieifiilsizxess of the
app€§.§a:i§:” I_:1x:rfi1§§; lending, the injmy’
causad tofhtz’ “(€{§6s net come in the may of
h;is,mQn€y ‘Vi-r::,r1€1’i;{ig buéiness. There is same force in
. the séiiai $;_1bmi§$ s ién put foztvard by {ha Iaarrxecl
i’f:Sp<Z}I"i£Z1€I1§Z and the tribunai has 21150
db-$e1*q$d.;é;tAT13araT. 18 9f its _}1_;zd@3:1¢111: that £113 i:r1}TuI'§;
: .x3iTiLH 1."1'a:~':;" came in the way cf thé occupafimtz ef the
A' Vagpéiiant. HOWEVGEF, towards loss of alnerzities of iiffi,
= –iiiavirzg regard is the madical evidencrs indicating that
the appeilani: has got right hip jcint movement
a
restxictian and 11e abie ts; bear weight of rm: 0:'
Er
waik freeiy and tmabla to squat, a further $::VC§;:1.<'_:'0f
Rs.}.5,f3{3('}/– is awarded under this .
future medical tma.$1I1e3':1t:, in vi_:~:§5; of th€"a5:S$1"5:é1ti_Qr1 '4 " "
that the appeilafiii raqtiiréézg '-f§'r §£';i;1't1;_'
replacement the amsuni ,i,§ .:(}I}
the lower sfcla and {£13 agfurthex'
sum of Rs.20,OO0/ti1é'–.V§;%;i;p¢I1sati0n gets
enhanaed by Rsv:35,§)§'8u,,/}}': 0:1V11;%»;;J':'.§€s, 15,000/–
Wifi
accQ1'di:1g};j; by
a1iowi;:g4 '%:}:§e thus. 'Tbs ttnhancad
8Ifif§"u'I1§ bg 'vI"s:"-,'.VIV§%;§§.€1iff3;A:"fV}"1 f%"V£:33m§..I' cf the (:1a'm1aI1t.
%%%%% Sd/'
Iudge