IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS TI-E 2991 DAY OF MAY 2908 PRESENT TI-IE Ho1~rBLE mzs..3UsT1cE MANJIILA % AND rm: Hozwnm 1§fl2.JUSTICE. & kk 1lI.F.A. 50.1174 .1 z_m1'%mvc; B E : 1 SR: SADHASHIVA S10 ITHAYAPPA' GOWDA AGED ABQUJI' 35 V ~ R/AT No.60, 11TH CRQSSWV _ . 3RD MAIN, BANGALOR_E.56O G-g-:40? % A -- A - % L APPELLANT (By :3:-1 M s 3~_IAGAI€:AJA, *) %% jVkNkmism§A%s/0 HEMAGIRAIAH A MAJQR :91 jA_CtE,KONANAKIJNTE c:Ross,B - Emma MAEASA THEATRE, ROAD, BANGaL<3RE 6:2. 2-» V'I'HE NEW INDIA ASSURANCE co LTD i2~:mRANGAR BRANCH, BANGALORE 38, A ~*FiEP.BY ITS GENERAL MANAGER. RESPONDENTS
(33: 31:: 0 MAHESH FOR R2, AWEAL AGAINST R1
QISMISSED)
MFA FILED U/S 173(1) OF M ACT AGA.IP§i’ST’4′ ‘fHuE
JUDGMENT AND AWARD DATED :20/4/05 PASSED” M’arC.»_
N02315/01 ON THE FILE 0? 14TH V_AE3.DLf;JUDGE,
MEMBER, MAST’, COURT O_F…-__SMAL}L”= _’gCA_USES,
M£:’moI=*oLI’rAN “BANGALORE _(S£3GH4- £G.}:,’~.VP,g§RTL:’7{
ALLOWING THE CLAIM »PETITION FOR QOMPENsATxo3s;~
SEEKING ENHANCEMENT OF’ G()’MPEP%SATION.~’V–‘. %L ‘
THIS APPEAL COMING ON HE1iR.If§’G’: THIS DAY.
gamma CHZELLUR, J. D’£i}LIVI”:2REIf3-THE FOLLOWING:
Heard the leaxfzied Cfiulfiifii so also the
r@s§0I’1defi:.§E, . 1 ‘~ ‘:57
2. ‘éccidelit on 5.5.1996 at abeut
‘Z445 3,135.’ Eek: of the appellant on account of
:i1:=,a€ Ci his scooter bearing N0.KA–~€}6-E
3 1?’i3 a::_c1 No.KA–.o 13099 is not in dispute. S0
far as 1’*.:::s§1.~..’e:’:v:’;’x:§:’j’a1;;,<%;Jgli_g<_311t driving of the driver of the tampo,
4'«_if"'::fie 'fc:1'f€'e13difig.vehiclegevc need not further investigate into the
I1"_§.é;j2_1t'€e.;Vt*"'iz"1: View at' the I'(i*SI)O§1df3fl'{S I1{')t c1:1a1k:I1@'.ng the sams.
' "f{"-«.'{ié'1"t'.':Tt"G1*e, the opinion of tha 'i'1'ib1ma1 has reached the
Then coming 1:0 the question of quantmn cf
?
C(}II1i)€I1Sé1Ei0I1, a<:<:01*dir1g to £116 :21;Jp€:1iant's counsei the
quemtum of compensaticxl at; Rs.67',600[- is on the mwez'
side and therefore he sought f3I1fiI:1I1€If{i}111fiI1I; 0? the sa111eVT';;17s3T{i'1e
appeflam has suifered fihe ibilowizlg ir1j'uI'i<:s:
"1. 'I'ype~EI compeuné fracture 0f both the
ieft Reg. –
.2. Lacerated wound ever the vei’t{:5iA;.VnB1eaf$’i;i’iI’:g»3″
cm X I 5:111.
3. Laeeratcd wound ‘(war tiité ‘0:;1j:e fLA.g1speCt”‘0f” issft
leg h’,)W€1′ Sm measuri:1g’ 3. >’
3. has not exainineii the
doctor M10 ‘ir2:g{a=:<:' " to eszabiisli what; are thé
difaabiimt-;j5' ., the accident. So far as the
he produced the biils havirlg
1*€géifd_ {£3 0f the iefi: iewer Eimb. 'I'210ug11 the
f:*ar;:tur:=: 'H1u$i: 'i1v,:iire been united Witiiili three Inonthfi bu: he
gut Wéigiit an his iefi: leg. 'Z'h€r€foi*e_. it must have
* « ::i'::;{§:1'i's=:ti'1"}§i:13. E11311: duing w<}1'k ixicluding the iii}};'ili.'–.ii ss.;i3ri<.
J…
invcivilzg his left leg. Corzsiderilzgg all thfisé: asgzects and the:
fact tiiat he had an a.tteI1da.:1t to lack aftex’ his ixI1I:;e.ff3z”ii:zE;e
needs during the {aid up yeriod and some ~,i;0
attend to h0_spita1,__MctC., ‘wfi are of the Opifgééll,
compensatiofl aw¢a;’de<,13___by £116 Titibtixisl 1:: he: '
enhanced by anc1t,hcr_wl;2s.20,O0O[ ~.
4. Accordingly, the appea1:.V:”‘is £:llV]..0Vi’aT_€_tC1- Ti”1=”; 3 Thé
appeflant is entitled £03.? R’SV.2(§V,OO0/- as
colnpensation together with Vp-.=:r annum from
the: date: 05 ‘i3(fi§Li§;§i{}1§*’:;;i$3i’i} = .S.€:§:on<i 1'€sp01'1dc:1L —
II1su1'an(:e C_§01i2pe1§:_i§;;~_ is dfijgéosit the cmzlpensatieu
afiloufit toigefiier W:éi1*;._Vczgéisksiid §I1'£ti'I'€3'S€ Wiifliil six: masks
from the (;£até'=:;i7_ i'<:€:tii{::_€ is-f Urder.
_____
Judge
Sd/'1';
Iudga