High Court Karnataka High Court

Shaik Hassan Sab S/O Shaik Urtuba … vs Anthony Nazarath S/O Vincent … on 11 November, 2010

Karnataka High Court
Shaik Hassan Sab S/O Shaik Urtuba … vs Anthony Nazarath S/O Vincent … on 11 November, 2010
Author: B.Sreenivase Gowda


1
H’? THE EIGH COURT OF KARNATAKA AT

I:m’EI:3 13-55 ‘mm 1 3:5 my 0? *

BEFCBEE

THE I-IGWBLE sm.Ju3m::z

MRA. No.29o%5/2aCA3%§% {Mvc}% %

BETWEEN

sgosnamuwmaasm’-«. .

Aeznmmfiwvmm’ ” ”

mc:mH mmmm   V
Rf0GI§E'I;£€}R££.__    
SAGAIETALUE      _ 

 % M     ' % ...amLmm

(mam: xrxrmzw .w¢agw;1§:. azoxq

V. ‘_ 1. ~ fifififififim

& – 5,143: mmmm
_ hf:-EEABQHT as mam

T. ‘R£.C:«..8’§”§AfiA.RANEWEXTEH8IOR

= ram
ewxmz. mm DRIVER 0? mm mam amen cvcm
Emma 35.35’ 15:31-3917

H K ” L 2. s THE Emma mmesa

. _ “#3112 UNITED amaze; msunmcm ccammnr LTD
‘ ‘BRAHCEH GFFIGE, J c: rm, SAGAR mm
PDLICY Ha.240+03[3 1[a*7;e1; aocoevoa
vmm mom 1G.*’lr.2Gfl’? To 9.5.2003
msmzmsms

{EYES}: C} K FORRZAHD RI $ERVEB)

MFA man U15 21:51:; 012* we AC’? Ammr THE
Jzrnanmm Am) Awam mrm: 3.1.2909 mssm IN

5555″‘

2

we N0. 3212993 on THE ms or: THE
JUDGE (mum, nmmm, mm. mm,
nmwma rm cum PE’I’1’1’IO1E NF0R .C£}E.fF_EN3ATmH'”‘

AND SEEKIBTG EHHANCEBEM CF C(3m””E_HE3AI1O_1}I_VVWIfrH«
zmmgmsr. %

mm APPEAL ccamzb-%.;m’ I«’-0 R

THIS BAY, THE C.-OUR’? THE’ Fi3LB3W m’G:-

This appeal is 3:’!-m Q9’j’:.i§§£”.cnhanccmcnt
of 4′

“”” tbs parties am
rcferrcdz’ to is th¢ c1a1m’ Fetition

befajm

‘ brief facts cf the case:

% k*c:n :a;.§.2eo?, when the ciaimant and his son

‘wars going in their heuw on Avirzahalli road.

‘ Gm Gowdowra at Sagar Taevm, 3. Bajaj Bxcr

bearing mgstraticn fie. KA~15fH-3&1′?

V’ came mam behind in a. rash aria negfigant manner

and dashed against him. As a result, the claimant

sustained irzjurim’ Henna, he filed .3. claim peztifion
&/

3

before MACT, Saga: making _

Re.9,’?’5,GGD/-. Tha

compenaaxiara af Rs.1,34,16a0/fi.-._ vvfithi’

pa.

4. As ia
otaurrezma of of the
insurer of only pomt that
arisea far 1j§%.eVV’appea1 ia:

fiarfiécxmafian awaxdzd

Trifisigirisl and masmxabic or
V “it ‘far *»$xii:ié11cement?’

hearing the lemma counsal

partim and perusing the judmant
the. Triburxal, I am at’ the View that the

fiqmggezgsaman awardm by the Tribunal is zwt just and

V’ ffaasanable, it ia 011 the lomr micha and hence it is

‘4 required to he enhanacd.

€-

ég gig mg wmxéié Q§i& Ex?-3

tikfi fyicsficsi fifitzaz’ smf 223.5 Q@%mm&:1§.. _

Sagam, figs ésiaimmzt 31% saggafmeé : ‘i:%3§=;’1:i”f%:$§32:§’;&?§Eig ” ” ” 2

iI§;j§.iI’i-=fl$:~

as Blunt £21323? ta: ,
bi E§’éJ{§§;’£ iajszw ta :*;gh.;§E:§;€e jizinfij ~

Xmray afifiws
Tha ériéélfigfifi em aisa
csgiiimé §:*§g+% ‘ Qfiszéificata E:.s:..F~’§§
§*aa:m$§§ B3,?-§é}g cage
ghaai: -as 3:: am aupm:-rm
by @3323 arid fiazrmmr; wfiza mfg
2 §&§ge{::’:1Ta%2}g’,.. gw-2, tbs
rim siaimant E233 aféailteai tkai mg

:g1k§%;g;.§:é%?j whagz ha -%

fhafi §’§;§i?..3..E’6 $5 z*:’g%1t fgmur wmgh is

V’ – ” 3:;§*;:2§Q«5;, ms

svissn fig fixamimai him fifi

A fififi

. ._ [- has wfié raaazrigiiang at’ 53%}:

mmremgzéfé. mm f”E’$.£€”§;.¥f”§ 53 am: mmpégiaiy

@.

5

united and at prwcxzt thc clfimant is x_1;f’;”t.’ «’ _
bicycle. He has stated um: tiazarcfjs a3sam:3;%grém. %% % « x

:7. Considering the rmm

nwo,ooa1- amrdea by ‘pain kk

and sufihring’ is jusi .:1:cr¢His{A£x3 scope

for eahancexmzgt V

3. by the Tribunal
mwarcs expen” on the medical
bills and there is no scope

for head.

I, was heated as imatient far at
V ;éi’5jj_ days in K1§&’. Hcsapital, Manipal.
‘_ 2 tha duratiaon of tmatment, Rs.!.1,300{-
by the Tribunal wards ‘ixwidental
such as canveyance, nourishment and

attendant chargw is just and pmpcr and there is no

scope: for cnhancxament under this mad.
6%”

.23

6

10. The ciaimant claims to: be

business and ¢m’n1’ng a sum of ” ‘V

but ma game 73 not

documenm. In the s.bsaer:c_&-.V§>f praof .o_f” ..iz/i’=’?._=_tfzm£¢,;

Tribunal has F .:v.i;1;:§;-zne at
Rs.8,000/- per injuries sugest.

that he mus';     treatment for
3. pericnd    t.13'::m2;cfe:ve a sum of
glass of imornc during

laid  V'   . :  ~     h

_11, c¢::a5§acr::xg tim stated by the

V. _ a.mauz11: :31′ discomibrt and mmwmms

; to undergo in his fixture life, it is just

to award a. sum of Ra.20,00D/- towards

Hamenifies’ and it is awaréad.

12. The clfiumant is aged about 45 yaam at the

tixxu: sf accident, and the nzmltiplier appficabk ta his

age group is H. His means is amassed at Rs.3,.(>w/-

‘7
pm. P3312, the ducts: whc trcaicd the claimaxmhaa

stated that there is mrmanmt

Considering the nature at’ ixzjurias, thg K

rightly assessed the

Thercfare, the ‘loss cf iricgfizaac’

R.|.50,4OOI- (300%) :5: it is
awarded as by the

Tribunal.

._ »» awarded by the Tribunal

mwardé érpamams’ is based on the

af and there is rm scope for

under this head.

the claimant is entfilcd for the

. . . .\ 1 ‘ — failefiirxé c:o::apcnsation:-

“223; Pain and sufierinfi — m.30,om
b} h&&cfl – m.31,662!’
‘ <3} Incidental 8 – 1?.s.11,3{lG
:1) Low of itzcaome during
laid up period – %.6,Gi3O

3) Less cf amenitim – %.:’20,QOO

i) Lms offuture itxmme – %.50,4{)O
g] Future mexiical ewc;-mam – m.30,c:::0

‘!’G’I’£.L — 1=zg1%f3I’,79;356f2

15. Accordingly:

The judment and award ed ia V

medified tax the The
claimaxrat is of
nu.1,79,a5g;.’ awarded by
tha ;§.a. on the enhanced
munded (:3 to
sf claim patition 2111 1:11:

V Inauranae Company ia directed ta

énhanmd compensation ameunt togsthcr

..i11=i:¢ri.=:st Within twee months from the data at

ccf a copy at’ Ma judmezit.

1?. Gut cf the autism com;pe:1&a:.i<::-r1, 55% of
the amount with pmpertionatc intcmst is ordered to

ba inwwted in mad deposit in the name ofclaimm in

DM{<

9
any Nationaiised Bank/Scheduled Bank/Pcmt Vfifica

fat 3. peried af 6 years. Remaining

preportionaxe imerwt is erdwed to be

flavour at’ the (flit

18. Ho crdm’ as to cats.’—_

%w S&& u V
%3 ?U9GE