High Court Karnataka High Court

Sri Sheena Kulal vs Sri Sheethal Kumar on 5 October, 2010

Karnataka High Court
Sri Sheena Kulal vs Sri Sheethal Kumar on 5 October, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALDRE

DATED THIS THE 0573 BAY OF' OCTOBER, 2010
BEFORE

THE HQNBLE memxsmca ESREENIVASE  
M.F'.A. N0.10609/2008 (Mvc}%%} {vi  *

    A 

SR1 SHEENA KULAL

AGED ABOUT :51 YEARS

510 am KARIYA KUIAL

Rmr Maamrrsa mas,   

anwnmmm, nmaxaaa so:-:{ooL  _  

HIRGAHA VILLAGEAHD   , 

 ~  . = _  ;   ..

(BY sax: mvnm cmmm smm H,' gnu.) ' V  _ 

1.

am 3HEETB’.A_L %
AGED AB-OUT
ago smmamnmmx PQOVANI
.RlmAm}_M WM? %%%%% -4
DAi€.A$HALE mwx

2.
THE ummn’ zmrm msuxmcs co L’I’I3.,

_ 3,3. 1zoAz);;.I<ARKALA
* gm; 1-¢ 3u mm ma R2 Arm

RESFOBIJENTS

TORI m Dmmusm mm V10 91* 29; 91 20103

' m%*A mm U19 173(1) 01: mi ACT Acmmr mm

. f-JIIDGIENTANDAWARD DATED: 20.8.2008 PA%ED B? HVC NC).
'-92'zi2oo7 OH TEE ms :33 THE crvn, muss (aamm) Amt:
a;DBL. mar, KARICALA, PARTLY ALLOWING THE cum

$2'

2

PETITION FOR OOMEHSJ-‘sTIOR AND SEEKING EHHANCEHERT
G}? commaanon.

THIS APPEAL _CGhEI§G C31? FOR AI)§EI38IC}N TE VIJAY,
THE C-QUIET BELIVERED Tfi FOLLOWIHG:-

i§..D..§

This appeal h by the c1a:man’ t fa: u “=

compensaaion awarded by the . 3 A

cansent 91′ the learm;-.d couxgsel pgéftim, it

is taken up fer final dkposfl; ‘V A

3. the partiw are
refarrad to V ‘.3 to in the claim’ petition

before the it =
= brief the: case:

gjwhen the chat was tmvelfing in a.

‘bus No.KA-20-A-E6 fiaom Karkala to

– Viflagc, the driver of the said bus moved the bus

V’ nmligem manner. A5 a. rcwult, the c}.a1znan’ t

and sustaim injurm. Hence, he filed a alarm’

%

3

petition before. thfi MACT, Karkala seeking of

m.4,G{),GDOj-. The Tribunal awarded hixn 3. .,

of Rs.49,fl}- with interest at 6% p.a..

5. As there is new disputr: Q ~’

amending vehicle, the on}; pqmaéf mm k%fm- my
considcrajianinthc ” .%

*wnethgr[;:;e by
the Tribu:1ai}1:5[jt”a;;§i’ ~3:¢a”at§1_:::a§31e or am it

(:3. cmznscl appearing for
the parties; mgd judment and award of the
“”” that the compemation awarded

by just and reasonable, it is on the

sidis héfica it is requ1md’ to be enhanczed.

44 per the wound certificaxe I-33.1′-2, the

h has susminecl fracture of left femur bone. The

1/ sustained by the cit are supported by oral

%/

4
evidence oftm claimant mad as PW—1._ The claimant

has mt aszamined the doctor regarding naxum of

disability.

8. Considering the nature ‘

the woumi certificate, ms.:23,am/- aw1a:dL§d%’ByjT’th§ _

-tcawards ‘pain and sufiering’ is Iémrmde is k %

dcscnied to; bc c V and I

award Rs.35,00Dl – “under

9. As na.24¢1§91I:~””*~a§m_d§ £1 by Tribunal

towards ‘r:1t:l-;_iic.e11 A A sea on the medical bills
produced by A there is new scape far

er1,§1.a;11cc:::1.«§’£itL’:andei°
was treated m inpatient for a.

. _pariaii Q? hoapital. Considezitxg tha duratiaan of

“1;_rea’¢mm1£; Rg,%:;40o;- awarded by the Tribunal towards

2, viiouriahment and attendant charges’ is an the

and it is daserved to be enhanced by anathcr

‘V 4: and I award 8.s.10,600l- under this mad.

2 L The clsimmn claims to ‘be a coeiic. But 13;:

is :10′: $tabi1s’ had by pmducing any dccumenéfii.

absence of pmof of ixwome, the

asscssad his incmxzc at Ra.3,O{}t’3J!¢’

of ix13’uri& summt that he musf Izzeezi’
treatmmt far a period at’ 4 avqsum of
ns.12,eoo(- is awardad.._ _ during laid

up paried’.

12. the droctar
mgardirxg of’ he is not cxltitled
for compegaatioii finfiér heads ‘loss of amenities’ and

V ,. ….. .. ‘

claimant ia cmitled. for the faIIc:w1ng’

* ~ — :€.§m,’t_1§\.e1’1%tfQlT;i”:~J-

L % 3,11% and suflarinp – mssmo
A Mb) mdicalmmm – Rs.24~,591

V c) Cenveyanse, nzxurishment
and attcsndant chargcs -» m.10,c1m

:1] Loss at’ income during

laid up period – &. ~

.. …….-….’….. .. ……….._…:……..,.

TOTAL –

-‘.«..a-……….–~._—……..’,…..u…….

14. Ancordingly, the The k %

judmsnz: and azwem the to
the extent stated herein cntitm far
a. tetal as mimt
RI.49,000I- with interest at 6%
pa. on of m.32,591/-

roundm off :5 the am of claim petitiim

Company is directerd to deposit

_enha:A “3cec1;’c:3Lw.peA AT nsation amount together with inherent

‘ ficfxths fimn the date ofwcreipt ofa. copy of this

V55’

7
16-. Out at” tbs cnhwed eomensaxion, 75% csf the

ameunt with pmportionaxc intcrmt is orwrcd ta be

invested in mm c:1%it in the name of

Natiananm Barflzfscheduled Bank/Peat Ofiice

of 3 years. Remaining 25% orjmg

pruportionaae intermt is ordered to *1 ._

the (31% immediately after . V _

17. No ordm-astcs casts. . ” , 3
T % ., “Iudge

DM__ %