Karnataka High Court
Smt Vishalakshi Shedthy vs Bazil D’Souza on 27 February, 2009
IN THE HIGH COURT OF KARNATAKA A1' BA1~:1:;§ALf4;.éi' é "
DATED 'm1s THE 27TH DAY oF.<FEBRUfigféifi
PRESENT °
THE HONBLE MR..;Us'r1'C VE"'"~V.GOPA;,A
ANI3_... " L .' ;
THE HOPPBLE m§'':>r;;:%*--
33 YEARS,__Wj'~QV'SU5DHIRf
R/G NAV{)UM;3.N;¥1, HERIKUDRU O"F""'
ANAGALLI VI--i.LA€;ijE, ' %
KUNDAPVURA 'I'ALUi<Z ' "
UDUPI DESTRICT ,_ ' .. APPELLANT
(By srzimrné A.A NAN::§'A SHE'I""m NRAJASHEKAR 81'.
- 7.5.3.3;-xN_g, ADVOCAEES)
2 .. B;";Zh;.{}*.SOI}Z§§
as/':3 r:AyMo';\m;=u'souzA
R1K:;~:.HAw- G.'W=NER~CUM~DRIVER
4 two MOGDALAKATTE, KUNDAPURA TALUK
" Upupi MSTRICT
'- NATIONAL INSURANCE COMPANY LTD.
w- KUNBAPURA BRANCH OFFICE
KUNDAPURA,
BY ITS BRANCH MANAGER
uuum i)iS'I'iGE"(s:»2:D':~J,.}A.as
MEMBER, ADDL. MACT, KUNDAPURA; PARTLY ALLO'$I_ING,THE 1
CLAIM PETITION FOR coMPr:N;3A'r§0;s;~' 3; SEEIQL-1§<3:1.T_*
ENHANCEMENTOF COMPENSATION. ' * " - = '
This appeai coming on for sion {his day,
deiivered the following: T ' I
This is a --"'f<j$1~' *».:§x1'7i1anccmcnt of
compensation. é '
2. medical evidence,
c1aiman;;.._ha:i' L' ' izijuxics: --
1. 11 to V1.
, ' 2 Abm$i6n. ¢§1ig thé posterior aspect of left elbow.
«injury on the abdomen with splccnic tear.
._ evidence of PW3-Dr. Rajagopal Shenoy,
V VV _ cvcfi""ai'te1*'Cei1ip1cte treatment, claimant cannot hear Weight
H " iZ)uc to removal of splcchlclaimant is susceptible
" , infecfion.
5/
3. The claimant was aged about 33 years at the time of
accident The Tfibunal has awanicd compensation of
FEs.S€},8{)0/ -- under following heads-
?/\'i 6*
the: claimant at Rs.3,000/- per month. Thus, lgssfif _& V'
capacity and loss of future camings
Therefom, We modify the co1x1pcnsé:ti(:}i1V_A. 1:23?" 'V
Tribunal as follmvs:- V 4' V . V 2
1. Pain 85 sufi'cri11g V Rs? ""30;{5x)o/--
1;. Loss ofamcnitzirzs 30,000/--
III. Medical 24,000]-
rv. Future mgdisag :Rs. 25,009]-
V. ,-.at§1;:ndant
Charges * " -- : Rs. 10,000/--
vr. Loss aifegaz-ni:1gVV¢-cg-aé:a;xafjJ6aa.1oss of future
Ea1'n;ingsF * " AA = V : Rs. 132,800/--
saampcnsafion : Rs.2,91,800/--
V VA above, we pass the ii'.)1loW1'ng:--
ORDER
Tbs appeal is accepted in part. The irnpugncd awani is
~ Compensation of Rs.50,800/- awanicd by the
is enhanced ta Rs.2,91,800/– with intcmst at 6%
axmum 13013; that date of pctifion tiil the date of
realisation. The insurance company shail deposit the
T\,” f k E z~
enhanced conapensation with the Txibunal §V§t£é§CS”
from the date of modified award.
SNN