High Court Karnataka High Court

Sri Pandurang S/O Yashwant Gurav vs Mr Zarim Akbar Deshpaik on 12 January, 2009

Karnataka High Court
Sri Pandurang S/O Yashwant Gurav vs Mr Zarim Akbar Deshpaik on 12 January, 2009
Author: B.S.Patil
MFA No. 12183/%D6

IN THE H161-I COURT OF KARNATAKA
CIRCUIT BENCH AT D}-IARWAD

DATED THIS THE 12% DAY 0? JANUARY  1:   

BEFORE

THE HOWBLE MR.Jus'r1cE«¢B.é'§.TPATiL   .
  A    

BETWEEN:

Sn'. Pandmang, - V
S/o Yashwant Gurav,a   . if
Aged about 46 ymrs,'_~._  3 .
Occ: Carpentaxy,  5:" 

R/0 Gandhi Na;4;ar,_'*--  

Tal & Dist: mig~a;;1-3;.  =

(By sxi Saniay %%  %

AND:

 

A V  Vmajfif'  A. 'A
R] C}l:i- .B?:ts Stand Road,

 V2; The  ()0. 1.111.,

"  Chamber, Kirkxskar Road

" =_BLéJg'a'1'1m.

 'T gBy~szi; K. ,A&. forR-1
    L.B.Mannoddm', Adv. for R«2)

. JKPPELLANT

..REsPoM>Em's"



MFA No.12183/9006

This Appeal is filed under Secfion 173(1) of AG;

against the judgment and award dated 31.07.2005 * 
we 110.907/2005 on the fiie ofthe Pr]. Civil Judge" 2 " 
Add}. MA;vi(§E)eS]5872 dnvm' in a rash and ncglfi t

 the claimant who was proceeding on a

 " i13_tor A   mgistration No.GA-0313-6739 from

"    In the dam' petition filed before the Chums'

  chi' t emcd' hizzaseif as PW-1 and one Dr.

  as PW-2. He pmciuced and markw Exs.P-1 to P~

  The respondent-Insurance Comma}; resisted the claim.

%

MFA No.I2I83/2006
3

The insurance poI’x:y was marked as Ex.R-I. No 9th cr

evidence was % in.

03. 1s:x.P–3 dimhargc cam iasucd by the Disz::e<:£'iv~1ioégnita;,J4«

Bclgaum, disclosed that the T. T

14.12.2004 to 23.12.2004. Hchaicl in V

right shoulder joint and there was of ";;%th,m5t1;'
6"" &. 731 ribs of the right of
mfcno' ' 1* angle of the right of acmmion

process of the 1:

04. The L®:ta;éi%% dgggsea that c.hmca’ ‘ 1 and
zmio;og1oa1′ gamma «:1; the cla:man’ t had disability

of 50% the’ Accordingly, the doctor

vide Ex.P*23. As the: dist-3b’ ility

_ :V’n§t—.issucd. by the doctor wm treated the

.’ in mind the natunc of the injuries

s¢1fi’emd upon appmch titan of oral md

evidence came tn the conclusion that the whok

K sufihmd by the claimant was 15%. Having due

‘ to thc cud” (31106 on record and the nature ofthc’dut12m

éexfonncd by thc clam3.an’ t as a carpcn1z:r, his monthly moo’ we

was taken at Rs.3,0{)0/-. Applying the multiplier of 13, the

V

MFA No. 12183/2006
5

amount of Rs.10,000/- awaxded towards loss of amenities is

on the kiwer side.

06. Counsel appearing for the _

Company however supports the findiegs ‘4

‘I’ribuna1.

07. Having heard the learned Cou1:_.:se1f&;:_’thc

careful perusal of the materials that
a1’13e’ sfer considerafion is, ‘ ‘ _
‘whether the 7¢_–.1is:ea for

08. The ‘_ enee’ losses that the injured

clannan’ t, -was ‘ gt?’ : carpenter in Belgaum. The

12.2004. As rightly contended by

for the appellant, the Tribunal wae in

monthly income at Rs.3,0()0/-. The

hz_ae’:. deposed in his evidence that he was earning

per month. Keeping in mind the date of the

and the nature of the work the ciaunan’ t was doing

the place where he was working (Belgaum city), it is

reasonable to assess the monthly income at Rs.3,50(}/–.

%/

MFA No12183/2066
6

Aithough learned Counsel for the appellant submits that. the

ptzrmancnt disability taken. at 15% is on the lower sk_}e,V_:’I.’_:&:)_

not find any iucgahty in the findings mcondod by _

in tins’ regard as the c1a3man’ t has not examm’_ ”

who treated him. Even the doctor

the restriction in the shouldcr.o’jojnt 1csu1’££kiVAA.
disability in the shoulder and if
disability is assessed, it

09. However as regards b enjoyment
of I fife is awauied only
Rs.1o,o:o0;:I v_-. rcstriotion and painful
movement spoken to by the doctor, the

amount head desezvés to be and is

Rs} 2§,ooo)§f

‘ V I0.” * :”I”h.a’: earning capacity calculated at the rate

of month comes to Rs.81,9(}O/ —.

of income tinting the laidup period which is

for six months by the Tzibunal is enhanced to

as the monthly income is now assessed at

‘A Rs.3,50€)/-.

MFA No. 12183/2006

12. In all other mspects, the amount awarded §.’i3V:r”‘.<

tribunal is left uzldisturbed.

13. In the result and for the fomgoixlgg. J

in pan. The compensation to which the ‘V

determined and fixed at Rs.1,72,90§)%~5 be =

entitled for interest at 6°/iafin. the
date of petition till its shall
be deposited from today.

Appellant is    appeal in a sum of
Rs.4,000/ - .~       is acconrmgly

Inodificd.

Sd/--
Judge