High Court Karnataka High Court

Sri Yallappa Basavani Tasildar vs The General Manager Maharashtra … on 1 September, 2009

Karnataka High Court
Sri Yallappa Basavani Tasildar vs The General Manager Maharashtra … on 1 September, 2009
Author: A.S.Bopanna
'I'HiS APPEAL COMING ON FOR ADMISSION THIS Day;-«.'_1§n._E
COURT DELIVERED THE FOLLOWING:     "

JUDGMENT

The claimant/ appellant is Vbeforett thjs Coe1rt’v

enhancement of compensation as against in
MVC No.1167/2004». By the vs-aid award;hotbed”i71fibun«a1″has granted

the compensation of Rs.38,000a/–$. ht .2

2. The learned ..e§pe11ent while seeking

enhancement 1 of 1′ the:V;.corn’pen’s’a”tion’A-‘ contend that no

cornpensation; has .bAee-nw–atz(rarded”t.owards ‘loss of future earnings’
even though thee._dqocto’r”wh’o’ ha’d_:trVeated the claimant has stated
that there is ‘2″7′?.o disab,iIit§t and 9% to the Whole body. it is further

contendedvl”that:’ under the other heads the compensation

granted inadéet-:1t1at.e.in as much as the claimant was a sugar

T’v.__c’on1’ractot’—andv_ vh’a_d}iost sufficiently in View of the injuries suffered

in accident. Hence it is contended that the

‘c«ornpe’ns’a,t_io«n has to be enhanced.

A

‘-s

3. On behalf of the respondent, the award passed byabthe

Tribunal is sought to be justified. It is contended

though the nature of the disability as stated by

noticed by the Tribunal, the Tribunal has”rightly_ not

same since the same does not relate to functional disabil,it_V.”

further contended that, on the other also the “Triiibun’aliiihas it

granted appropriate compensation and doles-iinoti call for
interference. he i A

4. In the light ‘.Of~\:?:’\:7l’i.<",-Li'. ion perusal of the
facts involveCi.i~4'n'itl1e,: iitiviViou'ldi indicate that the nature
of injuries suffered inhthe accident which occurred
on 05.11.2003 not in dispute. The claimant had
e;_<«am_ined,_':_liirnse1fV_ as l5VJ.l.___.a,«;v1d the Dental Practitioner Dr. B. S.

Bagi, whio-.had'itreated_ the claimant was examined as PW2. The

ii"i._d,0curnents=indicating'the nature of the injuries and the treatment

i:"–.{'CT'aCl,§3I'Cd the claimant in respect of the said accident was

i at~..E}xs:Pl to P9. The fact that the claimant had lost three

had also suffered injuries all over his face, more

' »v._vApartiicularly to the jaw cannot be disbelieved.

J

-‘a

5. In a matter of this nature, the question arises is_..as to

whether the disability as stated by the doctor could be

the present case. In my view, even though the learned *

for the appellant has contended in this _regard, uh’

rightly not accepted the disability for p3i_irpose’~_o’f

future income, since there is not}ii._ng..zindicated. and “r_efer.red to r ‘

show that based on said injuries_ui’the=_,_Vclaihmant been
incapacitated. Further, havingfsaid, that requires to be

noticed is that, in that bacitgroiiiid compensation

awarded is jL3;s’th’ar1d.:pr0pe:’r’L’

6. Even, thought<no_farnoun't– could be granted towards the
'loss of future e'arningVs',_ 'sinceflthe nature of injuries would not
indicate udisability',i._.but there will be discomfort and in that

regard,Wsome iamgouvnt requires to be granted under 'loss of

arneniiiti.es.?,_Vg«'I'heirefore',"a sum of Rs. 15,000/– is awarded under the

said head? Further, since the claimant had suffered facial injuries,

, _ftl'1e"'anioL1.nt awarded towards 'pain and suffering' is on the lower

iand"a"s such a further sum of Rs.l5,000/– is awarded and

J

'4:

towards ‘food, nourishment and conveyance’ a sum of /.
is awarded. J ii

7. Hence, the claimant/appellant in all is
enhanced compensation of Rs.35,000/-

rate awarded by the Tribunal. Therespondent}corndtation
deposit the enhanced amount with inteifest six
weeks from the date of receipt copy”o.£i.:tl*iiVst’.o&rdeic.iiiiflniideposit,

the entire amount shall be disb1i11i”s.eid itollie

Costs.

Sd/~i
313198}:

ii