High Court Karnataka High Court

Shivaji vs Sri K S Laxmanagoudar on 17 February, 2009

Karnataka High Court
Shivaji vs Sri K S Laxmanagoudar on 17 February, 2009
Author: N.K.Patil And Nagaraj
BETWEEN:

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED mus THE 17*" DAY or: FEBRUARY, 2oo.<a. _[

PRESENT:

me Howam MR. Jusncgux. PAT}i--;'::j~.. A 

AND

ms HON~gLE MR. Jus'!::s_E :s1A<3,e+.r::.%§#L;;4 ° :1 

ma"-'.A_No. 7516 carékzooe (Mx.z3   

sH:vA.::s:o RACHAPP;-1..KARA'DlN2.j_'v   
AGE: 34 YEARS, occ: BUS§_NESS.& AcsR_:L;.. * » , " .
RIOVITHAL PEETH, - q , *  ..
"max: RAMDURG

0:31.; BEL§p;:.:a§a;L~

APPELLANT

(SR1. JAGADESVH $.9.f£L}*=;:;y,_)   *

AND:

1.

sm; «.~§.s; LAxa;1;{zs:Ejxr:a.iJt2.4.x_:rié'»«. 
MAJOR occ; BUSINESS ~ 
mo SARASSNATIHAGAR,'  "

;TAL_tJK: RAMDURG
V *'1,{3l$_T': BELGAUM.  _____ <4 .

u , ' TH;f;'VAE.)i\;€¥nS§€)NAL MANAGER
= V Nmowaal msunamcg COMPANY LTD

 smnjngsv {SELL} 0:37; BELGAUM

RESPONDENTS

_ 7._(R--2 semésga; V
"   33:, SK. i-QKYAKAMATH ADV. ma
' .S¥i%:  KATAGI ADVOCATE ma R~2)

_  ._ "Tl-'E18 M.F.A' #8 F¥LED UNDER SECTION '!?3{'i) OF MV ACT AGAENST
" THE JUDGMENT AND AWARD DATED 28.22006 PASSED IN MVC
"  .,,N.C*.1296!1%'9 ON THE FELEC OF THE F'RL.CIVlL JUDGE {SR.D\!N.) AND
 ADDLMACT; BELGAUM PARTLY ALLCWSIING THE CLNM PETITION FOR
V' CO?viPENSAT!ON AND SEEKING

COMPENSATIDM.

¢ 

FURTHER ENHANCEMENT OF



THIS MFA {SOMNG ON FOR ADMISSKDN TH3S DAY, 3-i€5N'BLE
ARAL1 NAGARAJ J , DELEVEREE) THE FOLLOWING: .. '  _  

JUDGMENT

The appeliant who was __::lairnant” ”

1296i1999 on the fiie of the moreBelgatumrthaette-at1detd t5e1 _

present MFA seeking enherjeemeet .__of ” L’

awarded by the Claime…Trib;:r’1’et;_;towards”bodiiyfl injuries

sustained by him.

2. During ‘ co:;_1rs§e.:’of V. .é3_r§emenm, learned

Advooetetttvfor and the respondent-
Insuranoe..V_(3omperi$rfi:»eve:’fii’ed a Joint memo dated 17*

Febr;;ary.. that, the appeilant and the

tvreeptondterjt:v:4vNor2-insurance Company have agreed to

teeoeider’ ‘V~ti§’noome of the appellant at the rate of

Rs.4,am:. {tar month and dieabiiity at 30% for

tijdeterminttng the loss of future earnings of the claimant. If

the ‘income ef the appeliantctaimant is taken at

V’ , uu F§s.4.000i- per month and disability is taken to eat extent,

the total loes of future income comes to Rs.2,44,800l«~ by
(M_(“-~a~–\_r,,»«.

multiplying 30% annual loss of income of Rs.48,00Gi-
t£«,1wo|,.–. .

(i.e. Rs.*1$”%8l-) by Mu|tipiier- 17 as ageing:

Rs.1,22,4oo1- ewarded by the Ciaims Tribunai.

income @ Rs.3,ooo/- pm. disabimyioaz20%iianaiapfiiyangtr ~

the same muttipiier«~17. Thus, the c:’_i_’aiijne’r:t_”xIiéou:i§§i”f–.g,§i.j.

entitled to an additionai A”‘:..;a’fi€i the

same is rounded of and”ewei*§ded in
favour of the claimant. ‘ it i i

3. Furtherfltte ewarded a sum

of enjoyment and amenities

in future ‘iifet of Rs,’¥0,000l- towards

‘futurefirnedical exgenses’. Having regard to the nature of

in the accident, the period of

treatrnent fire extent of permanent disability

‘._euffeted,v’by ‘tine claimant, we hereby award an additional

‘ Re.30,0001- under the head ‘loss of enjoyment

amenities in his future iite’ and another sum of

4u:.”Rs.51 ,0G0l- towards ‘future medical expenses’ by taking

the expenses at the rate of Rs3.3GO1- per month or
r–f”””””‘”

4

Rs.3,800/- per annum and multiplying the

same Multiplier— 17 and after deducting

is already awarded by the Claims.’T;ib;’:/lg’.]{RA§;’3,$gg.p..¥

17=Rs.s1,2oo —Rs.10,00{Ji- = Rsl53l,2mlgl

Rs.51,00D1-).

4. Thus tam?”Vpéipriipciqntl Apf” “énhancecl
compensation awardédl favour of the
appellant» claifzlgrlt which shall
carry pa. from the date of
The sacond

resp0nx¢leV;;t+:nsur._.4=i:l%;fel:_Cp’ff:;5any shall deposit the same,

vvlthln*aight’4§véeVl§s”‘frpfn éhe date 92’ receipt of the copy of

l this apppal.

_ shall be medified accordingly. The

H l .V appépal disposed of in the above terms.

Sd/1;

Judge

%i~%

ts” Iuéqg