IN THE EHGH COURT OF KARRATAKA AT BANGALORE mmn ms THZE osm my or smmmumm, . u Tm HCJWELE rmwmcz B.sm3:EmvAs§ V M.F'.A. No.11 19:2,/%2ws %(MV) %%A * % 9 ND % % % % M.F.A. No.1 1 191/2063' (MV)_,_ M.F'.A. N0. 1'1 1 93:]2C}G;i§_f(MV) IN M.F'.A. NO. 11 190 E3 8RII(8HRI1)HA.R_ "".. _ " L % 3/05121 1cEmAn'1«IA..s; Aam>mom45mms».%%V '4 RIATNO asgangam 3121:: moss, magma aamm-rs mm (sv.%.3m: K tr_;f;ai:I1zt:nn:ira;.ir:V2a.s.}sn 3.. aA'rmrAna.L} 1.
so :92; mummsms cmmnas
NC? 37′,”-I.ADY” airmen ROAD,
V £3′::mmAL mamzancs co um
‘ 3.9 H<..'=«4~g(45, we commmx.
mamsmmn ROAD cams
25
V ammmx. BARAGER
ESPQNDENTS
(art: 3121; 5 ‘£81-IIVALLI FOR R? AND R}. szmmny
mm mm ma 173(1) or xv ACT
wnamm AND AWAR9 DATED: 5.7.2ooa PA$8E!) m .
193712007 {)3 ms ms are’ THE IX ADDL. JUDGE, _
SMALL causms, nmasmz. Inc’:-7. nm’rRoPoLmAu T
Bmcmmxm, (soc.H.1t.7), 1-‘ARTLY ALLOWE?G_* THE
man man coamaxmnon Am amtmzq’ EEEAECJEQKQKT
OF GOEENSATIGN.
IN M.F.A. NO.11191I2008 %
E
munmaanuaaansmg
néo KAII.A$HCHA1!D.Ba\;KfiAL3L@ K1m.asa& BAMALI
A EDABOU’i’15YE&_»%;i:~
war no 251, mm canoes, Mamasxeno smcm,
macmwax 70 %
man Rsmssm *’*1:> B’*:?%%HA1T’»’ mama
FA’I’£”IER em iéranasimmams
@KALLA$HBANE&ALI ‘ –
{BY am: KT samvapm
% " &
1. {xxx PVT LTD
rm 192- crmnmsm
NO. :57, camzox ROAD,
~ ‘Tm oamma IEEUEAHGE co ma
” 2 ‘go are 4-4; 45, Im GOIWLEX,
% Emu crease
~m’xrsam1omLuaNAGm
A ssrsaxvam ma RSAND
25
RESPONDENIE
1/ iycrncfi ‘to :2: rs Dmvmamzs wrrm
&”
4
Bmmwss, ($CCH.NO.7}, PARTLY ALLOWING TI-IE cum
PETITION FOR coumnaanon Am) smxnze Exmmcmmxrr
U13′ CQHFENSATIGH.
mass APPEALS column on ma.
THIS D$Y. THE CQURT IJELIVERED THE V
A
Theme appeals are m-r v..__the V.
cnhanccment ef campenaation
2. Heard, as that:
appeals are and award
of the Tfibgng’ Jogcmer for final
disposal.
3. _;Fo1j fife <§§' éfinwnimnoe, the parfies are
re;i%réi§i¢;i _:f}a. «a;§:§:A'.*.h:V:4ey" ar§V""¥éfmed to in the slain}. petition
» . _b¢forz1.'£ '
V . Thébxief fiacts csf the case:
. {)_"n.§1.1.2007, when the claimants were trawcllxng'
bearing miauation Na. KA-05-?-7234 being'
by claimant in lwc No.1937/2007 an NH-206
6%/.
near Shivaaaxxdra Gate, 3 Mahendra Belem Vmhjele
bearing registration No. K9.»-o3-2«m~7s:s came in
and negligomt manner and dashed their car.
the claimants fell down and ‘V
they filed claim petitions beforg:
seeldng compensation. that stof ‘V
eampenaatian awarded
the above appeals sacking
5. As occurrence of
accidmt, the insumr of the
afibndixlg vetiielé, thetét that arism far my
2 A tha companaaticn awarded by
tile”-‘If;ibai’1*;gat_§_1’§,s¢”just and reasonable or dam it
_ califsar gnhtéhccment?
: hearing the learned counsel appearing for
and perusing–the judment and award of the
I am of the View that the mzmpenmfienw
&(.
6
awarded by the Tribunal is not just and reasonablgit is
an the lower side and hacnce it is required ta be V
in the first two appeals.
The fl ‘3 one Sri . V
fracture: of ma: anteriaor wall at 1..-.-.5; -uh
, Iumzm L5. The
sustained from that:
dfififmzge nabs mm’ of the
claimant mum} 9 as ma-4 and 5
respectrve1y’ . bely after the aucident was
takml to Chgbbi. and than-% he was
ts; spans and mad as mm: for a
rm dachsr wm mm rm c}aims.nt
2% ‘5 than’ of 20% to the hit upper
left Lamar mas and 13% to the whole body.
Comideaing the nature of injuriea, 123.135.0001-
hy the Trihtmal towards ‘pain am sufibrm ‘ is just
%.
7
azfi proper and mm: is rm aeexpe far enhanoememt
3. As Rs.13,500/- wanted by
inwards ‘medzm 1 expezw’ is based
produced by tbs ehmant
4. Comiderirmg the it is just
and proper to towards
‘eonveyame, charges’ amt it ‘3
awardadi T. . ..
5. of his r.:anheI1ti¢m. that he
is was eaxmg a sum of Ra 5,0001 –
per the copy of the; I.’).L. at Ex.P~26. In
of imczxm, the Tribunal has rightly
~ at Rs.4,000/- pm’ month. The nature of
that he must haw beam undar rest and
Eur a periad of 3 months and thfire 1′). sum of
W
Rse12,0G0/- h awardm towards ‘has of income duringlaicl
up period’ as man: Rs.8.000l- awm-dad by the AL %
5. Camidemng’ the disability stated by %
an amoum of dhcamfizrt an-A 2
to umwgo in his future me, it is just
sum of R8.15,000/- mwmfls amk ‘ ‘3 ‘V
awarded an mm: Ra.1o,om;- Tram.
7. ‘I’1:nechw11t’ is aged’ the time of
accident, and group is 14.
His income ;,.m.. r-w-5, the do-ctnr
who mama that than ‘3 aiaabaizy of
20% in kéuoea m tha hfi Io°wm- limb and
139§&m. mmuom disability as assessed
at ‘lma cal” fixmm income’ works out In
kL%%:1§*%a.%57,2£3:3/»: pwtzoxxc; 3.00:z12x14} and it is awarded.
, tha c1a.mnn’ : is gamed for the following
mmmmmm
Painand 3 — Ra.35,GflO
b) Medical erpemm — i2u.13,5{X}
ac} Cerwayancc, mmfihmt __
and attemant charges – Ra.6,000
ti) Lose &vof’n3:c€x1ne;c1ux-3% ‘~
but! up permd – Ra.12.;Q§jQV’: A.
e) Loss of amenitzim — Ra.1§3;{)O0’~ – _
1) bass affutum imame – Ra._6’232;<3Qj _ j "
TUFAL Rs%.%A1,43,$oQ.k%%T
9» A<=<»rm1v' 1-the The
judi and award is to
the exam stated far a
total an wfimt
Rs.66,500[-" with intmest at 5%
M. an tlw ofRs.82,200f- frocm the
dam ufcw-n.. tizitha date of rea.ha' tion.
Company is dflected to deposit the
mm. ..m,,~mW.- .4
montim data at' receipt ofa copy ofthia order.
5Out cf the enharwcd compensation, Ra.60,000]-
mm mm' a is ordered in be tastes' and in fixed
ha tha name of clarman' t in any Ratiaaaliw
£5?
10
Bank] Scrwduked BanklPoat Ofiice for a. period of 9′.-yam
rims once in 3 31%. Rmairzing
preportiomtg interest is orclwad to be releawd
the clnizzmnt immediately after the . &
The claimant ‘in omvxyzm. has
sustained rageci wound and wound
d8 nt and Z’ way; auntained by
the ciaimam oeramam Ex.P-12
afi 45 of the claimant,
clainzant %m3,,,,,d an Pm-1, 2 and 5
mspectiw1Y- hi Eeertificate, the are
giiéapbg The claimant, immediately afier
tn Gubbi Primary Heath Centre and
Ltheraaihevv .’ smiled’ to Say: Apollo I-Iaapxta1′ and
y as an a day. Pw-5, the doctor who treatzad
* fit has not atamd anytmm about the diaability.
T 2; Comidcrirg that the claimant aficr austammg
um talam m Gubbi Primary Heahh Centre anti
%
12
IN M.F.A. NO.11193_l300§ [MW
The claimam is am Sr£ Kamh
sustained fiachzre ofnack aflnzwus and
of hit humus. The suatame,;d”‘by« ‘
evidexa from the wtauzud m*t::fim’ .,
oral evidence of the claiwt and’ ‘V
as PWB–1 and 5 afbar
the aocidmt was talem to G§§bi% Centre and
ummmmm 1:2-mind
as inpaaem; far the doctor who
claimant taendemoas over the at
s.hopmer,_; gr ma; shoulder mvemem,
$3; thus he summed the daabimy
‘of limb, 20% in the at lower limb and
jkz; the mum of marina, Rs.60,000/-
the Tribunal towards ‘pain mi auflcrixig’ is on
%’
13
fimhigbm-sidemtdthweiam awpemrmhamammtaygdw
3. As Ra.2,00,000/-~ awarded» by
tnwanis ‘medical am inxzidnntal er:p%¢xgar;~’~ §::
aczzufiny ofthe him by the sm-
4. The 603% granibe
business and mu: the name is not
established In that: absence of
pmaf nf assessing his income at
Rs.6,000[f-i gm bin u-mum: period
sum of Rs.18,000/- tawards
‘InssAL£:£’_ laid up period’. ‘The sum in an the
side.
r f%i5.- Cormidarixag the disability stamd by the dam: and
. of dkcamfnrt and uz1happanesa’ the chi’ 1: may
in rm mm lifts, Rs.25,000/- awardad by the
&”