III Tim PEGH COURT QF KARNATAKA AT BANGAIQRE
DATED ms TI-m owl my {I}? I€€3¥fEh!mER,..2Q1C3'=-
BEFORE
'rm HQWBLE 1um..ms'rIcE B.§'*.RE:E'!¥1?§g?§?§.;S5g:g;#"_(~h§"E ,}j;: 5 2: M' V' A
M.F.A, No.5a9?/2:399%%(1»wc)%%
§
smGUHa@mN.:m§vm '
mu epmaw .' V
Now AGE}?! A803'? 31 Y!.'s_:A.R;:s¢ ;
wA? L1mmGE.',''' :
Hmmsmvn HEEL}, G§i$¢Est"i*IAE1A¥'1&P.A'I'I<IA¢V'I'ALUK,
- _
» V _ , A_??EI..LA.m'
(BY am: I) '
1.
sen ‘€)4Ff3.fiS’I’AGIE,V
zmw A3313 AEGLTT ‘:55 mm}
_;R]!%J1* smmm. GIIIBBE.
. ‘z~Iz:;’.;:.*2*£:1ar:U12:.*;:*–,.« HGELI, KU!EIGa&L mzux,
;( ., , , _ ‘fTI’Eaj!’i.;’EJR..DiC¥R, am) mm. KG. Rom,
x flfi;.?~¥£}&1.{3RE~S§Bfi4i’
.?i*rm agmmm msummcm camnm LEETED,
S??? BRAKCH, N6. 1: 1, €1(}HR’0UGfi’I’ RGAII),
QUEENS READ (E3958,
BA.HGa%1.fi1EE»»560Ci-41
BY ITS BRAECH EAHAGER.
RE;”i’z:?9l§§EFE’1.’$
[Hf $81: C.8 REEIDY, ADV. FQR Rfififil)
RI & R2 $ER.’J’E§)
MFA FILED {U8 1′?3(I} 0? BER?’ ACT’
mnsnmm Am: AVIAEED mmn: 29.4.2009 _;’rass;E3:u~l’ 13¢’.
EEVC H0. aszzam an TEE mg 0? THE (Z-;tVfi.~JUI3GE*
{$2.919} Arm gum. MAST, cimarmmyamrzim, ‘?§.RT1:{ u V. ”
ALLC3WR§’G ‘rm cmm ?E°’I*i’1″I€)§?f-‘f””‘F1£}RA a:Qm91:~:2a’3gx*r:o2<a*,
Arm smmm Emmncmmm c:F..;:,o,m9.t«:N3ATxC:N;v[j'-L
mm APPEAL cmmm -an mg"
THIS BAY, THE mum nmnwrsgim 1?£’LLl€)§éT[HG:-
LE? GM . §VT ._ :
This’ appeal £3 ‘%!;ft1e”e:Lid1Jtr1aI1.3V5:’ ‘ gnhatacemcrzt
af compcnsafimifi,
2, __ .F§:5i*”csf oanvenience, the pariiw are
referred’ A ta in the claim petition
tin:
: bfiéf faota of the case:
V when the ctiaimant was
. txaim11ing=a’}c:ng with a.notkxer:tgarryir1g mmnut in an
H H ” Eit.:11;.er 3.§::.$n’y’ bearing xwktration Pia. EA-*6-?’59’9, near
–‘ Gate} the driver af {km mid. lorry straw that
“Same in a. rash and mgligmt manner and dashed
%,
against another timber marry bearing
r%’o.CRQ-‘?SfiS Gaming fiom Chan:1aray&patr1a;,’*V..:’£s§§”-,3′
result, the ciaimant sustained irzjurim. Hexiée;
a. ciaim psetmon bcfare MP£’T’,
seeking eempcasation of . ‘A ‘
awardeci him a
interest at 6% p.a.
4. as ‘there rcgardm g
mcmmnm liability of the
insurar” cf’ §§’s:x1ca..”ing. ‘ V’ the 01113′ paint that
arises 1f:}r” the appeal is:
_ 2 aempensafion amrdcd
ia just ansezi reasonabie err
fer erzhancamcnt?”
hearing the ieamw ceuxzsel
the partiw and wmssixig the judment
‘ «sf the T1-munai, I am at’ the View that the
‘ awarded by the Txibutxal is mt just and
g,{.
rcasanahlc} it is an the mum” aim and hang: it is
required tea has cnhanacd.
6. The claimant has sustained the
mguxim-
a3 Fraacture diakacafion (R3 rm gaiafisargg %
bi Open fi*a:::ture b0th”b35011e$ 1.(L}_ V’
with lactzratcd
bangs V V ~ 1
c} Fmcture dishcafiagx {L} ‘fmi; {
The injuries are
evidant finm the & 5, out
pmimg,sag; E;i:P«1é%;?’k-éazgesaxaem Ex.P«17 £0 19,
d1a.a.b’ 4ce:tii&:%:at¢» Xwaya Exsf-21 and
suppr_::z_r1:e§;I ef the claimant and
who mamxh ed ax Pwa-1 and 2
, an Grthopedie Surgmn from ST.
who treated the claimnt has stated.
‘E disability 02’ 45% is the left Zmver limb
A {:3 {ha right lower iimb.
fir
‘E’. Cemsidcring the nature of injqriaa,
m.40,am/- awarded by the Tribunal tawarrsisfl
mad sufiering’ is on the lower sac: and it
ha enmmed by another 1%.s,<3c9/5 R
RIIA-5,000! – under 1:113 head.
8. The 01%’ t ” L’
for m.5#,465_/- a:1dfi:h¢ 8. sum
of Hs.3e,am1- tawaxfi ‘A j : stating
that the bflk i5 net
calculaaaci ._ ;’ ”*%g+a§;arate1y. The lfiarzrzed
Cioumé-.1′ camfilfly ‘ ‘ ‘ the
bills fmi:§3*.f&u51fi§t§éd thai the amunt contmm’ cl
¥iif%i1s:,.{;>a;:r.;;as /- Tmmfnm, it is §u.st and
Rs.54,500[- towards ‘medical
it is awaresed as against Rs.3o,wo,r~
V “Qby the Triblmal
” ~. The claimant was treatad as inpatient far 3.
* -»périod ofa?’ dqs an 3 difihrfint amcemisrm in St. Jchns
%,
Hcaspitai, Bangs:-a. fienaéderizg the fiuraticvn ckf
treatmmztg Rs.1€},{)€)£3j’~– awardnd by tin: Tribunal
tewards ‘incidental expenaw’ such as
I1G’L1I’i5hI113I}’£ and attendant chamea is ex),
side and it is dwarved ts be _c;;1§.anc£’fi’ ” =
Rs.5,fJGG/- and I award R.s..15,§300§’-
16. The claimant to V
busirzem and also sum af
%.l0,00£)/– per —$-hme is not
establishadfi; documents; In the
abaenzfezé cit it £3 just and proper to
per mtmth as against
by the Tribuxxalfi ‘I’he xzxafmre sf
that he must have been under mat
fer a. peried <32' 4 mcnths and therafam
mg: m.14,aow- is awarcicd ta-Wards 'lanes. of
ificcfia during laid up period' as agairxst Ra.9,m3Q,'-
" -~ax:vm'dcd by tine: Tribmxgl.
%
1 1. Corgsiderixxg the disability statcé. by the
cl-zyctsr and an mean: of discomfcm; and mflmppifiwss
the claimant haw to nndergo in hia futum life,
and pmpaer to award a sum of
'law of amenities' and it
m1e,ooe/- awarded by me
12. The ciaimaglt is at the
time sf acmidcnt, ~ 8:{}pfiCab1€ to his
age gmup is 1?;;’i~Iis at Rs.3,50~o/-
p.m. the clax’maz1t hag
stated _ cf 45% is the heft Icswer
limb Vapd Q ‘v1:1ies_: mwar limb. The disability
b<)dy ia 133"' Qf the
151%, which games is 21.6%
: Tm fimeizbnal disability can be taken
ag 'Therefare, tfrw 'has of futura inmme' vmrks
* L &m;»:g~; Rs..1,-1-2,800I–~ (3500 x 20/we x :2 x 17; and
] f itfis awarded as agajmt RB.Qfl,DGQ;'- awmdccl by mg
A ' Tribznmi.
8
13. Thus} this claimant is cntitlad far the
followizzg compensaticnz’
a; Pain and aufiefings – Ra.4~5,8DS
13) Bkdical expexmcs – Rs.54,509,_
c} incidental exmmcs «- R~s.15,&o£:Pg”,
cl] Loss ofinacme during ‘
Laid up pericaci — H
:3) Laws af amezfitias — 1?is.2(§,~,(J.§*fi’}€) ‘
f) Loascffuturc iwme Rs..142,aQV;3..j’;
mnu.
14′ Acwrdingly. the
The mum.’ by the Tribune} is
mcdifiéd “to A t’IV1:«’& ‘.”:’ awed herein above. The
claimant x{333fi§f,1#§€3, f§’;I’ 5:. mm: czcmpensation of
m.1,s5,oao}- awarded by
33 interest at 6% pa. an the enhaxmed
: {sf 8:. 1516,3001-» fiom. thug dam 0f:::1a1m’
tha dam of mm ” timn.
“$15. The Inauranm Company is dire.-ctcd to
VT ” the enhanced cozwmsaficn amount. tqether
with intemst within {We mcntha from the caf
receipt asf a cepy of this judmant,
15. Gut sf the enhmeti ‘
the ammmt. with pmpartimmtci-§1ta~m$t,4’« V’
be invested in fixed deposit in .
any Naxicmaiisecl Baxzkfscheééuled % k
fer a pscriowd sf 9 1:0 aim in
3 years and to periodically.
R’mai”m’ ‘5 .,;i»?i*£1_1%’P%’j.%’°® ‘1’fti:~xi;ate inteawt is
csrdared ef tlw C
rm” mm ‘aiief h
1 3% to
55/1
111599