Karnataka High Court
Sri Mruthunjaya vs B Lokesh on 23 July, 2009
E
1353 Tag HIGH COURT 0? KARNATAKA AT BANGALQR}_E}L' A?
DATED "(ms THE 2339 DAY 0:2 JULY, 2009 'A M'
PRESENT
THE HOINFBLE MR. }USTICE:'N.I¢§_"P§;TiL..' T
Am) %
THE; HON'BLE MR. §USTI_C§E}§»i§i._ BI_1.L$PPAA __A
M.F.z-'L 'zw:e:i%'1121s;20i>5"'=wQj[ _
BETWEEN:
Sri. MRUTHUNJAYA =
s,/0. fiODDAVEi?lRA£A.H ' '
AGED ABOL?'_TV32"*YE'AR{SVV _
REA, NO. 77¢; MESROAEJ'
JALAHALLI, BAZ~§E}A1.(i'.RE.:m ':a5oa1'3; , . . APPELLANT
(BY Sri. K N HAR_;sH B;zs3i_.g )
:_..m..:n..;.,~.u-nu
2.; A fsri, B 1:,<3*I%;«a5
RQAD, .13?' MAIN ROAD
HQSAGUD1J?3AI)HAE~iALLI
zwgokg Rom, BAPEGALQRE.
, I2. kj 5r:1£9:§r1s10NAL MANAGER
" §v£!'.S_,7I'HE GRIEENTAL INSURRUNCE
EEQMPANY LTD.,
fl £0. 1 & 2; 2"" FLOOR
i~iOSUR ROAD, 9"' CROSS
WILSON GARDEN3 BANGALORE. RESPONBENTS
"«;BY' Sri. K SURESH, ADV, FOR my
6
the compensation under the head medical biils, e0nveyar1ee,i'e._
nourishment and attendanfs charges by another sum ef Rs. .;.v _
7. The amount awardeé by the Tribune} t0wards__:ilosjs.e"fi T
amerzities of life and disability is Rs.iO,0{}O}9%i.i"T}3e _i5i'i*
pigmy coliector. Having regard to the nature ef izéjigiies siisfteiried V'
the appellani, the appellant wiil net
vehieie and work as he was j i1i:ic:;i1lectir1ig'idegrosits
fiem the eustemers. This fact is jfresponéent «~
insurance company. ;The. "siifi'ei'ed.___I}i9aeture of upper
2:3" of 1-igh*r7Tibia, end ofiefi clavicle, disability
of 40% 9f iewere«l4i_rinbi upper limb and 25% te wheie
body'. '.{'hei'appeii.'_--1nt ézndereene 0 eration and eteel in iazzts were
"at1hei'~ti'_Irx.e"'ef he-spiiaiisation. Therefore, we are of the
e..__eensiderediivieiviiffgzei' iihe eompensatiozz awarded by the Tribunal
"towards éisebiiiityiand loss of amenities of life is inadeqeate and the
rerpxires ezlhaaeement. The appellant is entitied fer a gem of
ii' ._;Rfsi"4033Q»0f- instead 0fRs.1G, mded by the Tribunal.
9---------*"*""""""""""m'M
X
X'
5
3. The Tribunal has cemmitted 3. gave error in not a§v.'2fk:ié%;?g-- V
any amount towards fixture medical expenses. As per *
the Boater whe treated the appeiiant, the appaiiaggt :2f.%:§é{i$ ';;;z:i§ii%:r4_'_g§o .' '
another surgery in fixture fer removal of
about R5x10,{)(}0f-. Therefore We aréV.§;:gLf-ijje
the appeiiant is ezztitled f<)1j__a., sum: 1'(3',().OO;*; "tu:s:ard2; future
medicai expenses. Acc0réir:g,1§",'Ait is av_§éé?v;réed:' _
I
9. The amoiint the tewanis pain, agony
and less of 'i$':'t«~;jaso:1}§bi_é .*c2«'11'<i~--vi..-*31*.e}ference by this Court is
not called fagiir.' " '
light' éi' 'ahafacts and circumstances as stated above,
figs; 'izéi:p;s;231cd"j1§d;g§1ent and award passed by the 'i"rib::naj is
V modiiiedfas u:;d'eii:'j_
V _ Téwaids gain and suffering » Rs.30§Q{)6.O0
A' B; 'fowards meéia:-al biiis, canveyarxce
E zioiirishing food, attendants' charges -= Rs.25,Q90.G0
c, Tewarés Loss ef earning durizag
the period oftreatzmerrt - Rs. 5,G0{l{}9
/WWW,"
5
n
d. Towards Disability and 1033 sf
amenities of life - Rs.40,000.{}0
e. Tewards fijiure medicai expenses -- Rs.1(),OG0.{)G
:1. A sum of Rs.1,1G,00O/«- with interest at 3% from the
of petition til} the date af reaiisation is awarded iiiif "
Rs.6{},0OOf- awarded by the Tribunal. wammis mgdifieaiiagzgf the
judgment and award passed by the Tribuaaaii' is .
respondent ---- insurance company
amcunt wijiIiiiiii8′ deposit of the enhanced
amount by the Tribunal is directed 1:0 release
the samei in favoifi o:ft}:e’v”api;5a1ii§ai:;xt iinmediately. Draw up the award
Sd/~s ‘
Judejé
SCI/1%
Iudgé
E.,RS!250’:’2(}fl9