High Court Karnataka High Court

Sri Harisha vs Sri Siddik Akbar on 10 July, 2009

Karnataka High Court
Sri Harisha vs Sri Siddik Akbar on 10 July, 2009
Author: N.Ananda
IN THE HEGH COURT Gr? KARNATAKA AT   
DATED THIS T.i~if§ 10TH DA.'gf{)§_?f' JU;;?"2  ' 
BE:.FORE:'-._ & é  hi % . 4'
THE HC.IN'BLE MR.:m$fr;cEA.:§§'.';z=;§~;sm':;*,§';:;_:   3
M,P'.A.N0.7  {M{?i'--  1 '  1

BETWEEN:

Sri Harisha

Sfo. Halagappa
Aged about :28 yearxs .   ~ 
R/.21: C51}ikKa§)€;E§2l€*1.Vhbfi81'1€Efi,Ii ::   A V 
Shanthigiama 'Hobi1i.;.~' . A _  _  
mass,-an Taixiis: 5';-g'--::>V1'gn'~;%.:,xt   V 7'

New 1:!' a: ValiVa'k)'i:ai_: RQ£;1§i"' V  *

Hazsssmzz """  -     

.., Apyellant

{By Srti .   Advocate}

AND: _. , " 

 1.

..4.{‘S1*i”£’iiddik REE-rbar _

{fly Sriyuths §S.N.£:$hat ii. Vijaynmayan, iECiVGC8.?.'(“:$ for R1; E5111

– V:’5f.._c~. 13+. M.Ismai£”‘
_ z’Jg:a.{3,I’ 352%, Lalbagh, Fort east Gate
‘ ‘s:(1¢1;a;;a::;;;,” B2z;1g*a1::)re.

2. ‘ V T116 Mzézizégcr
Thé’ {J-ziéntal igzsurancc Cio. Lté§
Stififvasa Mansion
.A _ Nzrlfi ‘R’, 8″‘ Bigxfk, giayansagzam
V “~._Ba11ga1x:>m«~56{} O1 1
v ..i?ep. by it’s tbs Manager
The Oriental Iigzsugrance Cc}. Ltd.
Sri Vcnkaieshwara Niiaya
B.M.Rc»az:1, Haasan. …R’4*3spc3nciez1t–3U

{}:i;t’i3h Kedgtig Advtacatf: 37:31′ RE)

$1»)

This apgmai is filtad urzzier Sectien I?’.’3{1§ of M.V.Aa§tx
the jtxcigment and awiird dated 01.04.2008, pass;-i锫i’:j1~ .___ZJ’«»?§’«’*=;«’_»_-C)
No. H5}/2805 an thf: file of the Adcgél. Civii Judgs {§3§:j’.’£3*1’1.}AA&”A{1r:fl;”: ‘

MAST, Hassan, partly aiiowing the cia;i.n1__ prgtitiginé §°or~

ccm”;p:-3;’as;at;ic:r1 and get-aiezizng r3r’3ha.ncann=.ni;M;:§f c<Jmpé3§1é;é{.i-fiat}. "

This appeai coming on for aeizriissicrm f;r1isT[.g:1ay,x"t1:é
d'3li've:r«3{:i the feliowifig: ' fl « . "

JUDGfififii '

The matter is listxepal far axd.n;i§gsi{§£1.,A xvifii' 'the ccinsent of
ietanxed Counsel for up for final
fiisflfisai. " V V "

< 2. T'h is. enhancement of
COI}35p€I}'.§3.if%0}'¥ V V ' V

3. }’:s pet anfi evidcnce {Elf PW}

[§r.Ab§¢iz1E_Bas I:1e€:; ‘ciai12 1an;i: had suifemd foflowing i:x3j11:ries:–

‘V V” ;T€fi{§€ii§§SS of right ankle {x–ray. Sh(}¥’£=”S

2 fifiiigiif lateral maileiausj

Ii. A ._44:VM’§'<'?,:3.:£c':{i4€:xe$s (L) mexiiai mafieieus

– ‘-HI. A7§}1fisie:1 over the right aibow

uffxbrasion ovar tim fight knee

V. ? Cantusion over right hip

VI. Abrasicm over tht: furehead

av , 5%-L -M- ‘

4. As per €VI;.(iti11C€ of PW2, even

t:’ea11ne11t, claimant sufiem £31311} 1’est3:icf.ed I1Z’i’£2¥f§g;’€iIZ:1VA€:12i1v{“.’é3’éf;ff.’K V’

right ankle jeint. PW2 hem as3t:$séE1″‘;;*e;”r;1aI}€:i€”

disability of right upper limb at 5″?/E2 »rcf6:’:%§r;:éTeV” ~.

to who}: bady.

5. The “‘FribuI1a1,– has&VAV-~a*;飧Wrdé£1. C§Z£fi'{;3’€E}.Sé3i’Ei0fl of
Rs.67,772/ ~ unzier f0H0%§?i;,;g *héa§1§§’§::}- u ‘«

1. Medical Experxzfi,-SV__ féé, 3,500}-

£1.Pain,it1ju:£e§s’afi@i:_-sufiérfilgs 1;.’ A :Rs.15,0G0[-
III. 0fffiiii1f;:. _ .– : Rs.34,;?f?’2,i~

IV. Lass 0fuajnVcni’;:’Ve&s”.:t3ijC3?n1ent of

lift: : Rs.1€3,009f’–

V. C;;r;;$;1veja~:a31ce, lnmgxislxxnent and

‘- ‘I ….. .. : RS,’ _

” 1 iffitfiiifnmgmnsafioia : Rs.67,77iZf~

76. iaéve heard Sri G.V.Narasim11am1:1*t§1y,. isanxerji

: {Z’:>1:1:sc1″f<§.r ttlaimant and Sri Girésh Kadgi, Iaarned Counsel

" Iizgf thzi insurance Cempany.

7′. As could be seen jfrom the dcscripticm of injxlritzs,

ciaimant had suffered six iI1§’£11′.i€S, injury No.1 was a

gxiezzous i11jnr§g. The claimant was WOI’§i.§§1g “aé a=._CI :’c’§\;’t::*f’._f ‘

Therefore, the Trslbilxlal shouéai havc:”é1:;–3ess€:d t.t1é’i*fi_’r:émé ()3-‘

chaimant as Rs.I3,{)OGf — per month. ,;1:.at.i3Lfev ._

illjuiifis, age and avocafion Vei”4″ciVa1’1n3.i;t,, eQfipéV;’nf3é’£;%uii of

Rs.1(},{)(}{}}’ — awafiittd 1u:;.der t11Vf:._.Lgé::1s:i”‘.1_Vc;:ss;..{3ft”‘ argefilzéfies and
€I1jO}’1Ii€I}I of Life” is csnv Txfibtmai has not
awarded c0mp€n.:%ati0:1:.A’u;1.5{§;* of eaxnings
during 13.12% A % of the opinion,
£30Ii}p6I1Sati{;#i}3..V.€:i.i.’g7V£%i}:’f;ltZ!V(‘i§ needs medificatian.
Accordiifiglg, «fhe sation as fo11<)ws:~

1. Pain ‘$1}ffe;:i;ig~._ ; Rs. 30,900/«

11, Medical e:%f§:::;:v1st::s ‘ ; Rs. 05,300/~

‘ ” “$.51. Laés 5r§i’f1i*t.7g1re: eafiiiiigs

{:R¥z~,,g3€iE}f}fx..i;2§$V18:;€?”,*8) : Rs. 45,360}-

IV; ‘i,;;’) ss Qf. ai3§r;r;i1Lias 5:. erijaymszlt 01″ life : Rs. 2550130} —

_ Coz1§’3yé.11:::€§ nnuxishznfizit fir; attcnéant.
AAr:h_;a1″gcté : Rs. 5,GO{}/ —

of awnings dining Laid up pezioci : Rs. 10,090] »~

Total Comptiznsation ; Rs. 1,2€¥§36(}/ ~

JV = cézx–x. m–“~’-C/Ls

3, in thc: resukt, I pasa the fo11czW:ing:-

ORDER . ‘_

The appsal is aliowed in

modified. Compexzsaiioxi of .~__ the ‘V

Tribunal is enhanced tcf). Rs. _ ‘i11v’tr:m;<;t at 6%
per amzum from thfi 'till the date of
Iaafisation. The is joint arid
several. be?§:4:V1;5f&'tut'1'¢%3Li.:t;"€§;)s',ts.

31/.

Judge

SNN 5′ -V