High Court Karnataka High Court

Smt Gayathri W/O Annayappa vs D S Veeranjeneya S/O Lt Shankrappa on 14 December, 2010

Karnataka High Court
Smt Gayathri W/O Annayappa vs D S Veeranjeneya S/O Lt Shankrappa on 14 December, 2010
Author: B.Sreenivase Gowda


3: Tim HIGH comm or KAMATAKA AT

Lwmn Tms ‘I’I~m 14%! my <3? DEcmm;a~a,'2am{%% _

um I-iOl\l"BLIE nm…zUs'rIcE

M.F.A. No.s491_;2osfe % %

am' GAYATHEI Wit) Mmvma * V
mm: «rams – AV
RlADO)nl&.%fi.1§i_2:RA¥;_

–.EG3LL

(BY saw ~{3AVisIAG.@j;R.fiJ,..§LDV.}

—up-uvmn.

:;_~ 1:_§’ 3
8
»4_l3′.~Y”Rfi j

* JET. nammwmm, aammzm HGLBI,

B,A§§%ALORE«562 123

2 * finaumvanmpva 310 czmmmappa
3? ms

x ‘T gr mmaasaxnm, aaammm mzaxm,

” ANEKAL TALUK
RE-562 125

3 ma: ommar. msvmms co LTD

IHDIAX KUTUAL BUILQIRG
1%? FLOOR, 339.221, CUBHOH HAIR ROAD
N R QQUARE, BANGALORE-569®f2

2

REP BY 1T5 BRAHCH HAHAGER

(EYSRI: o amumaze mom mg 123,
my. Pmmaaat, mv.m12 R1 Am
R2-mmm nmlvmsm wrrm

mmmgm

ma mm: 1173 173(1) cam’ Am-inm.’ 7

comma JUDGMENT mm AWARE ~nA’1*En:31;u3;.;.i’f:£}s

PASSED 111 Law: 140.4934; 200? 012′ ma or’ mE%zs*r $

AI>I>L.J:ImE Am) nmmxta “3.§AC’I”,*-
:1), PARTLY ALLOWIHG cma-ak%%9″s’rr:1ox ma
cmwsxaanon AND 8EEImiG= Emmwcmsm or
ccmsnmnom. *2 1″

'rare APPEAL    THI3 my.
mm comer  

 

 far enhmwemmt
of  by the Tribunal.

appeal ss admitted and wfllu me

Eye learned. eounaal eppeax-mg for the

up for final dispersal.

” = For the sake ofmnwnicrace, 113$ parties are

no as they are referred ta in the claim petition

V’ irefore the Trmunnl.

4. The bricffmts ofthe cages:

3

On 15.10.2006, whxm the claimant

mm returning to Elommasandra near ,,_
a. Tam sumo vehicle bearing

3355 came in a rash %

dashed against them. at

sustained injuries. ;1.Hcncg,..::6{i:e”‘fi1§d. A petition
befcre MACT, of
Rs.3,5o,o0Q,i{, Thé her a

comensseiiéfgza intezwt at 6% p.a.

5. .. ‘ fiiapute firing
occmrreme and liability at’ the
of £>fiE$éi:’»VV1§.iif.:J’-=hic1.4::, the anly point that
in the appeal is:

H ” wmmsation awardad

% hy tIii’e..’I’zj.i}:5ur1a1 is just and reasonable er
for enhancemnnt?’

Aitezr hearing tha: learnacd ccsunaci
fer the partiw and perusing tha judment

a£1dawardc>ftheTrmun,al,Iamoft11,eviewtha1the

4

comnenamion awarded by the ‘I’rfi:1m.a1 is not

rcasenablc, it is on than lower side

required to be enhanaad.

7′. The claimant has
a 5th ribs right side. % the

claimant are E-x.P~
19, mp-39,
X–rays by eral evidence
at’ tl1§__ were mmined as

Pws-35}

‘wig. PW-4, the dector who
mama :’: t.. 13.w steam that mm is

mzfifixent 01:’ 25.44396 In ma right lwmi
.’1;I1«:2sr;ez;§ _’a.:*::=sAi:”‘1’ight upper limb and 10.09205 to the
AA 8;: Considering the nature of injuries,

_ awarded by the ‘I’ribuna1 towards mm
‘”énéaufi’edng’iaa21thelm9°crs%d¢andithd%vedt9

5

be enhanced by another m.5,wc3/-

_ Rs.25,000[ -» under £113 head.

9. The cmmam has ‘;ii*ddu4 a§.ad ” 1

for Rs.13,iGG/-. she

pericad at 14 days i.e., &cm:%_22.1u;o5«k%tc;%96511.95 in

am Heapim, the mmm of
ingurm and_<1m-a.tian Ru.1a,1ooI-
awarded 'medical and
incidt;::§ a€1*w.. flower am and it is
deseived by anether ms.1,mo/- and I
award this head.

%% . claims ts be a. housewife. Her

at m.3,0mf-p.m. The nature 91′

81% A at that she must have been under rest

for 9. period of 3 months and therefcre

af m.9,am1- is azsvarclad towards ‘low at’

‘ ‘inccmc during laid up period’,

§
§
E
3

6

11. PW-4, the doctor wha treatcd

has stated that then: is permanent

% 25.-+43% to the right hemi
limb and 10.69296 to the %
thax the same would mi hart?’

future earning, she, czrxngiivexxsatian
under tlw head -mg. N ,
doctor and an
amaunt eai’ aha has to
u§;%m§.15,m0/– awarded by
the of amenitiw’ is an thc lower
sid¢–a:rAxnr:1 ‘i’t to be enhanced by another

m.ao,ooo;. under this

Thus, the clraumz is enmxed far the

” IT cempe::1sa?:iam-

F a.) Pain and sufieflng -» Ra.25,t30€3

13) Medical as incidental expenses – Rs.i2G,000
c} Loss of inwme during

laid up period — $9,000

d) Leas af amcnitics ~–~ Rs.3t},000

-.u..<m—–..—.-..»¢um.—us.—–

wrap – m.s4-,o9o

uuuuu Itnwudnlw-nu-nccndtdt

13. Aamrdingly, the appeal B

me juamam and award pamd by the;

modified to the extent stateé

claimwt is exmtled fir at ::,»:;{f ‘

ns.s4.oooI- as against m§a.1%m}»~ Vavvazy z1m f%

Tribunal with irxtergat
compenmion of V .. ;}en;ndeci 01’ to

of claim pctitian till 1221::
date

14- Thaw company is directed to

and co n amount together

véiizh i;”1te::Eé§t within two» months from tha data of

‘ ” ” ‘T 1 4.” ‘ — raer;§ ei;§t”‘§$f a copy at’ this judment.

15. Out ofthc enhnfi mmcnsamion, 59% of

that: amount with p tc interest is ordered to

beinmwdinmeddepcsitinmenama efclaimmin