High Court Karnataka High Court

Sri Basavaraju vs The Managing Director Kerala … on 2 July, 2008

Karnataka High Court
Sri Basavaraju vs The Managing Director Kerala … on 2 July, 2008
Author: Anand Byrareddy


1
IN THE Hi6}-i COU’R’1′ (V)? KARNA’l’AK.A AT BAN GALORE

i)A”i’ED THIS THE 2ND DAY OF J’UL”1′ 2068
BEFORE:

‘1’}iEH()N’}3L}*3 MR, 5us’1’£P}2:AL, No. 10793 _2:’F%; _

}5Ei’1’WE1}3;N :

Sri. Bamavaéraju, 30 warts

SE9 C-hikkagavaiah

Resident of Kysapum

Viiiage, Iotaga.I Hobli _

Raman.ag:ara2I: Tahzk V VA ; V.

Bangakare Rural District ” APPELLANT

(By Shri, Kt S}.ia’z1ii{}:1jz{j;”.zf’i£.i’§§.ij3cait:}

V’ 3 ‘ A’ ….. .. V

i M .f)irccl.ur

. K_.§¢:*.ai’a Stat¢:{R~;:”ad
‘ far: !i}?)’t.}’f’l~C~£.§V’l’p£}!’£iii£3l1
R?e’:§3{e~sent::&i by its
Di 3t’ricf1.Tran spnrt (‘)f’§’icer

A * Sulihiii”: Baihcry
‘_ .v_I<:e';7a1a Stairs

. 2!? Sri- A. Abdu} R6}-mnmn

Maghr, S/13 Tharwaji
Rcsidcmi, mi'
Karuvalzihmzrehi Post

Kuddavafii, Caiicut
Kerala State

3. Dévisitmai Mamlgtzr
%Nati{>na3 Insuranca
Cm’r1pa.1″1),: I.,i1’r1itc:c3
Repreaemed by Rs
fiivisénn Manager
No. 9] 1, Pccnya ¥}ivi:~;ic)n

Dasappa Cempiex a
la’ Fioor, T. Dasarahai§–é.__ _ ”

Feenya, Bangaiare ‘ I}1ESP(}NDEN’I”S

(Shri. B. C. S}”1’i:\/:{::innt: Elia” Shri. A, M.
Venkatesh, Ad’mc:{i¢_._~_ fmf « Re§p0:;é§:3t Netagfi, Shri. A. Smnitm,
Advocate fbf Re;;§3<)fidents'7*»ijm,'3-.41)

».*~a. =V*¢$*§$ ;

Agpcai its flied ut’:£3£:r Seuimzz
173(1) 9? tin: I”:+,’I£3t(;~1′ i{ei1.i§;_?§;es Act against the judgemam and
award — dated M…,08;2{}06-pz-.L-sscd in MVC.N’¢>.72?f20{)1 cm the flit:

.–_f E3 Pfinsipal ” “£Z’i§%§1′.V§udge (Senier Divisicm} and Member
V Agidi’ii()1m.i Miyiur Auuidcn.i:; Ci:«Jinm Tribu:’1.ai. RamanagL~:raIr1,
p-.:1rtI§,:.al-!.Qwi:1gth.e claim petition for cmnpensa.ti0n and etc.

coming am. fin? hearing ibis day’, 131:: Court
deii’;>'<$red§' the f!.Imvi11g: -«

JUD(H\r’1E,N”l’

Heard the: C0uns<::i fin' Ehc appcihml and the rtsspumiczrai.

" H2'; The apptfiizmi £5 said to ixavt: 'mun héi by a bus ¥}c:l<x:'2g,'i11g in

£316: ¥'c3pt1n£.3t.:n.i,, as :1 rézwii uf wvlwiuh he haxi .w§Yc.~_:r:_::d izwjzsrics and

6'

3

‘mad undcrgtams m::.ui.rncni, fin” the sanlu. Even aihir irttz-::.,§.;Vfi~::’;_;i the

appcllarli su3i,ai.ncd pcrnmneni disabilily which vgs.:.%g~; .5′..’¢’.*5i’.;*;fif’i§-.-‘.s’._t:.::L§…i_.i,’}’.V

the pariicuiar limb ai. 65% by the I’T}t$(.1iUs’.:l1’pT3Ql;i.§'(V¥i£éfiV’»&.¥;€’i’Li:’iAiV ve;_:1>u;V’ ~

zxlrsu assessed ihai them: was whale buiiy d5_$aEji1£iTy”. R) ..i}”::.~=« tn:-%,L’£’czI_11i7s.>.i”

32.5% by 333:: mcdéca} pr;.~u:1iii¢.:£n::_f;’~.._On {E133 ‘oasis-,-‘._, Vfi:1V锑ap§)cila.n’i’

had appmatzheci the §\IIu£c>z-“– .Ax:s:ici.r;::’ii.;~;. ‘Qz’1Vi’1’»11_:~; Tr’%fiBu’:.’ea!~fhercérrailcr

resftsrrcd in as ‘fiat: Tribunzzxi’ iiiz” ‘bré;véiy_} “i’§:$1_i¢g§:3§npe::1saii(>:;. T316

Tribunal hav%:;g.–:&:”‘;ar&;§d Vwéih i1’1k:rct-:1, the

appeiiarji ..§§.1::’§'(,3¥’.\g§url;W seeking tsnhazmcmelwi nf

cun1ptm:;a§i:m.

3. fhc (L34£’ri::} sci_.él.)f’*.ili’e’ afwtiiizmi would suhmii lhai {he

,,%;4ppé:§i..”§,z;{“–};;.;a;»g.éagtxiA3’5″eind :;1bit:–b0diud at {he iinie mi” acuicitzni.

AS 1*t3:;.1fii.._Ac.>i’ iVfis:_i~njurics, the disability of’ fin: iirnb iii assessed ai

65%”-…__ :.;1ix1(lii,ic3;1 of the same is aitsu (it:l.criz.1raE,.i:2g;, in §.1″}£;lL 131::

‘ §;4.+,rg:¢z1iag€:. uf disability assessed wiii pumgrcssivsiy irwrtzatm and

the Incdiual przcnzlfiityncr hats asmxsed the disahiiiiy in the

“Whale bndy 21%, 32.5%. Fmzzn this is in variazwe wiih the

5

5?;

cmablishtsd 1’1t}I’l11S as in the: percentage ¢)i’di.~;aAbiiil_\/ to ihr.::–._wh(a1t:

budy. The [hut ihai. {here is wastage and :i}1(1T[£3ni¥’ig’..1._..)_ 4§:’flit;’}iVi’i’t3Q-,

apafi fwm dc.~:icri0ra¥.i.t.m, the asst::ssm<~:11i. of Elm (i'i.sabi}'i'1y'iwihe 7

whale beaiy in in smitzr and ih_1*::,’iMi1c T’:’ib:m_ai-: ‘w-..{;.~;’«%.:V:.V§:§*ri):’ if}

pmuccding to adopt lhti parccnmgc ()iV;’–:,§:;;%§:si.:iiii..},giii. ”

adapting {ha iIIK.’«()ITEt$ 4:)? {he £;im{}”.{;£’i4.;””‘§’3:%_V.’l’I5″§§ _ at §.}}{}l.lgi’} the:

uucidcrzi. was oi.’ the war ‘2Q§’31 and i..!z.<::' ac}'i;mi was cmmin. I1'I0¥'6

tium R:s.§{){A}r'– pm" dzay, iismiczd t+1.sbsi:;mi.iai

amm.u:1i £31'ii{3'z:3.§#£*:11sa'ii';£S:'a,"'T 31:: Ce1_iiz'i':§t:E wuuid I.hc:r4::iE.);"e mbmii ii"
the 1;)'-::I"£:tmiz:Lgt: of vdi:=§_{z~§}_i_I§'i.y'"'i»2~; «m,E<cn at 32.5% :;n1d fiat; wagtt its

iakcn ;si.}<:a:;i, a.ppc¥i:-,mi w;ati{§;2 £{)Wfll.’di*.i disabiiity. He wuuki i”ur£hc::I’

:;uhri’:ii §v§3 §ri.vbiixé’-£;t;ppelEa.11i was an in–pai.i.c:11t ii}? 37 days. On

aucowét 91″}:-i:§*”igrlwmnce and want :aE'(i17}igc:m:»:.:} i..’m;: a;3p::I_lani was

_i1;.xi,i1_t a pmsiiiurs In nmmiain. the him; amt} cici::a,ii:~’. nfftyihcsr c:xpc:n:es::~;

.’ .i:§:.:.::.i’§hi_’t§ had im:urrc:+;pc:2’1dii,::rt: {hat was

iticunad inwards Im:diu:c.ti care and i._h¢_: Triimnui haw prsscccaicsi in

Z

5
award. a. nmmizmi amount uf R:~:.§5,G{}0;’- urwards. nlmiical

expenses. This requires to has enhanced .~mb.~;la,1’1iiafiy having

regard in the ihut ihat he was in-paiiicni For 37 days angi–haai in

umiargo Ihriher ireainicnl fin’ msvtzrai n1<.mii3.s' and .t&,.}.3§'s i':j¢T §.£S'::il'

wouid inLiiL:ai.t: Hm minim: <.1£'n1::diua.i cxpczzmiiiurc.

Furihcr, in.~:0i'ar as the 105:; 01' £1II]t}I}_iEiti':i axe': 4S_.I;(}v¥T1_£»i't.'1TiZ!§$d',,V:A mi:

Tribunai has awardad uniy Rs.29.,4O{}{}.5-"'._ wfrliuh gzgain (H1 VI.§1¢ ;

iowtzr sides, having regard in ihc: oi."§ii:::;£bil5§£.y. } Sinus the

Tri.buna} 2.ha3 'aizsaj 'a:d4,}4p§s.j;<}'"<;;."'h::w£:r percentage oi' di.$ability, the
rsamc 113:; £:_i"i:4.~;én}1arme<}_ Sisbs-éaniiaiiy.

Cc§un$c}""zv(3'u_iai i':.nrih::r submit {hat fiat': appttllani wouid

"-_1rt.::;Lkirt; i'.=.1_rii2¢1=..1i1¢:£_iica} alicnliun and amount -;.)i"Rs.} 5000z'– is on

the iower siéizé; The .~.;2.u11c has {o be ¢.m?:aI1ccd. Ht: wouid furiiwi"

'Vrgiblnii. £}f1;;i.i;.(.)n acmrunt of disability? the a:tppe:¥l:~.ml's prcmpccis mi'

'si_mr_z*i2i"A;c are Lima and lhcrcihre, wuuld sunk an award mi.'

2 c()'_fi1pc11:sa.lé£Jn towards ivss o_i'{:::z:*riag,t: prus}..x:cis. He; would aiso

~ 'snmim i;..§.%_.:.r2.£ apart. from ;im:d§.9aI €X.I)enSBS; {here Wtiftfi <)i.33tf::'

g, .

Rs.€SQf- at; ihc daiiy incunutz Hi’ the appeal}:-xnlé was WifiT::{‘}~£.#i ‘-.iT%i:i-Ski.

Hence, ihc qumsiitm ui’c.mI1an.uc1’ncnid1}<::-; ms: ari.~.;c..– *

Ilistafar as the oihcr heads uI'L;lu =i__1n 2:-rs:_(%.a3I*::.;cérz}ei-3, '§*=.Vc::'-.._\_f\:1=*,=:,v:T-'.43

proini nut that it :mbsianl.ia.3 sum»1.)-E.7__Rs.35',.()(§E3«'– h;1$§"'ns§2s:%.1}Ha\«a?a.r'dc:iV *

inwards pain and SLliY§3I'i¥1g,. wr%).:§;"Eti:;:;;€;'nVA1} ét,*11:s:;;i.c any
sham, {iii} under ihc hcani claim £w:~.:rd:e
Intzdicai t:X.p(::i}S63$’ “{g}éiit5I”i€:1i. It was
Lilxiimunaic iv.a§’. lint; in pmduutzz any

1nait.:ria¥I. T}_ri:~: Aififgé’-‘*i£3;-;§i7d(.§¢z;§”n:__ai.–cézaifie the zmptzfiani, £0 ciaim any

highczr ammsuzfgt (.)§’V”cnfi’3}_;)e:11’S’2;{ion. In any event, the TI”i¥)mIai

ha»*i11g;A g:”aI1l.t:d’ “}3i’R2-;.i5,0()Oz”- mwards Fuiurc 1″m:dic:».,t¥

expcfitses z§};’1;§33r t;un1pe11s:c1lr::s the apptslianl inwards; any

‘.Vcxpc1A1d£.iu’z”-g: that ht: may have, incurred even mmsidcring the

injury has has suH.}:1’cd. The Lziaim inwards fuss oi’ im:(.m1c

wurfiloss mi’ amenities and 11.32.42; oi’ n1a.r’riagt: prmspccis art: ail nut

V’ [enable as ihts Tribunal has in faclé awarded reams under these

Z7

10

a¢}£i¥E.iu11al sum mi’ R:«r.,3£”30{}f—§ 11: ad}, iht: apjmmmi weizfld he

cniiiied to a, iota} addiiitma} c(>1npcn.sai.i.nn t3ifRs.62,623_(‘¥-.:VV’V’ ~

6. Accurdingly, the appmsi is aiiuwed.

cniiiled in addii.i01mi c¢)mpc:n:sz::iit)z: c,).$7;Rs.62;(323g’– Eiviih ‘i’.”1,i§i,’.;f_I’£5’§’T:j,

6% ihayzz iht: dais 0i’i.h<:: awaérd. .