High Court Karnataka High Court

Shankarappa S/O Siddaiah vs Jabbar Ulla Khan S/O Mohammed … on 8 March, 2010

Karnataka High Court
Shankarappa S/O Siddaiah vs Jabbar Ulla Khan S/O Mohammed … on 8 March, 2010
Author: K.Sreedhar Rao Gowda


E

IN THE HIGH COURT 0:? KARNATAKA. £3ANG;A£g£5__R§%i ”

DATED THIS ‘rm: SW DAY OF 20 % S

PRESENT »T_ A
THE I~1ON’B£,E MR. 1’
~ . ._ _.

THE HONBLE MR. Q}US’1’iCfi:A;VAN4:\%EN’UGb§AL2§GOWDA

M.F.A. N<§.245w;§_):i«:_:;?£)_{")":f1_;"LI\[l_jg:1
B1"~:TwI:13N:» , 4
Sm SHANK1?;RA~?PA,

S/O. SIDDA1.A}-ifi _–.'_ ~ '

AGE: 52 .

R/O. SE,VENEF;5′:_S_ £NDUS’1*R*£E_S,
NO.2’5.R.’V..fROADL’
BANVQALROEL;5.60004,”-…._ — ‘

_ ._ . 2 APPELLANT
[BY SR1=SURESH M.’ ADVOCATE)

SR1 :J2\BBARm{;LI,A KHAN.

wr

/~Q;M0HAMMED DASTAGIR KHAN,
‘ “A:GI:”.: 1.\:/IA-JOR, OCC: BUSINESS,
R/0;; AKTHOOR MOHALLA,
AEVERFJTHUR. KUNIGAL TALUK.
,. TUMKUR DiSTRIC’I’.

TH E MANAG ER.

“E”I.-{I3 LJNITEID iNDiA WSURANCE CO. E,”‘E”I)..
THIRD PARTY CLAIMS OFFICE.

NO.I43/144. CKN CI**{AMBE}RS.

E5″ FLOOR, 155″‘ MAIN ROAD.

SECSHADRIPURAM.

BANGALOREE ~«~ 560 020.

ll,”

1%’,
u’

3. SR1 K.C. RAMACHANDRAPPA.

S / O. CHANNARAYAPPA.

R/O. KOTE KUNIGAL TOWN.

TUMKUR DISTRICT AND TALUK.

[DELETED AS PER AWARD).

RESPOND-ENTS

(BY SR1 S.V. HEGDE MULKHAND. ADVOCATEff”‘()RVR2}5 _.__

{R} NOTICE DISPENSED WITH)
[R3 DELETED AS PER THE CAUSE TITLE]. .. , __ * T’

THIS MFA IS FILED U/S 1’73(I_IlO;E “MV’_Ae’T1.Ac;AINé.T ‘D

THE JUDGMENT AND AWARD DATED’: 317.2903 PASSTED

IN MVC No. 218/1996 ON THE ‘FILE 0F_TIIE’ IVIEMBEIE
PRL. IvIAcT.. &. CHIEF JLIDG.E}~.COURT GE SMALL’~CAUSESq

BANGALORE. SCCH NO}, PARTLY ALLQWiNG *IjIIE CLAIM
PETITION FOR ,.coMI?I::I\:IsATI’£>N ‘AND SEEKING
ENHANCEMENT OF._c0MI>ENsAfI*IDN_ALONG WITH 12%
INTEREST PA. ‘– ~ –. 1 ..

This _l’SI~’::nC~QI1]ll'”.lg on for orders this day.
SREEDHAR RA0;;;«.e1eliVeI’ed the £’oli0wing:

HJDDGMENT

;,\A..li;”heA appei’laI*1t/ petitioner sustained fractmre of

right leg resulting in ampuiati0n.’I3I’; below

motor vehicle accident. 4 The total body

AA Tdisézbillity is assessed at 50% . The occurrence of the

V’ –»3Deident, negligence of the driver of the offending vehicle

I and Coverage of irisuramze for the vehicle are not in

dispute. The appeal pertains only for enharlctemenf of

compensation.

2. The petitioner is aged about 48 years__._ The

petitioner is working as contractor. in t.he.Aabse1i’ce”‘lof

credible proof of income and avocation, the ii1e.o’1ne._i:s V’

assessed at 2,-<100/- p.m. The iricoihc loss

to disability would be Rs. 1 ,jv200/iplin: Th_e»'_iQss of

income on account of.:".disabil_i_ty*afs \A}*o'ald be

(Rs.l,200(ineome) léfirriiiltiplier) :
Rs.2.0l,600. The peaaeeel f%l'1ee~«..lg1vA?axa:ed Rs.50,000/–

towards». 'land 1,00.000/– is granted
towards " loss: and future discomfort.

Rs.l,50,l–)0§h)h/~ tltrgvards…'artificial leg and its replacement:

fo.,ifftinj.e to tirne.'~e1s;'l0,000/~ is granted towards loss of

laid up period. Medical bills are

'p;:ed«uee.d'"iZpvrer Rs.38,000/~. Rs.50,000/– is granted

towards medical and incidental expenses. In all, the

petitioner is entitled to a total compensation of

___Rs.5,61,600/~ as against' Rs.2,9él,O50/~ awarded by the

tribulial. On the enhanced compensation the interest:

payable is at 6% pa. from the date of the petitioil till

AK

payment. The entire compermation shall

the pe{:iti0I1er xivithoui". any p;jovisi0i1""v'f<§1?v,"d.ep.osi.t.."'

Accordingly, the appeal is partyliy 2;11cv§véd._'in:'"t.hé

indicated above. V V

~'UDGE

é§@§§