Karnataka High Court
Sri K B Chandrashekar S/O Sri … vs Sri S Manohar S/O Sri Swamy Kannan on 25 August, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25%: DAY OF' AUGUST 2009,
BEFORE _ ' H' '
THE HONBLE3 MRJUSTICE N. ANA.D3--D;4X::'.Vv V L.
M.F.A.No.1603/200?' V1,': "
BETWEEN: « ' "
K.B.Chandrashekar
S/0. Sri Balamuddaiah
Aged about 33 years _ .
R/a: NGJ341, Kuvempunagar'- '
Vijinapura " ._ s __
Bangai0re--560 ' V. " I ...Appe11ant
{By Sriyuths. i;1;1'I.i CiG§inath.S..
Advocates) 1 " 'V »
AND:
1. Sri--S.ManGhar':_G'~V
S / 0. " Sri A Swarny
Aged about 32;. years"
V, ._§NV0;36, Mi'11i__Tajmahai Street
~ ':M:atha~mma Vijinapura
Bangaidre-560 016.
.Bajaj..Ai}i}aI12 Insurance Co. Ltd.
V N0.105__--A:/107~A, Cears Piaza
NQ'.'13FJ, Residency Road
Bangalore-560 025
.. Rep'. by its Manager. ...Resp0ndents
O.Mahesh, Advocate for R2; R1~«Service of notice is
V' dispensed with}
This appeal is filed under section 173(1) of M.V.Act against
the judgment and award dated 08.07.2006, passed in MVC
N0.858l/2005, on the file of the Member, Mayo Hall Unit, MACT,
Court of Small Causes, Metropolitan Area, Bangalore [SCCf%l~"'O},
partly allowing the claim petition for compensation and_4vsee-king
enhancement of compensation.
This appeal coming on for final hearing this H
delivered the following: _. ~ -- .. __
JUDGME&g_hn
This is a claimants appeal "fr_;)r" enhef:tri(:err1ent:'; of
compensation.
2. l have heard learnledvy Counsel
for claimant and Sri Counsel for
Insurance
As V and evidence of PW2-
Dr.G.Gopalakrishna,':.C;clai3rlant~"had suffered fracture of right
clavicle, 1igan'ientou_s- injuryllbetween L3 and L4 vertebra. The
in Bowring 8: Lady Curzon Hospital
At the time of accident, claimant was
aged 'about 'jzears and he was a tailor by occupation.
as 'The Tribunal has awarded compensation of
"«C :d-Rs£H£50O/-underflflkmdnghead$- ;
1. Pain 8:: suffering : Rs. 10,000 / -
ll. Medicines : Rs. 8200/
III. Nourishment : Rs. 800'/i-'u
IV. Attendant --.j_n*1;.iugned award.
. heard learned Counsel for parties and gone
it H Vlyth-.Arougn'vtlie records, E am of the opinion, there is no tangible
.1
W' ..V,,» w.
evidence in proof of "loss of earning capacity and loss of
future earnings".
8. After going through the cornpensatiorr"~award%%d'
under other heads, I am of the opinion_.Vco_mpen.sation"rd
awarded under several heads is on the Eower
compensation awarded by Tribrrnal is 'modified as".t,fo11o7wsii--Ad'
1. Pain 8: suffering Rs.2VG,(d)("J0£/.;
11. Medical expenses . '_ " j4r2.;%;';tr1.'o,ooo/4*
III. Nourishment, food, Atte'r1flVan_dt»';~_
Charges, Conveyance"C11arges Rs; €1,000/~
IV. Loss of incodrne period
Treatlnerft " Rs.10,o0o/~
V. Loss of amenities of
Life a .--
: Rs.25,000/~
Total compenVsatio_nV"" 2 Rs.69,000/--
View ot""thc----aboVe, I pass the fo11ow:ing:~
ORDER
‘d A is accepted in part. The impugned award is
‘g_:nodifiedi.’ ‘Qompensation of Rs.31,500/~ awarded by Tribunal
V’ dfiisddw enhanced to Rs.69,000/~. The said amount shall carry
‘ interest at 6% per annum from the date of petition till the
N tbgmmra,
date of realisation. Parties are directed to bear their costs.
Office is directed to send back records aiong with afi
this order.
SNN