High Court Karnataka High Court

Sri Umesh Kumar @ Umesh vs Sri Pawan Kumar Raj on 10 December, 2009

Karnataka High Court
Sri Umesh Kumar @ Umesh vs Sri Pawan Kumar Raj on 10 December, 2009
Author: N.K.Patil And Gowda


..,…….. ruwn wean’; ,u_:- MRNMAKA HIGH COURT or-‘ KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or-‘ KARNATAKA HIGH court

IN THE 3193 CGURT OF KARKATAKA AT

mmn mm Tab; 191% my op nmmmma : »

QEEF

ms BiOK’3LE ma. mmcfi za’.3:,y:m; f %

TM 3033;: nawsncz B. smfimmn

Bzmsm:

snxzmzaa KUhE&R@I.I_3EE3H’,….. ‘-. A
3/oam V %
AABot:*r3e»¥mm,.;Tk<:K; «.O{,’.c£U8mE8$,
R;LA:*%2:o;ég%:§; ”

B22302 amsgmm,
L aznsgxmwn, msmwmw 945.

% 3fi<IEpxm*ieTAL mstmmcx ca L'i'II},,

=;:.§.1'm7, mag
R1%J'i":i'4%fiAL LAW smmx,
' Jam-m cmnm,

'T f mammsae ma. msmrmmfirs

-yr ~w- — an -.. up i – I|!ur”‘1mI.1v:I. we-mug-Ia’:-u

‘*'””””””‘ “”””‘-“””””*,_..-“”””?f”- .-w-m=nn»n:-nu-qr nrun-hvuxl vr”I\HfiNI~\lFs|£A “flltivfl COURT ‘OF’KARN’ATflKA “I-‘l’iGH”COURT CF KARNATAKR” HlGH’COU’|

(By Sri B.C.3E RAG, ADV. FOR R2;
NOTICE TO R1 DEPERSED WITH V1’ 0.DATED.26.6.2 _

mm am; Is mm} we rzau) 01? mt ACT *
mam? ARI) AWARD m’rEB:2a;e1;2ooe m&2E__1).1zs
1w.13a9;%o4 mt ‘ma mg 017 IX ADz)L..1t;r1*.-:–*..~5.,_j~ME1s;|:a;E1z,_ w
wac’r-7, comer or SHALL ca-‘asnis.–_’ aaltsaamrefi,

T 2’m’x:t°i’:a0n=.1?o.!,iT I

KCH.K0.7), PARTLY G ‘ER 0

COIQWSAKOH.

commsmqxon & sums ” [133

mm mm some c2x”«1’§«~ifm *is:;1é”:5AY, V

l.K.PA1’iL J. DELIVEREB ‘IKE ‘

2. the judflnt
ma % passed in MVC
fi::.13v89 I IX Adm. Judge, Court of
sum Maczr-7, Bmahre,

‘t1m’I’x’iI:u.ma1’ Ear mvity). rm

juciit and award has awarded a sum

9; with kzisamst at 6% pm. from the date

Q<;f the date of deposit as against the claim at'
% fizr Rs.,6,m,&3€3[-g Mug Wanna by rm
t& appellant Ema prmwmd tk$ apwal on the

. – us ur-1

* "vaw —vm .u:p~ suummmxn HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNMAKA HIGH cuux

yotmd tint the compensation awarded by that:

2. The bud” rm; ofthfi was em: :7; %

The appellant claim ta’

anti aged about 34 years “SE39?-,CK)€l/~
4- Ra.20}- per day an the
accfient Von 3.30 pm,
when the his cycle: on
and by that

time’ Ha.KA 06 33-4433, amen’

by im in g magma’ 1 xmnnm dashed

Sue tn the impact, the agpellant
gustaémd seam Enjttm to 2353 right

Janna’ rain’ 54′: we ard swe11ng’ mm” the

sham ze Jain Hospfital, vasantmam and

Uflifiuttll

“‘ “””””*”‘””‘ “”M’= 9098? 0? KAENATAKA HIGH COURT cs KARNATAKA men count or KARNATAKA uzcsn coma Ur mmnmm ruun I…uum

5?

V

avafiabke on me, what emerges 125 that,

mmpemmn awarded mud; ‘min and
inadequate and mm» enmmmmt.
dkpube that, the appefiant was fagf

24 days ‘m the hoapml.

he would hm sufiemd 1 the
Eiqjurkes sustakmd an-.3 1. Q mt
ablae he do his war}; Tam; all
time it fit to award
‘ ‘ as asaimt

Rs.:20,0G§;–. .T’:ibuna1.

5, awarded cnly a aum af

….. ‘_ fig’

L is inadequate for the rmsnn am the
‘ mm awn: reasanable asmunt inwards
. A muziufing Ed and amaém ¢:ha1%
me 2::-eama: paw: ar 24 days in the hospital.

./’////In

‘£’Tmf’cre, wc dam it fit to award 8510,0001 –

this haad as agmmiz Ra.5,fl(30{~

Triblmal.

6. Further. the Tribuzml

a. sum sf Ra.1€},,0DO]- mwaxk V ‘V V

the treatment peri4o:iV’;__ as
inadequate: £9: the has
ummgem L424 days in the
hospital. by pmsmsm
6.11:: 11:» the
shoufl have taken bed

amt fefiéfiai’ at mat fer a period cf

dam it fit tag: 235%: the

‘gig at Rs.3,000! – pm, which warlm

: amt (Rs.3% x 4- months) tawards ‘has

‘ ” trmtmm pea-ied’.

Further, the T;-imm $3 ms; jumiaea in

: ufaward1r2g% ‘ only a. sum cf Rsgiéfiéfiia wwards ‘Essa sf

nae-av-m-nu: 1-an I’t’\I\l-‘l’I!.I”‘I!I«l”1 ll

nu . wvvlfj_. gr nnnnulnnfl rm.-m LUUKi ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI

///”

-at

………….M ruuvri Luuxfr.-as mm-:A7A:m mes»: COURT or KARNATAKA HIGH count or KARNATAKA HiGi-I COURT or KARNATAKA men Coax

iitém’ witkmut mm into mnafim-ation the

ofthe doctor wrm has auaaased tk aimbnity g:%
me. right lewer limb am 20% to the ,
sustained are
afiect his profusion as drivw

W Md»
a %%%% wed in awaxam
anly a hmvmards ‘lass nf future

. tfifilpmmathn is ixzadequaw for

V. 5 was 9. dnvm*’ by grofiessiun

yaara as an the date at” the amidant.
: ‘ ‘WE aamsfi the imme zafthe appafiant at
pa math and ma pr-ow mumpfiw

%% is =15: mm mm in 1& age. Tm
[uj *2′:-ibmz has area in mm t fiimhflity to am

///’

income
*1

wmtwna vr nnnlvnxnnn ruvr! \.uUliI,,.*«J,_’r !\.HluVIHH|-\l\.I-t ruun LUUKI ur ISAKNAEAKA HIGH CUURI OF KARNATAKA I-HGH CUUKI Ur KAKNAEARA l”Hi.:!1 LUBE

wholse body at 16% oenufary tr; the aviclexmw af

ckcczmmmm at’ the man, we accept
the whoine body mm: by
oongmmaneon at Rs.1,15,2G0!___-f ($3000 165$
20%; towards ‘has of 1 L

Rs.61,000}~ awarded

9. % mom and
mum’ above, the
§L,&%% ég-g,~¢ 9aasaa by the Tribunal
sa mug be &t;;<'i.;h-5 tmak up is as fiulknwaz
i. – Rs. 30,000-O0

Qarnneyenge; fwd
glrygrgiw – Rs. 10,000-00

" ~ wind ~ Rs. 12,Q0(}–€3Ct

V g =- Rs. 1,15,2W00
. 'R633 offijaiigarxithw – Rs. 15,000-00

Tami Ra. 1m,2m–m

K 'A , thaagi fifiad by the apwflant
%%%3sgmm in mm. 'mm gnaw: am} award datefi;

%%

if