" ' : With}
EN TEIE HIGH COURT OF KARNATAKA AT BANCxALOR.E)
DATED THIS THE 03*") DAY OF FEBRUARY 201
BEFORE'.
THE HONBLEL MRJUSTECE N.ANAN'r;'g§
M.F.A. No.5377/2909 {M1351 M
BETVVEIEN:
Sri.D.'§'.Babu
8/ o Dodda 'Ihimma.n.11a
Aged about 21 Years
Gopalanahafli Village
Chaliakere '1" aluk
Chitradurga Districi
Now R/at C/o Kiran
No.20. 11 Cross. IE4_1\/13111
Near C.M.C. Ol."fi'ce";__.' _ ..
Bon1rnanak1a}1i, "Ba1igai'or(e." _
{By Sri.Sh11fi-ad.\f;'C§haSéri..
AND: ._ --
1.
R.M1é:a1i_ _ V _
S/ o B.M_.Ie_I”;-._l.\}l!{\.C’l1
3. Conn of Small Causes, pa1″i.ly allowing the (§If:1_.i.¥.”J.1_”f){?L’}ElV{3]’]”fbf’
compensatioré and seekzirlg enhaneemer1{ of coInper1:$.atéE):<:.ff~ ~-
The appeal coming on for hearing thi–¢:»..d}»:y,'V"§l2e–ACouft.
delivered the followizlg:
JUDGrn§_l_§I
This is a claimanffs,_éippeal.”fer’ enijalfieelrhent of’
compensation.
2. I have heardv_v:’S1fi.Sh:ipé{d “V;’.:3l1astri, learned
counsel f()r_” 4Clai rnaVi1t eihdéel =S19i.uM;’S.S1″iram, learned
counsel fdr’VVins’t3:1fari’t:e «eeféipefiy.
a accident, the claimant had
suffered uf0–l1ow*i1jg.’
a] injVi1r=’=’-to the right upper and lower limbs
.VeXpo’ei1:g”L1nder lying muscle and bone and severe
‘ ecm_t’emi1fi’a:_i(;–n of the wounds.
bl of right humerus.
«V C) F 1:a::fu1feVof medial mallelous of right ankle.
Vascij’1ar injury to the right upper limb
ll ‘R.:«1d1’al nerve 1’njur_y to the right upper limb.
.3 =
E .
., :f’.;::,7ém, ‘V ::?m in –
IimbV,.§§eVars ugly’ Ther
There is fusion of right elbow 3’01’
1′) Fra.et.u1*e shafi. ofrig}’1t. femer
4. The elairrlant was treated in SPAR
‘ iémsgiif-:a’j’.s _
The fracture was reduced by open:”red–i1’eti’e-r1’¥.Var1d
internal fixation. The skin vv:§;:._s g§r’af1’iedo».on”tthe
area. During
from 26.05.2007 to 19.07′.2u00_f/w__a11d” ‘c{11.ri11Lg; second
admission, he was 24.10.2008 to
04.11.2008. Asper claimant had
spent 21 surrliof 1.1-43/9. :.fvAs_ her the evidence of
PW.2 m~ of eiaimant marked
as per limb and right lower limb
of the c:IaAi’1’2:1e111j Eire “deformed state. The right “upper
e is loss of muscleééon the
V
nt. The
also right: fore arm are thin.
j 5… right lower limb of the Claimant is in a
the first admission,’-h_e wasa1%;.”i’.e..s¢{1:ieI1t”
1
2
{*4
4-‘–4 .
IV Attendant charges in entire life ~
{V A «Loss of future income ~
ankle 30111.11. and rleglzaviilg injury c)f1′.l1e right: l0we’:f_l_imb’
There is loss of muscles of right: lower limb. eilizhetje
are ugly scars on riglat upper and lower lirrl’«blf’1?Qn1l’wh’ere
the skin was taken for graft1’11g;’
aforestated.
aged about 19 years and Sl’L~l.lI:§’ii:»1iI”}1’Il.1’gl” work.
Consequent to injurizeg hisullright upper
and lower limb have useless.
The clajmanj, of accident.
The affect his marital
l3r()SP§’-‘C:ts;’ ” 1 .. fl
6. lTh_e” Tri’b_Lr;r2lai awarded compensation of
RS.7&3,000/–l.lt}1*2¢:l§;T;f_f;)llOWifig heads:
Rs.50,000
Rs.25,000
Rs.25,000
Rs.25,000
Rs.3.2’4,000
_V Pa1’I’;.ar;dv s_uffer1’ngs »«
If 1,o:;g;<n{ a;'1'£le:'1ities ~
III A Phj,/'sieall disability W
At: the time of a(:(i4ide1'2::, the:vc:Alai'manI3; xvas–;
VI Medical expenses ~ Rs.2,_7_4,000
VII Incidental expenses ~
'I'ota.l »
Out of the total Compezisatjon aw'a"rd'eld,. suymgofl ' .
RS2, 74,000,' ~ was awarded " i tows:
expenditure.
7. On hearing. parties and
after going through physically
seeing the I am of the
awarded by the
Tribu:,f1al t,lA1’l{_i€IfV 3’4the._’l”‘h,ea.d.’ ‘loss of amenities and
enjoyr11e:1_t”of life’ g$:1.,j1’o”x}ver side; so also, under the
head’ “loss o»f,yearni’:r1g capacity and future loss of
‘”earf1jr1g”s’. _”Ph_e Tribunal has not awarded compensation
“tin-lder ‘loss of earning during laidup period’.
The”-con#1:j)er1′;sation awarded by the Tribunal under other
5
6
8. As already st’:a1’ed_. the elaimant. was stisigaiixing
by manual. work. The consequent to the ac:ti”ci’e.’iflt.,.V’vv3r1.is
right upper limb and lower limb have
functionally useless. Tl1ere–fe’1’e–,.A I-‘_ d..etjern_:in’e7«’ the
permanent physical disability §’is«’a_g{iis ldo-,3ls”of’~ ea1*r:ing..
capacity at 70% and It earnings of
claimant. as Rs.3.0QO.per ;é;1’ci11th:. ;l’h_us, elaiinant would
be entitled for compensz1t’i0n»vefVRsgl4,AA53€E300/~ {Rs.3,000
X12 x18 x O._70)_t:ndé:t earning capacity
and future” The Tribunal instead of
ding ercyninelzsationfj{1r1_de.f’ the head ‘future medical
eXpenditu1’e’vVV’has«. of Rs.25,000/w under
the head ‘Attendant ehtargesnidn entire life’. Therefore,
cc;fr’n”pensa.1:.fo1i1″eV. awa1″dedV’Wt1A11der the head ‘Attendant
chafges’_in’n*e.n’ti_re VVI’:’.fei~ is deleted and compensation of
:AfiRsv.25,OO0./Vw v_.is_l’§’~Vawarded towards ‘future medical
” eXpen’chture. -are 5g;_’;;2a,- ; v
5
‘eel
10. In the resuit, I pass the feliowilag:
(1)
(ii)
(iii)
ORE) ER
Appeal is aceepized in part. V
The ilnpugned eLward 3iS’ee, mediffed
enhan eirlg (:01fn[_3er1sé1tiO1a of 1 . vf-Vie. 7,33,;{)0VU,/ ;
awarded by tribufiai» to
The rest efv-ih_e.’VAawavf-d._V_”it reiates to rate of
interest, pe1fied’L’fo;f _ _01’f interest and
.1iabi’1ity 0f1″eepe:1_CIeij_ts is “c~0i1fi1’med.
‘ ;§iI1.d,e’ifi”a{e’stn1ent shali be in the
V1 __ i:he”i.}ibu1″121i.
” ” Paftieete {heir costs.