Karnataka High Court
Suresh S/O Yerrappa Reddy vs Appareddy S/O Nanjappa … on 24 May, 2011
[\)
GUDIBANDE TALUK.
(BY SR1 B.A.RAMA KRISHNA, Am'. $0.22 ..
R1 AND R3 SERVED) < *
V'
THIS MFA IS FILEDVSLJESEBSER .SEC'TIA:C)3$IVV"~-1 '?"S'(2} 011*"
MV ACT AGAINST THE JUDQ_ME:N'r ._AND jg AWARD
DATED 15.01.2005 PA.SSED"'H'~?_:E.!T¥'€: NO.9';'~i}8' GN THE
FILE OF THE cmx; _J'F_JI)iQ.E§'*--.._'{SRDB3.) & JMFC,
CHINTAMANL PARTLYQ A.LL'oW1N€g'" =__THE CLAIM
PETITION FOR 'fii1§enSati0n awarded by the
Tri.b§:§f;a£. The petition was lodged before thé
CE:if1'Ei:'amani in MVC N03/1998 on account of
t3hé._inju:*i€.S Sfi::'Stained by him in 3. road traffic: accident
0c€i':;1.rr:+:é:§ Cf} 28.09.2992'. 'Shae Ciaimant was 3. Studsni,
aged S'L--Sut 13 years on the dais of time accident. In the
" ~..aTa:s:%i_é£ent, he Suséainéé Sumrsd iacerated weuneti an the
iéft Side 95 Shim CQEEEESTEQH Sf 'aha Esfi mzmillarjg regiem
fizzzééigéss gf:;braSiSnS Sf E:e:}:§3 K3333, E6 'W213 Er: {E39 fnesgiial
fa)? Eér'iz :::S:s:ii}%::%-3 §r:>::2 283* SSp%;S::*:%:>€:z; 399?. 319 has
taken treatment at Gavernmant Hospital, V'
Devaraj Urs Medica} College Hz).-s'§i:a}'.. "
Hospital? Bangalore and also
Bangalare. He underwént :}.f_:f::_e mags: s1;rg;ei*i;e"s;~V~:»§hich"' V
resuited in shortening (sf 0f. his,_Aie£fE leg. On
account of the he lost sense
of his left handmfxd continuous
suffering The Tribunal
has awarciegj under the heaci loss
of medical expenses,
Rs.64s,!.~" t.ox%xra£{;i;=§.':_:t;9a:§§11%:f1g expenses and Rs.63,000/-
toxazards fiiturew}¢e_sS~«,_ef~~--é§a.rning. Thus, in all a sum of
~ \$fi'th- .... érzterest was awarded Being not
' :§:iti~sfi§:.;:'x:;j:}§'the same, the present appeal is fiied.
' 2 Or: an €3.I'H€I' occasieng 3 Cowordinate Bench,
€}ff,hizS'x.':EG1lI'fZ aftar hearing the parties, considering the
--.3Z._f;§»L2.fies sustainad and disability suffersé by the
..._<:§a§ma:*:{ rsferrzsd 1:115 agpfiliantferriaémani is the
E~--§§Iv§H3%NS E--§z;:s;p31:aL Bangalere fgy meéiga} évaiugzieig af
fie disaéfiéfajgz. G133 §?13§1$.}T}§§T£j3}?'3 E, 31:35:, Aggaciais
§:*9fe$;s$r ef %f*Je:;::'<::$:::*ge:*y§ afisr éxamimiziig tins agpeiiani
has isssued a Certificate stating that he is ST.',l'ff€?f'}:::1"VV1"'g";_:"fi~"f3T.I"}.7,.'N'
100% cognitive deficit. Neizrologieaily,jihei" V
speech difficulty idysarthria} amide
of the left upper and ._\&'i'€'fViiV".C€ihffE(Cf:uf€S 'i
(Power Grade - G/5}. ,--i:}ue ieefl-'.e'--2iibi3_ve he is of
the opinion that the Cii;<}Q_'L:)iii"1Z'i.,€3:*'3'::é31i'_€_¢}iit'3iTifi3,H€I1t in nature
and he has alsev-.sta'é;:ed:ii"i:at._3iieast 8'3}85% has to be
taken as; '*~.p_e%ifrfia11Ve'nt disability. This
certificzawe iSi'3jL1€d: 31:33,: iii'-1jn--.on '2'3';{}$i.201 1.
3." ,.i:i'*i--i,§'Jfibackground, we have to
asce;1*t"a.i.n Whetiief the eompensatien awarded by the
and proper and does it call for any
L" e::i1faunC'e%11,eIifi?
'Since the accident is not in dispute, the iiabiiiiiy
eiis :3;i's;e iiei in dispute, what has to be considered in this
aijgxpeai ie 0:11}; with regard to the quantum cf
CO[§i§€I1SaiiGii awardeci by the ri'I"ibL§.I1§:'Li, fiidmitieciljyz the
eiaimani. wag aged abenui: i3 yeare arizé wag a eiuderii.
{Ea Bifféiiilifii, {ii the fiisaiiiiiiiiee {?é'iLEE§€'d ix) izimi iie ieeii hie
fi§§i,ii'£y 3.3 he haze: is éepeiifi er: eeri'«_tEe_2{teei f:?E.:€:}?:
Government Heepita}. But w=efé:;e;1ne't :g:33re.;the e'f:ieunt V'
spent by his parents for Be1?1'gva3;e1'§e, K0131",
Chinthamani and alse' for their stay
in different pleeee fo:1_* 'e eexeeordinglyg We
award a head medical
expenseee Vto award a sum of
Hehigh bone and towards
3.ttende:1.§4'ehargeVe: ae_4"h.;.e"'£e depending upon others for
his :;iay;i;o--da3r'eetivifies. We are also inclined to award a
. s1:L'rn{.0§"eR.s'Q':?.5,OO()}7'§"fowards future medical expenses as
take constant medical treatment and
ia'3;ii1g V. eeneideretion that even theugh the
freatriieei: in the Government Hospital is free he Weuld
spent serne amour}: teveareie travelling expenses.
Efhue £13 eii, the eieément fie entitled fee 2: sum ef
ea meg» iéeeei €ee%:% eééefee eee §3~»§~:%]
Reeéf' ffiéfil,/~ with ieiereei at 8% pa.
5:?"
5. in the result the appeal is
The Compensation awarded by the.T ' V'
5ee;V'§f%:%2:e*:es%£§£ '*'E*<%?
enhanced from Rs.80,200/~ Ste '"xR;--ViE¥':A {§Q"?"'~
'~ 1:; £1 5 5 'V: '
n " Ci if]
interest at 8% pas from I:he_dai:e jl::ietiti0n»'Vt;i'£I: péiymemi.'
Out of the e0m1gensat§Q¥iV;A' of. with
propertionate intereef' deposited in the
name of the appe11aI;t"*fer::;1 years initially
and five years. He is
entitled fie {i1j3'Ca§«:}5_h€ in"*;efeSt.,_:::T rest of the amount be
releasecl te: ['f:'1*:t;. a'p;:1e£i-:/;i1$_'/ elai-rnani.
.....
Seifé
ELEGE
_ ‘ ea