Karnataka High Court
Sharanamma W/O Basavaraj … vs The Divisional Manager on 6 August, 2008
T136: Divisiofim Mgiiager;
» "1"h:; iv India. A $Sura11cc Co.Ltd. ,
2 ._ * S&':ngame$i1wgar Nagar, N.V.Layout,
' ' _ "=.AS4.B:.Tempie.Road,
Gtiibargafi-585 103. .. RESPONDENT
11_fB,y> S1;i..HR;Jayaprakash & S1'i.Shivanez1d Patj1,Advi{5-,2
IN THE) HIGH comm' 01? KARNA'I'AKA
cmcurr BENCH AT GULBAR(}:.A._ 'V"
BEFORE % _
THE I-ION'BLE MR.
DATED THIS THE 6.T34_DAvfl"AUdfiSfT 2'O€)'1'§ 'v k
M.F.A.
BETWEEN: _
Sh a,_ ~-
W/o.Basav_a:. ' 'V '
Age: 22 years,
Occ: Coolie, V T. .V V1; ":1:
R/0.1'-'1ot No.22'f_, 'G'e.:lo_;'137,
Jewargi Road, . --
C}uibarga-585 103.4 - . 'APPELLANT
(By Adv.)
Amnzv
'j.f'.1_1"e'New Iziciia Afisutjaiicc Co.Ltc1.,
Through its Divisional Manager,
V
2
This MFA is filed u/S. 173(1) of MV Act against the
judgment and award dt.23~5~2006 passed in MVC
No-.131/O4 on the file of the I Add]. Civil Judge (S__r.I)n.),
Member, MACT-VI, Gulbarga, partly ailowizlgvtheekaim
petition for compensation and seekring enhaxxoeztieiit of
conflpfinsation I 'A v
This MFA coming on for hearirg» '
Court delivered the following:-j .
This judment and
award by the MACT--VI,
judgment and award, the
compensation of Rs.36,600/--
V' ., v$fifh2,interest at 5%' 13.3..
3 - % the facts are as follows:--
eppeflant sustained injuries in the accident
n that on 29~3~2003. She claimed compensation
Rs.3,05,000/». The 'I'ribuna1 has awarded
compensation of Rs.36,600/ - with interest at 6% 1.3.2..
L./
4. Aggieved by that, the appellant has
filed this appeal.
5. The learned counsel for .,
contended that the compensatio-fig 3 the '
Tribunal under thefi1tj11'eVVeaH1V;I1i11gs and
loss of therefore, it
needs :::di§§¢--....§ubmitted that the
appeflani disability of 20%, in
inspite of that, the
mbmiaxdhas at 3%, which is totany
i1;g;erx'ect efid flflereibm, it needs to be modified. He also
'V ' the appellant is an young gr} of 22 year
_ did __ marriage prospects are affected and
tfieref'e.re,""V'tI1e amount of Rs.2,000/-- awarded under the
k/,.
V' " headydof loss of amenities/\ is 'totally incorrect and
7:therefore, it needs to be modified.
L/
L' loss of amenitiesib
body. In spite of that the Tribunal has the
Mae: V ' s
disability at 8% which is/kins rreci. Therafgifo'-'.,; frxy
lg'.../'
considered view, it is just prom: fie:
disability at 20%. Accordi13,g1y§-- is 1 "
appeliant was aged 22 jfeaijs >
Therefore, the If the
disability is Ataken income of the
appellans per annum and
mulfipliérz V V 2 jsiien, the compensation
payz;£ble.'V 105$ sf future earnings comes to
Rs.5~4A{,'0£):0 ,1 ~.' it is awarded.
has awarded a sum of
The appellant is
V.
.' and she has suffezwed injuries to her chest,
noseyvsnd clavicle bone and it has msultcd in permanent
A 5.' of 20%. There is restriction of movement of hip
joint. Therefore, in my considsred view, it is just and
L/s
MVC.No.131/2004 stands modified, gaming
proper to award a sum of Rs.1{),00O/- of
amenities of life and accordingly, it is awarciéd;
1 1. The total compensation payabié; . 'dsmesté.
Rs.77,000/'* and the bmak~ufi'is £%$0f0n0z§s':4':" 'A
1. Towards loss of fi:tm'%;--
earnings -- - .-- V, '*._12s.54,000.00
2. "Towards 0 '0 10,000.00
3.
0 Rs. 3,000.00
4;" 'lass. gr: afiienities 4, Rs. 10,000.00
-. ' ' '"
':VTotai Rs.7'7,000.00
0 3-."012.'"T1'Ahe is entitled to interest at the rate
(sf instead of 6% per annum, as awarded
mg;
.0 Accordingly, the appeal is allowed and the
Judgment and award passed by the Tribunal
V.
.....
compensation of Rs.77,000/- with
the date of petition till the date f:_>.f 3
respondent shall deposit
from to-day Out of
amount, a sum of Rs. in fixed
deposit in any ‘fern a of three
years. The appellamz the interest
accrued ”
Sd/-
Judge