High Court Karnataka High Court

Sri P Narasimappa vs The Manager on 27 November, 2008

Karnataka High Court
Sri P Narasimappa vs The Manager on 27 November, 2008
Author: Subhash B.Adi

EN ‘THE; HIGH COURT OF KARNATAKA AT BANGALORE

DATED TRIS THE 2?” DAY OF NOVEMBER 2008

BEFORE

THE HONBLE MR.JUS’l”iCE SUBHASH B.AI3%.i:” T

Sri. P. Narasimappa,

S/0. Venkataramanappa,

Aged about 45 years,

R/at. 4333 {31v§m,

Channakeshavanagar,

Hosur Road, ._
Banga1ore–100. _ ‘ “;’.»_;’§PP£§LLAN’I’

(By Mrs. x

I. TheMa:uagcr_ , _
Oricnta;H,ns*a1z*a::1ce Vbtd}, * ‘
Regional om»: % _ ‘
No.44/45, Eesici;-ncy }?¢pe1d&.(,i’;*oss,
[co Snapping Cqmiaigtx, ‘

Bax1ga.1o:*e>2$.

2. Thf:

Maia Math,
Ne.

Be1i.:§1:1dur_PO$i.’T
_ Bangalore-3’T;”V
2 ~ .. RESPGNDENTS

Venkatesh. Adv. for R1
ijispensed With)

Misc. First Appeal is filed under Section 173(1) of

against the judgment and award cit. €)6.{)2.20(}’? passed.
gt; MVC No.-4150/2006 on £11: file of the IV Addl Judge, Court of
Small Causes, Member, MACT, Metropolitan Area, Bangalore,

3. Learned Counsel appearing for the appellant

submitted that. claimant is a driver and his leg is amputated

below knee, new he has become unfit to drive the motor_

and for him it is 108% ciisabilig-,r_ She also .

claimaxit was earning more than Rs.4,000[;;-§_ batri.” the ii ” ‘V ‘V

Tribunal has taken only Rs.3,000j- as int;

Further submitted that, on the head»iOf__paiIi’£it_1§ii oi’

amenities and other incidental chargeé; is
on the lower side and not
considered flue evidencepn ii ii i

4. for the
insurance Compaiiy doctor has stated
that. there has not stated as to
Whtfithfli’ it ‘fiiétgiricitgr. He has assessed 40%
disabifity iiihc Tribunal has taken the said
of “”” calculated the amount of

conipsgfigaficzi:”t9}}v:iid$’_:1oss of future income. He submitted that,

Vozi othei*’}3éad$,_ .1€t§ié:~:c;nab1e compensation is awarded.

that the claimant has suifezmd amputafion of left

is not in dispute and is evident fwm discharge
V and also from the evidancez «sf Pw–2. It has also come in

fevidence that, the claimant is a dzivcr and amputation

nermaliy veouixi make a person invalidate to carry on unskilled

work. Ne doubt. he can get an artificial leg. but it cannet be

that. such artificial ieg wouid help him in the matter of A’

unfsess the vehicle is a special vehicle manuflacmred ~

Driver in nemnai vehicle has to use his legiand ‘is glee to

operate the vehicle, he has to have pmgier ;$ene.afie;n’~

reaction both in hand and 1egs’and Witj1 this. {Vii-3ab11jf’3’r;ei.*e:»*.1:;etJ:’iervM

the Meter Vehicle Authoxity would gmeeé T_ 1%”: finfi with
artificial leg also he cannot _ Doetor has
assessed the disability at no disturb the
said finding. ‘V the injury of
amputation, to be awarded

on all heads.

6. The é awarded compensation of

R$,30,00Q,I§:. utowardsV” and suffering. In my opmion, for

afipufaiéon, be 1653 than Rs.1,0(},OO0l–. Rs.1,0(),()G0/-

L» is and suffering. As regards to the medical

a of :93; 18.4421» is awarded. It need not be said that,

‘ giospitai is a Government Hospital, however, apart
there would be incidental charges. which requixes
The claimant was inpatient for 40 days, during
pexiod and substantially, the claimant must have spent.

Accordingly, thesame is enhanced to Rs.20,00{}] -. The income of

I’

vxé

-. Since there is amputation, there is
“‘1jc:V;11ireme;ii pf limb, which may cost more; Rs.5D,€)00/–
artificial iimb. Towards attendant and

charges, Rs.25,0G{)/- gs graxzxteal. In all, the

VT , _ is enfitled far compensation of Rs.5,52.800/ – as against

the claimant is taken at Rs.3.0()0/-. accident is during 2006; in
2006, for a driver the income could not have been less than
Rs.4,5()() ,1 -. Even if it is more, but there is no ezvidcnce, but safely

the income of the driver could be takfin. at
Admittedly. the claimant was inpatient for 40 days and _
amputation, he could not have become medically
after 40 days, considerable time might iv
At least, in my opinion, it must bc;3_i§’; for ‘

laid-up mnoci’ , the compensation {he of

Rs.4.5{}O/– 1.3.. Rs.27.000j-.v ‘ ‘As we 1.533% :51’ futun:

income is concerned, even claimant is
entitled for income. As far
as amenities are lost his left icg below
knee and it :is” amenities in life is
concerned, domfort; waiicing, squatting,
sitting, fast e1.11VV’11i_$t::é§j§¥%,§;;;’ments are concerned. they have
“W’it11____¢t3»m::sc deficiencies, he has to ‘live

‘life society. Towaxds loss 0f amenities, it is

r”~–:aw

Rs.?.,71,642/– awaxfied by the Tribunal with 6% interest per

ammxn on the enhanced amount from the date of petition

payment,

Accordingly, the appeal is allowed in

KNB/Il-