Karnataka High Court
Shivaramaiah T vs The Divisional Manager on 21 January, 2010
I
IN TH E HIGH COURT OF KARNATAKA AT BAN GALORE
THE HONBLE MR JUSTICE L. I\%ARAYA.NA
I')ate(i: This {he 21*' day ofJaI'"II.IaIy 2010
B E I' O R I3
M.F.A. NO.6016 /2ot5s3I'(I\./Ix/J3
BETWEEN:
SHIVARAMAIAH '1'
S/O C THIMMAIAH .
AGED ABOUT 34: f1f£;AR.s"' -- 1;'
R/AT NO 36 4T¥"i----._C:ROS_S 2T1' €.__I'-I/IAIN
RAGHAVENDRA
SRINAGAR 1 .
BANGALQRI3--50;_' ' '
5 'j.'~AvPI'E5?LLAN'I'
{By Sr:--- IéAI5'1 1;; :3fI5IuGI:m«:I\I'I' ANI) AWARD DA"I'EI') 1§.I2.2007 PASSED
V _ 'gI_I\:'~ ~IvI'vc 310.6383/2006 ON 'I'I--{E FILE OF XIX
_£iD£)i'FlONAL SCJ & MAUI', I3ANGA.LORi'<3. SCCILI7.
V' PAR'I'LY ALLOWING
COMPENSATION AND SEEZKING EINI--I.A.NCI£M}£N'I'
TH E C LAIM PEITITION
COMIHENSATION.
I'
4
FOR
OF
Ti"*ilS APPEAL COMING ON FOR ORDERS 'l'_.IflIS
DAY. 'l"}"lE£ COURT l)I¥3l,iVf3REl) "I"l'"{E3 FOLLOWING:
JUDGlVIEIN'I'
Though this matter is po§ji.ed fol'"'a'ell:21iesi('3:V1.
with consent: of the learned c:cj'i4.11'1sgelA. i'or'»1:h'e_lpaftiesfi'
the ma1:te1* is; heard finally
2. Agg3"ieved;__ by ailrarded
by the tribunal, .4 p_1feferred this
appeal for
' O Theeoiii;efiti_oh of the learned Counsel for
the appelIgin.t is the Cl'c1lfI18.i1l. was geuing
R$'.'i<.O,QGQM/-- sé{1ary.i«per month. To SE.1bSl,2lHl,l'c1l.€ the
' §1p_pel1a11f: has produced the pan card
the tribunal has taken the momliiy
salary ae'. Rs.3.000/-- which is on the lower side. He
he1é3"';'1ls<) subm3'iited tihai: in respem. of loss of amenities
cf life. nothing has been aw211"ded. The il'1jE.1jl't',(l was an
inpatient. in the h<)spii,21l for more than 3} days and
he has taken rest for n'1o1*e t'1"1:;:n six rnomhs.
"X.
*\
_'!
4. The tribunal has aw21i'(i(1r(i Coi'hpensatioi1 of
15.000/~ towards food, C()i1\~'eyai'1(:e. 1'1(:)L1i'ish.m"0.11t'.
incidental expenses etc. which is very 1<)wf.._
stated by the Doctor PW--2 that the 21pp'c'J::l21vht=. '
suffered fracture and other tihjziriies-:' -fc_1.VI"i~d.J"hV€
underwent op<:~rat,1oh twice andflhé-.~._ xvas»,é;C1hVis"ed'=-4 to V
take rest. for six it the
comperisation of T.(')'\xv\Vf';cA1I'V(ALVVivS food.
Conveyanocz, ;.,t1:1:dAA.',:'._1'j§K'(_)'_urishment is
very tow is the
subrf':.Vissiohh'rfia€1o"by'th's.._oou'nsei for the appeliariti.
for the respondent
51/1h§1’1ii£:s that theiabsence of any proof of income.
.A ‘isho i_f.tZ1″iAbLi_r1ai has taken the monthly saiary at
the rxlainiant has produced the
par: c:’é1rd’.” he has not produced any document. in
it ‘p*1’o_()f of his salary. ‘I’hereior€. cornpensation
‘jawélrded by the triburial towards pain and stafihwing is
it “just and proper. “Q
l
1
The award is a<:co1"d1'ng.1y modified by a]_.ie\_}v-iylg
the appeal in part". 'I'he responds-int.
deposit the enharlcerd <:()n1pe_nss21.t.1o:1_" u}'it}?1'.i_n "f(4)'uV1'
weeks from today.
Dvr: