High Court Karnataka High Court

Sri Kaverappa R vs The Oriental Insurance Co Ltd on 2 February, 2010

Karnataka High Court
Sri Kaverappa R vs The Oriental Insurance Co Ltd on 2 February, 2010
Author: L.Narayana Swamy

{N THE H1 COURT OF .KA_RTNATAKA AT B}3I’iE:C:};’:hxf’7i;(;5’RE

DATED TH1s”irHE 02*” DAY OF FEB’RfLJ}§’.£§.Y:,[A2′{fi._L§ T ‘

BE’FOREE,’A T1
THE HO’N”‘;13Lé M “R. JU %
.’ ) A’ * ‘ V’
13:13:’1’wIaIa:N’; ” ‘% A’

S/O _
AGED A130LJfI’*31.:”3fEARs«. .. ” V

‘ R/A Ng;’24,- <._A"=::N'LA'1iN'RCJAD-,

3W <.:®ss;,– N' EA§1-«1§ARA'C%ADAl\!fi.»1A '3"EMPI,.]j{,
A(}Al{.}5;., sARw'%zJ~R1;_=nMA._;N.. RQAD
I3ENGA[…E)QR'I_}.'V' _

. A PP.I.!'.I…:I..;/\ii\§T

' ,1 '(izy mi 41'<:Aj;..Yf}f~;.:\_:_' R'. ADV.)

E . "1".T.-'-i"'l'j;.C)RI.fiN'1"AI,. INS[]R,ANCE CC). I',."1"D

n iE")_1V'IS'I('.)I\5'AITT.O17'}?'.I.CiC No.8,

»'.N©_«22, \/.C.PLAZA,
:3R.D.v.(;.Rc)_A13, BASAVANAGUID1
H F B ENGALCDORU M 560 004.

<

2. E–:1T.B.;AY.AR2\_’M_, –

ACIIED ABOU’E’__MA]’C)R –

N0. 156, NEAR ATN}A.N::__::’m ‘1’1s:Mm%:,

— .DEVARACHEKK.ANA £’:IAL’LI

Q

3 BA.NN’E’RGI-iA’1″‘I’AROAD,
‘EBEN,G-ALOORU660-‘O76.

(By SR1 s;.\/.1–;1:GT1>Ie: MUi…K1:-iA’N1 Jjfifiili R–1f)’- _ V

?

Mm .F1LJEilL§ 17331) Q34″ –~-Ac’1” ” ‘,;x 8;.9»_..2G’08 PA_SS}%3I’i) IN yw-1″v<:
NO. 871z'20{)7 (1)31 TE}-11%) ma;-1: Q}?€v'IAC§f3E'f_{"}§§1NQ_AE._JOORL?(SCCH~

'"I"h1's; :'1'1_2'ffea1;.vCE;Iji1ng..__On {Lit '–7!'1ea:i1"1g zhés day, the Court

delivered I116',vffii-].1Ci}&'i.%'1§{i: ..

11,12 …/M/1z~,°1v 1""

‘1’-11:9 If} c”‘i’:1i’111;ai?ztL7s’ appeal] against the judglnem and

_ ,-mfg-1cj~a:_ec1=8′;’si,V:2LjL)8pussecim MW: .:\Ec).87I.»”‘2{){?}7 by the §Tv3ACI’1″,

‘ ;I3’5i;1g;1’1o_re e;nh:;11::emeI1t of”c<m1pensation.

2, '£"Eie appe1}:1111's cozmsel submits ihat. the injured was

I

A abaui 36 years and the IflL%1{i]3li€31' applicable w0u':d be 17 but

howevei", the "'l;'1'ibuI1:2i has L:-iken 16 as the mllltiplier zmcl has

gzamed Rs.72,{)0U./F 1..1mie.r the head loss of fE_i.['11f€3 eamings. He

4

‘1

T .. 5’ .1{}3sP0§ii1)’1?;1\3’*:t3i:

“,5 worker, his irzcpme should have been taken. as R;.i.1’5(}i»’-gipeititééiy.

furtget S%.1b11’1i[S that the iiiczoine of’ the inj’z1red has been taiien as

J”

Rs.125f- per deiy Lreaitiiig him as :1 Driver. and as he %_s”‘3__’ski’}lVed

‘P\=T\/.3, Doctof has been examined zefréci ii.eh:i:~; d{_)t]-1 bones’ ‘e1′.’ left .f.’:é~’I’f3A{‘1’§T1″i1 ai’:ci”alsO’

‘ F ‘ L t ” I ‘ ‘ ‘ –

two gI’Z&Y’V-‘U115 in]1mes and mpired iizis partial §_.’Jf;{1’I]1E111eI{‘”i[ disability

to the extetit of 12% to.7t11Ae’–_wh<31ei'*bG<i§".i But however, the

Triburial has gr;-'._iite__d ctnéitieriziititi;ii1.:e.f'VRS;15gFft}0;'~ under the head

paint &1i§d"'VE~1,1ffi:'21'ilig:fi_:'fifi1i'-Ch"-iS '.=e':'j¢….%1'i3.2cl1 on the lower side. In
re5Pect'-01".Itiedicai".e§s'De'I;;S'e$.. 1{s.'27,U00/~ has been azw;-irdedi

Rs.2JJ.UO.='- t6»*~.;fjards 7i0s.?;"–i')Veziriiizig, dmiiig the gmrimi of' treatment

."

W;g1ii}- i'{§.C.%(_5(j’,¥)»”=- t.(iw;1r<.'is expeiises of attenciaiit, food and

' ~_imiitisiliiiieizit'~t-i1''i':i incidental experzses, Rs.1{),{}UO.:"- towards future

103$ ..()f?'.¢Vc'()VI"r1.f'cirts and amenities and Rs.6,0(}(}s"~ for removal of
, .. f.

‘T ,ViV1’Ei]_?iIiI1[S. it i3″st1bt1″1ittei’1 that in all :1 32.1 m Rs.1,35,000.:’- is awartled

u’

Mxliicii is very I]1(3£1g§.’£;’ and reqtiires to be etihtinced.

– e

3. Learnécl cm111sel for the insurance e01npa11’y submits
that the cG1r’lpensa’C’:(>~11 awarded by the l\=’IAC’I’ ls lust ar1d–“p_1’oper

and does :1ot.Callf0=r interference from this court. ‘Ifl.1.e.lneo-rrrelef

A the injured assessed by the Tri’0un3l is on l1i.gl.rr;r”‘3j£le,Tanci Ll1’e._

‘claimant has not pr0<;i1.;ced. any docurirents pr'oof-ol""hé.s' ln.ecm::2.

A «_§j11lfi"er

Hence. SL1bmlt~tet§ to L;1keeRs.1OQ?i~~..per clzgpj as the -'in zlrel

absence of d0c'ume1j};ts avarkfi…submi'ttedl_t0 t¥is_1niss tllie-.ap1:ieal.

'

.4. I ljzefi-'e_ heerlélflearneldn.e0_m1si.el…eh both the side and

perused the er1t.i're,a"p.pe:al_

5. ” l’ilx.Ei¥il.#-\»”i:1.arrd c:ert:ii:'”éc’.-atc= reveals that the injured has

‘x -.

(“Wau-

iclg l’rlz1’«:;1_1re of hath bones of’ left forearms and also two

.;~

Cgr’ée_Vrt5%.j:;l_’viIjjuri’es. ‘l’al<ing into corésideraticm the fractL1re, the

ccumpehlsation under the head pain anci slrflerlng requires to be

erlharreed and accgrdirjgly, an additional sum of Rs.1()0()0.f~ is

I

granted. In respect of loss of earning during tret1tme21z peried, the

i.1_1}r11'ed had taken rest for three months' hence he is entitled for

'l

e

as-*

X)?

if
5

another sum of Rs.7,0(}0f~. Only .Rs.3000i’– has been

under attendant, food arid nourishment and i11Cid.;’:1,_”z[[-31′ ‘r;1’1’arge::_,’ .

hence another sum of .i{s.1(},(}OGf~ is a\”JE3’1′(;~B’d L11-“}d(3v1;’u'[‘i’1:E”$EiVVidv .i_l1ea’tL

Uiider the head future loss of coi’r1f0i’–i;s and–a1rie1i~itieS;’-.and

additional sum of Rs.5,{}00x”- isivgrantetl. .E’.()’V1″‘,.fL1IjLt:I’;€ medical

expenses another sum c>’f.__RE:–9,0.I)0/i». ayvarcied. in respect of loss
of future earnir1gs;.-the t.:’}7btt11a1= 11:1′?-_t:1.ke1’i’ v_’I{‘s:”:§25,r”~ per day as the

income 01″ tb i’i1;jui{¢.fZ};’. \.v1ne5I_

1iisrve-1’y.nie;1g;re. Since the injured is 21

]:)1’i’V€1″,i’§i’S’-Ef1VCV(:;.11″1(3’V’:§$§:~1£}i{‘-EH”-£15 RS;’l5.G;1z”« per tiay, Hence, his 10%
annual i’nco»me CO1T1’L’VE’§”1/VtiivR.S:555K:}.f;}.-*’- and the applicable mnltipiier is

17. Eiielice, the CO~13i’}}t?§.i-Satgtjll under the head at loss of’ fiittire

Giériiirigiafiiwduigl he in place of’ Rs.72,000;”– awarded by

t_1ie–.’_'{“«rih’Li’ii_ait ;§’L;e()rdi11g1}w’, I passgthe following order:

4..

– A
1

swfpeal is partly allowed. “1’11ejnd.gnie1it and award passed

‘”}74\”‘L e §\=’IA{flTI.’_’ stands éziodified. “i”he claimant is entitied for an

mm …x’#””*

E 1

t’. 1,’ . .. . I ,
add’%t3mj1.:11 Comper:sat101’1 of Rs.60’800_r’– winch shafl ‘C31,-!VfI’}’,=”

~»~

i

i;1teres{f;

w

DKB

\.,..*q_h,l,’lnru..,