High Court Karnataka High Court

Sri K M Murali vs Smt Ummar Sultahan on 25 June, 2009

Karnataka High Court
Sri K M Murali vs Smt Ummar Sultahan on 25 June, 2009
Author: V.Jagannathan

EN: Tf§””§§”‘;: .§’§3{§§§”§ {:{}’§_}§§’§ ii}? §iE’1§.43§§°€’é’:T’;»§;}i:§E Z35? E§;§i,§\§’§é§*’%;.§:¢{:}.F€§?:
if}a§’s:i::i. §f§”§:€ “2.:3″[J {Egg}; {;f;§2_T2i:’;€: 2§;’}€f):f_1}__’ ~
:BEF%§E: Q ._

‘i¥”%%{%”; §:;é~>:ss”§;;§3: §¥§H.2.§{,§S{§iE{:§;>V: 1:.¢_fl;;%::;g::éi§.::*:*§§;%..:§

§fiS$ELL$§E$§$§fiR$?éPP§&L§&5§§§

Ei’§§*3’f”‘eie”‘§§§£:§’*§ :

Sri §{‘.?v.’LFv§:1m1é§,

S:;’::s Sri E»i.Ma:::i:e;E’:sa.z:_, _

zfigiiai aitmut, 3:12 §.,«*§*.a”-gag -_ V. ‘A _
f%€$:’ciz§::% Of §{3.f}:i1na:;:a;§éi§§i ‘s/’i2.§..:§’;,<{2;é:%, V
E{a3:riaihz:~u111.:* P-.:':;si__, E{u§§};3g'1;;–, ' . '
Psffafiiiaizazn, {T%3_37€%c;Q1' %Z§§:;f:'£<?'&
Azzziiam. §3'ra{§;a;*;S,E2"–

flax? :’%§Si:f§_}F:;g’~a1t V’
?a§:is;£::: «_ °

—- _ ,,,£%.§;:-gfisiéazzi.

V { Efi%j§?=f:§3é. V§*’s:;ff’§§_¢§’§:;%,§TE?<i";?$§"E5 ;5;{§'J{}{3§€£'€€g }

A R? 5} :

E, ffiimig, {E 211212.911′ ‘é zI5:§’.§’2.2″§;s1,

V §§51;’i3’v’?*§£}{}§’1.1§§; w’E{§1a_§a§ figéfrsgi sgbaazé
_ Z§i3af_§’$§§..i”§§, ?’J,§¥§, §§€:}::1<3§ Eéiicgaziis,

V _;%i:;éEé;:4S;:§::’;§:5i3 §{.&§«'”,. Kfiiai’ Eéisiifiati’.
‘ g’:1a”:..s::.§.,::§sms:3:~ afmmz $35′ 2@;’§’ 5@:”‘3@}

vw

§s;.E’%§m?s;? fméia ,-3%:3i&;:z3’a;£1a::@ {,;0z::g::a:”;}> E;,%z::a:EI§5;’E§
..iF%f§:§§§’€s¢.:1{e€£ bf; “?§:;€: Eéfancfi fifiazzagei’,
Eéézgaiziz’ ffiazasieizg {E §3z*, ,§:3{}€}{i§$§§§?’f,

3:1 §%?€5;’:as:;:::{§z3.:2 ES

5: {E}; 83% §f}_’t~?$§f%Z%:’:zZ{§ E331′, }3£€§:§!”=Z}{T’£i§§ $33′ §*?~~2, }

%£&§gw&’

?’¥§;5S€?fij§§.§§§E§f{}i:§§ §~'”‘:,%:.’5% :i;i:§;~§:a§ f”:§t::’E mzdér ;’§:és:[;3 7;?’;%{§§’

»::s§’ E’.§’:£: §~:%,”ai;’%zi~§.’ ag{:«s:§:2.*: as-§:$;:=:@€§ in ?v§?»’€’T ?€’§’}.<%{"éj{}5% 9:3: %E":é% fiéé? 2:3? *§.§:%'* €32-é.2*;§E

Judge (SRDN), (UM, MACT, Kola}; partly aHo\£?iiiff:"i'ii€:.,Aclaixn

com pen sation.

This appfial Coming on fzftf :;_ou1*t.”

delivered the following ;

4…._…__*..

J U D’ N T».

The right’ 1eg’o’i””tf1e 7fap{__}eiiativ!.A:’Was aniputated upto

the middle :35?’ of tlie. L5″)?/0 whole body
disability and the M .A.C.T.,
while award ed Rs..’£’-,61,()O()/-

as qLia11t.un1 is Called iii
questioi’1__b’j;_ iiiainly on the ground that the

inCo.me_t.ake1i» file “”I’i*ibunal was on the lower side and

-.._t1-1gg~afl$f3=.If1i.__alsr) requires to be enhaliced Lmdei’ the

I -ulieade ameiiities of life, 105:: of income during

Iaiddlp and T,OW81′(‘iS artificial lim b.

(Ti? H “~’_1’i1e .learned counsel for the appellant, referiiiig to

the evidence on l’C(.’.OI’d, szibniitred that the entire light

uiivleg of the appeI1aI’it is viiftially lost on accolmt of the

aec:idei1’r.aJ i.Il_jl,1I’_\y’ and, U1f31’E’f()I’f3, being a giaiiite stone

slab layei’ and clressiiig worker. the incomr:-. of the

Ex

1/

appellant was more than Rs.9,U00/~ per 11’1.r:sr1f;’n'{:-;11’1d in

this 1*t5:ga1’d, the c31’11pl0_ver was examilwd “But,

thr: ‘J’11’b1_1na1 took the 1’nco1nea1′ l2?s.I3;?;i”l’)’t.:)*,:/3 £’.)vfiF”.’I”llCiIlf.:;I,:’

W111’c_h is too low and, as s1jch;j”i_ht: i:*~oii1p.e111s’a={fir)i1’Vbe

emlalaced under the a1x)=-;f<_3"%.1__aaclS.' V-

3. On the othc1″”‘i.1£a11(1;V’ £_cai*z:;ecl counsel for R~i2
l11sm’a_n<:e Company -a1'gi1'éd: t..11eit'~:'._' {.116 compensat1'o11
awarded l'C3..Q'{iA.fIi_":"S 1510 ;;<::'~:i1a"r1<:;é:'1i1e:1t" u1'1de1' any of the

heads.

4. 1′-._Ha._L”i11g Sides and taking lmte of the
c3vide11c6:’*– of_ v _”..i’.11o11gt1 there appeals some

exaggé1’at.i0r1 “it1..st;;1jj11g the inc011’1e of the appellant, st.i,ll,

,h:7s i1’1co-1115″‘c_m.1l(l not have been less than atleast.

‘”i?.S’.i3€J()}’=u.’§3€f:=CIay’ as a gram’1:e stone layer and drc-:ssi1’1g

. w()fii¢1″ ” av1f1.(‘lfi takillg the (‘l.isabi1ity at 40% for the whole

‘” .1′)oc13a_asVopined by the d0CIiOI’, unv:1c1′ the head of loss of

fi,m.n’e earrlirxg capacity, the anlount to which U16