IN THE HIGH COURT OF KARNATA§§A;.' "
CERCUFF BENCH AT GU1;BA}'§'(';§;)§£~~.Vv A ff
PREsENTV '
DATED THIS THE 28??' DAY'4'Q.}:i"AUG£,i&3'1" i2O0é§:
THE HONBLE MR. Efi.S1§P3E i");'.{§{;3.i"§3EI2;31C)
THE HONBLE MR. JUs?rIC:E B.sR§:is;§i{vAsE GOWDA
"'MfTf?A §\_IO;3?;'3:28',/&§vC$53€>.._.(1:V\:*IV')
BE'I'W_EE2N:
Sri. Sidéappa _ . » _
S / Q' Bhinlappa Padasaléagi,
Ages; 40 ~ymrs," €130: Coolie
., _ Of vBmmgm_zGafli, .. ..... ..
» }is'ijap1,1:'«s €386 __1O 1. ...Appe:3.1a:m;
% ';§§ksri%153:;1ax;g¢i;aa Siddappa, Aciv.,)
' AND;
V' V' » n1. 'C;hai1drakant, S/{Z}. Vasudev Meghaxaj,
V' *»--Age: Majtror, Occ: Confiactar,
R/0 Sai Mandi}; Sai Nagar,
Mudhoi.
2. The Branch Manager,
United India illsurance Co. Ltd,
SS. Front Read,
crest" 4 ._..
l"\::...«._.. (\*1 T'a,...... .....'l., ¢.._
;::13ayu1'- coo .112 1. ...z<:t:§pu1Lut:i1L§
3/
{By Sri RV. Naclagouda, Adm, fer R 3, Sri Shivananda
Patti, 15L£'1V., for R2)
This Miscellaneous First: Appeal is filed 1)
of MV Act against tha Judgnént anti .i'ja3.é:-:~.*:_T€i%.
30.06.2005
passed in MVC Ne.3g3;o4 an v’f-kgfléfilg «Qi’t}”1c..
Member, MA{3’i’–iV, Ctiurt cf m¢,~ sign i§:’1i_T;I’i1A(1g¢,.V;’,:33jj’$1V?3jLi§f;’,
partly allowing the reference
compensafien and (if L’
compensatien.
This MFA 0I’dE:I’S this day,
K.SE§EE§H;fi’R the fo11owing:–
ficnenmnr A ailawed. Delay COI1dOI1(3d. . ' takes notice fer R-1.
z Sim petitionar sustained “fracture: Gf right scaplfla,
clavicle and fiactmt of 2nd, 3″‘, 431 and 5&1 ribs on
th-:2 right side”. Basics fracture of Cllaviczle there is mal-
union <31' ether framures. Petitioner is aged about 38
years at the time 01" accident. The total body disability
assessed by the Tribtmal is 20%, which is an the higher
sida, it is to be assesscd at 15%. Petitioner is zicoolie,
his income is to be assessed at Thc
income: 1035 Praportionate to the
pm. The loss ef future mcomcffi
vmuxd be 315 (income) mg {menfhl x M ;mu;tAagm~;% $
——-52,920/-.
G33 ‘§;r3ia*ij,pn ‘of “this. aividence, the petitioner $.93
eI1′{:i1;:1’r;:d’ for bf Rs.40,(}00/- for pain and
agony, 3053 of arnenities, Rs.10,000/–
‘~ _ vimtsidtzntal expenses and Rs. 10,000/–a for
‘ during laid up period and R5.52,9:’2O/-
fpf 10$s’t;§_fi1f.ure incomes an account uf dfmability. In ail
the ” _ géetjfioncr is entitled fer cornpensaticn of
«.RM%$’;’:,22,92o/m as against R$.1,15,00{}/— awarded by the
Tribunai. On the enhanced compenmuon the claimant
is entititid far interest at 69/o pa. from the date of
pfitition till payment.
Ii.
m/
Lr
Appca} allowed accordingly.