High Court Karnataka High Court

Sri C K Zacharias vs Sri Chipalonkar Ketaki H on 4 November, 2010

Karnataka High Court
Sri C K Zacharias vs Sri Chipalonkar Ketaki H on 4 November, 2010
Author: B.Sreenivase Gowda
IN me: man COURT 01? KARNATAKA AT BANGALORE

DATED ms um 411-2 mm 01? EGVENBER 

BEFGE

THE I~IC}E'BLl'3 1\riR.JUS'1'I{':E B.sREEnN.as+$--T  

1'v&.F,A. NC). 9880/2z:é8 i:«i\:Q3   

 

SE} C K ZA 

5/0 3m.C.V.KQ ,

mm ABDITI' «:3 arm,  

mama REm:rBt:n¢D11is:;~,"%~-- _ 3- . "  
9T.[i C3033, IMAIH,    _
$Y3m- K T '5=."'«'-"5='"'*~313~'*"~;E'_'4'*'3.'s  31$'?-A-3 .

1.

Sm camaxsxman mm 3
xmax, ”

— 15! E998. FURVA Hfi£’2?HT3,
« _ B.%1§’H’ERC§»H_.&’fI1% was man,
” HE.é’.R’J.»11RFsGA.R Manon,

2. A GEHERAL mstmmcs as
$0.3, KSCLEF BUILDING,
SR1′: FTDOR, 3m EIDCK,

AA :,CUI€’%HWGHAB£ man,

V A fiéfsm. an EA s’w;mY,Anv.m1z R2

_ maaamns-52
31′ ms MMAGER

R%I'(‘5flD%’I’$

H{‘}’1’ICK T0 R2 DEP@’SE]3 WITH)

{EH3 lfifi IS FILED U13 173(1) GP MV ACT AGAHST TEE
Jllfifififl-T AND AWARD DATED: 20.6.2903 PASSED IR MVC

– 2 _
HG. 30931209? on TEE FILE £31? ma vmmnn. men, CGURT
mi’ maALL cavsm, Amman, Ma.C’£’~3, wmommm
mucmwm, §CCH.HG.8), mm? Azzmwma ma:

Pafrrnoa ma COMP°mi&A’fiG!i mm 33332319 V

OF COEEPESATIOH.

mm APPEAL came can ”

1215?, ‘ms cmzmr namvsxmzzs ma ‘ V

JUQ§§ERT

ma apmm as by the Shim-enha1. A :0; k

compensation awarded’:’i:sy_

W 3% ,§% :: \’,,,§:\

Ft.5r”‘tif§3e3″isaI’§e ;3:f comaerxiemze, the parties are

3% J%%I;§ are warm-ed tee in the clann” pemion

2.

4″. The brieffacm fifths case:

* 121 3l200′?’, w’I’m3:1 tlm clamaant was plying on

mmzar cycle an 1% fleet mafi, K::r%gala, EDA

‘ :’ CiompIex, a car bearitg rwkwafion No. KA-0%-MB-425

aamekxamshaxfinegligemmarzneraxxddaatm

gj,

-3-
against Em nmtnr cyeic. As a rwult, he fell dawn and

sustained injmtm. Hence, he fiks.-d a claim

hefcrre the MACT, seeking
P2a.5,m;m;-. The Trihurm]_…».mmn_iadM'”‘ _1:r:E§ffi a-V: k

oempezisatinn or Ra.1,30,0(}O]=~ %§.z&ikk%.5§i.%§A

5. as there is
af accident, tmgligeame at’ me:

°EWhW’ “B”**¥ 19} 5501′ my

awardad by the
rmenabis or dam it
V . «:§affl¥}j’f::~§*
the lcarm mama} agfirng

pseruaizg thejxtdixn and award of

I am erf the am” that the cczvapematian

% %.’s:§t?*aa..r’dum.:I. by the Tribunal E notjuast and momma, *3 73

the Iowa! aside: and heme it is requaxfl to be

-4-

7. The clamxant has sustained than feflowing

injuring :~–

3.} mm mesa-a1 adema winch is

natum

Th: sustained by ma4c1a%%m’

fwm the waurui cemm 1:2 E’=¥§*”:.5: ‘-‘-‘*~’1’%1’*35’% % ‘¥*1..E.=:5.P~%

7, ms amt Exp-10, %::2.1>. CT
Scan with report Vera} mum
of the claknarn; as P’Wa.
1 and 2 wha mm trim
is werking
memory. 33 objects am there is

cf 29% m the whoze body and

._ Vwould lead 159 loss at’ earning’ of atleaat

Ctsnsidering the nature :31′ fiuries,

%% Rs;3o%?,0oe/- awmaaa by the: Tribunai towards ‘path am

.,’4’4:.’~su%’%q’ isjust and proper ard there $5 an warm for

mharzcemmt undm tlfm ma.
gf,

,5…

R as Rs.17,800!- awarfiec}. by the Tribtmal

towards mm ‘ is med 3:: the

produced by the c1a%1%t, there is no

13. The claimant was

pemd sf 7 days in St. 55131; IV*’£oa1iaita1,”.:v”B:§;;ga1r§E1-e.v
Camidering the durajtisn cf: « –
awardaei by the u cxpearmaa’

such as attaxfiaut

c-hargm5’r._:is there ‘at m acepm for

clalms ts have been

by running a Chmkm amt Fish stall.

% Bu:’%T%:m% mt mahhéahw by p:maum”ng any

the awew of pmef cf ixwome, ma

.« assessing 1473 irwma at Rs.3¥8%[– pm. and

the pmiad cf trmtmnt as 3 months, has

fly awarded Ra.9.00Bf- awards 1&5 of 113%’ me

$5

_a..

dusrw zm up miod. ‘IE same fijust am

fima *3 1:19 amps: Er

12. cansadm’ ~’ the

demo: and an amannt at mm V.

the mama: has an    E53,
xs.2:s,owI- awaxsaecz    X  is just

13.   4»? ycars at the

grmp at.1~”£s..3,G00;-» pm.
PW-2,:. sang the czaimm has Btatali

Nhtsr’ of 29% m the wme may and

wank} be game: 15%. So, ma

‘sf I

– – *3 zzmidmeé as 15%” agaimt 13%

by was *1′;-mm; mmfm, rm ‘kaaa of

mm’ wnrim amt m !.I.7§,2®-,l- (31393 at

VT ‘3: 12 x 3.3) me? it is awarflrexzi as 5mm’ ‘5

%% % ” :&s.éa,:m1– awaréeé hr the Tfibuxmi.

fig”

-7″

14. Thus, the elaimnt is antitied far the

fiofiowirg compemeatic::1:–

a) Fair: and sufibrim ~ Rs. ~« _.__

1)) Medical mtpenme – Rs. 1’1’/_’,.8<I-fin' * . 4_
Inciriemml expezm – " "

G)
:1) Loss czf incmme during

m up period Ak

0) L933 ofamenitim Ra. 25,C}€)t}f#-,_ ‘

f) Loss nffuttxre irmme ~ Ra,

15. Aamra:xag1y,*.;1age j:.mppe.a’ _ 1_ in part.

The ‘I”ri*=1ma3 is

mndfi’1¢&’ in abave. Rim clamz’ t

is £01′ cdjzxpensation of E§.3.,B’!’,0fl0I- as

awarded by the Tribunal with

__t an the muhafi mmpmasatian Cif

-> mm tha date or claim’ petitien an tm date

L
The Inauranw Company is an-m tea to

VT the enhai cam@mat3’on awunt together

3?