Karnataka High Court
Sri Earesh Gatiyapa vs Sri K Chandrahasa S/O K B Gowda on 27 May, 2008
V' ., ' ..... ..«
*Q~+,Agprhh§g
' . Riflgd. Owneroffiuck
Rio Shri Rama Garage.
m 133 men QQUBT OF KARNATg§g f % H
B G 0
DATED THIS THE 27"'
Em '~ % % %
THE HON'BLE MR.
MISCELLANEOUS H
BETWEEN: %
Shxi Emeshviiatiyazpa, ' " ' '
Aged23'year_s; .
Ckm:T¥uck(3é8§n§".Av_",_
R/o Hahbusmda, %
; 3hr1 T;H,Nada£ and R.fi.Nadaf
'APPELLAQWT
1 .% Shri I-Inna
s/0 K.;B.Gcoda,
BeafingIhmC33(~8S8S,
Pnndeshwar,
Mangalore
District Dalushiua Kannada.
fa
2. The Divisiunal Manama',
Unimdxnm 1mmcecm.m3,1,,,- M
Division Office,
Karwar.
3. Snail Semi, _
Ptoptietoa*ofSoni('iasAg '
Knilrini Road, "
Utlaxu Knmmda Di V'~
4.
'l'heNafiona;I.!'Ens-i:ran¢:e '
&&&& A
Shri M.Nsugyam¢ppa; rm Respondent-4)
ififitt
j NIi.s:-aslianwufl & 3 First Appeal is filed under saelitm
i73(1)ef Vehicle Act, rm against we mam
242.2005 passed in MVC mzsaaom ms the
file-_ of elhci 2" Additional Motor Acoidw Claims
Knrwm, paflly allowing the claim petition fut
' " « V' and seeking enhanc%t of compensation.
" ' This Miscullaneous First Appeal coming on Eur hearing
' «:33 this day, the Court deiivered the following: -
lherespmxlctix
2. The the
Mom: Auidem Claims of thc
mpm
3.. while lmvellitg in :1
mg wlwmby the um,
ms aummains: lhe lmck
was Imvclling, wsulliag in s¢nous'
A n1 oihetinjurics and as a nasal! ufwhié, {
we appellant hasfmg c.!mmud' cnmpcm5ulum' ,lhe
W 3. as has awanled um' ms amounts uomzrmg lo a sum of
% %%Rs.1,17,715/-. 1: is this which is under ehallangc on the yound
%
um Ihe vmious hwds under wifwh flu: aompgnmxm
is inaduquate and requires in be enhanced.
4. The Counsel for the appeliani 2
appellant having sulfmud
undergo lrealmeni for six 'V
was not i wmpmsai {ion to
and requim a
loss or tum earnings
are proceexitsd In award R.s.43,200/-
on was oniy Rs.2,000J- whereas the
i i Rs.4,000/- per month. Thcwfore,
imn ooznptmsaliun is culculakxl on that basis, if
i i i mm at Rs.4,000/- the uppcilanl is entitled to a
K enhancement. Similarly, insulin as loss of income
-- the pcstiud of lwaimcni is concerned, the Tribunal has
to award oun:pensalIon° under um: head for a pm' x: of
two months at Rs2,000/- which is not adequate and hence
é
requires enhanuutmen-l. The loss us!' ameniiims is at
Rx.l0,000/---. Having regard to the admitted nauwcmy _
Ihe Tribunal has noi exercised jnrisdiulism \»'_cs*.s'.-a::1'4i :ia,t:: ~ L
adequate compensation under this
expenses having beam
was not justified in i;"I'.t'J the
appellant wuuld seek and other
!1Iefi3-
wank! vaimmuy%%;gg;§..~g;¢LA%;§e and would point out mm:
the and reasonable in adikvessing each
claim that was raised by Ike appellant and has
sated Ihc appellant and themfom, there is no
' wm'ra at
6.Inllmlightoflhusec¢mla1lim1a,huving@'dlnlhc
majur hmd under which the cmnpensaliam hm been gnarled
é
namely, loss of fimms earnings, same the basis sfgghc
appellant was Rs2,000/- is not in +
fact that as at claunar and the L'
2004, it would be was
'earning over Rs.3,000/- -ads' Jptod as the
monthly V Vlu Rs.64,800/- instead
01' % is mused an sun.-h
% as Mus of iaworne during the period of
1 if the income is taken at Rs.3,(X)0/- and
k % Lk haviggsegmd to the mum. ofinjurios ha would be umiled'
:1 lanes of income for a period of four munihs Ind
is enlilled m Rs.8,000l- by way of addiliunal
%
.....
Ttihuaal has awarded R.«..xo,ooo/–. Having
mama’ la nmcle by [he Medusa!’ PI’m:lilvi*Jm:!’,_ 51 & ‘ Z
reasunabie to enhance lhe same by .
the head of pain and suifefing,
awardedby the Tribunal, it .».,..;.1 A ii by
a further sum” of ‘
pm. The appellant =
is held mauaam 3 % :@’:u’f&ipensalnm’ as afixt-mmd’ in a
lots} sum; af inlcmst per aannm from the
Judge