High Court Karnataka High Court

Sri B T Krishnappa vs Sri Christian Karner on 20 July, 2009

Karnataka High Court
Sri B T Krishnappa vs Sri Christian Karner on 20 July, 2009
Author: N.Ananda
I

IN THE HIGH COURT OF' KARNATAKA AT BANGAL¢§§E_

DATED TI-HS THE 20TH DAY OF  % f% : _

BEFORE 

TE-IE HOWBLE MR. JUs'£:C£:.né,231§.A1éi'IjA- :'  f; A ; T 7

M.F.A.NC_).25Q_-_QF QC-::s8!Mvf;%     %

BETWEEN:

1.sRIBTKR1;sH1§A'PE-AV ' 
3/0 THIMMARA¥A--9a§, ._  _
AGED 51 YRS, s:_a<'::c:rs:1";.» _ 
Rfi3sANcA¥rAxEgL_»'
PRIYANKA NmA_R  .

SE EGE,NAHA_LL1'j,' .  ., '= '

K R PURAM,_     
BANGALORE "   ._  APPELLANT

{By S: SURESHAAm;A1*%5R,':A:3v0cATE)

     KARNER
":3/*0' JOSEPH KARNER

F?/O'NO.E~'?L1'j_4,'18TH MN, 39'¥"H CROSS
4'§'§~'i« .,BL{}CI§_. «JAYANAGAR

 BANG.ALO_RE

., 2. mm :5Iv1sIoNAL MANAGER
 = _'FH»E ummm INSURANCE (:0 mt;
_  I-50.1014, MITHRA TOWER

KA QT!-¥I IRIRA MAGAR

  -~v-BANGALORE  RESPONDENTS

(By Sri. L SREEKANTA RAG FOR’ R2:

N{‘)’I’IC¥<'. 'PO F31 1'}¥SPF2NS¥€,I'} WVFH}

MFA FILED U/S 173(1) OF' MV ACT,
.11 IFEGRMEBH' mm AWARD mrmm 2:r.£)?/.200'? PASERDA M
30.2523/2095 ore THE FILE cm 7TH ADEaI'I'IQNAL 3.01305 as K
MANIBER, MACT, BANGALORE, SCCH-3, FAME.'-.T'ALmwV:NG '
THE CLAIM pmmore FOR comssusxrzosq A1'-ED"«SE,EK1'NG'.
ENIIANCEMENTOF{10MPENSA'I'lON:, ' 'V

This appeal, r:omingim._fnr ft;-:_.éi"inVg,= tiie
Court, delivered the foflowingg

"F % %
This is a claiméafi-ifs of

compensation; ' t *

2. W36 on the ismres of

negiigence immrance mmpany have not

been 0.ai’ic:dM _inf.0. V(;tI’e:~§tfi0n either by the insurer or

V. ‘_ ‘Ifhef9<éfnIf¢_,___they need not he reconsidered.

3,} 'Ef:5§$m_he,ard Smtstmitha, learned counsel for

€:!a'i':hafit'.V- a__nfi Sri.Sreekam'a Ran, leamed cmmsel for

_ ins11'u7a€1g:e company.

4. As per the medical records and of

– Ur.S.Rajanm, claimant had sziffemd compound

fmcturegof iaflt tibia and fibula. ‘He was m=~.at:=:d in
V

Bowring hospital. Fractures were tvchxced by open

“M 5/’~””d:’~ x

any provision for “fiatnre mediral exgzernditt-ii1§”.,.

Therefore, I modify the award as follows; M ‘

1) Pain and sufferings j;

2) Loss of amenities

3) Loss of earnings during 18,000

4) Futlrre loss of iv ” ‘ : Rs.86,00f)

5) Medical ex[xmses,:iébi:t’§£§,r§mgic:, V A.
nourishment &g1;ransportafic11Aé:.:psn§?cs : Rs. 5,000

5) m:n:m§’me:%iiicéiii’ex;5§ei?;;i§fi–:ig : Rs. I0 000

ii ff”-»::” Rs. i,89,()f){)

T}f’1.f2VVC]aii1I§!I}t_’ie§ entitled to total compensation of

‘ i?’s.’.i,si9;0§i<3]'…_

'' . H resllit, I pass the following:

Tiie appeal is accepiied in part. The impugned

Aiawéivd is modified, mmpensafinn of f?:’s.l,5S,00(‘)/–

H awavded Hy the fribllnal is etnhancrxi to Rs. l,89,{‘Jf){}j-

with interest at 6% per anmrm from the date of petition

til} the date of realisation. The imp: ‘

regards 6Ht and invesnn-c~:m;»-is V’
The parties are directed to ui)e.:§r_fih<=:iI*'r:;is:1'.s… "

" ~ZSur3.9é9.