High Court Karnataka High Court

The Divisional Controller vs Sri Iranna Rudrappa Bagewadi on 9 September, 2009

Karnataka High Court
The Divisional Controller vs Sri Iranna Rudrappa Bagewadi on 9 September, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 09TH DAY OF SEPTEMBER, 

BEFORE

THE HON' BLE MR. JUSTICE.JA.,S_.BO?ANNRL  A

MFA No.261.7/2OOS"~T_
MFA CROB No.73

"/2oo9.C*Cf  

IN MFA NO2617/2008

BETWEEN

THE DEVESIONAL«.._M*ANAG1£-R,'-~_V  
DIVISIONAL O.F'f¥'I.C;E, "   .f  ..  
NORTH VIESTTTKTAARNATAKA.ROAEv--T'RANSPORT
CORPORATION;AEVE,LOALIM.p1v:S1ON,
BELOAUM,  ' ' A   "
OWNER AND INSURER OENWKRTC BUS
NO.KA--2_3/F~253',V A A ' "

  THRO#L;jG1L1A,THE 'CHIEF LAW OFFICER.

**** ~ . . . APPELLANT

V.'(BY.:.VS'r'21.1K,_'I\IAC§}xRAJA, ADVOCATE.)

'SVR1.1RANNA RCUDRAPPA BAGEWADI

" " ':4fA(3-ED ABOUT 27 YEARS,
 A OCC; POWER LOOM BUSINESS,
RESTEINC AT H.NO.81, MARGAMBA GALLI,

  _.__""i{H£:SE3AG~BELGAUM.

 RESPONDENT

   "(BY SRLSANJAY S. KATAGERI, ADVOCATE.)

$

I'
Q'



THIS MFA IS FILED U/S 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD 
22/O2/2007 PASSED IN MVC NO2506/2004 ON.'

FILE OF I ADDITIONAL CIVIL JUDGE (SR,HDN'.')---Oj'&:v..
ADDITIONAL NIACT, BELGAUM, AWAR}_Zé_ING..'_'V*-----._
COMPENSATION OF RS.1,84,324/-- WITH INTEREST @  
6% P.A. FROM THE DATE OF PETITION TI'L;L"PI'\.SI'~M'E.NT_.  

IN MFA CROB N0.'733/2009 _
BETWEEN
IRANNA RUDRAPPA EAGEwA_D'I " I
AGED ABOUT 28 YEARS'-,-- AI   
OCC: POWER LOOM BUSINESS,' I _
R/O. H.NO.81, MAR__GA1\,=i"BA- GALL_I,__ I
KHASBAG--BELsGA§IIM.     "

..   I ' . ...PETI'I'IONER.

(BY SEI.SIoINIJAy"' IS:O;1'1}§A"f-A.GER1; --ADVIOCATE.)

AND

THE D;1'v'ISIONAI, MANAGER,

 " '~D_IVIS_I'€)NALA  .
 NORTH WEST.KARNATAKA ROAD TRANSPORT
'COAI:2I»'ORAI'ION,' IBELGAUM DIVISION,

  '(BY SRl';fI.'R.BENTUR, ADVOCATE.)

]3EL'G_A.U"MZ"_..V_ 

 RESPONDENT

 MFA CROB IS FILED U/O 41 RULE 22 OF

I  R/W SEC.173(1) OF MV ACT 1988 AGAINST THE
 KJUDGMENT AND AWARD DATED 22/O2/2007 PASSED
 IN 1\/IVC NO.2SOe/2004 ON THE FILE OF THE I

ADDITIONAL CIVIL JUDGE (SR.DN.) 85 ADDITIONAL

I

'1'



4_ . Vawardeicd. 

MACT, BELGAUM, AWARDING COMPENSATION OF
RS.1,84,324/-- AND SEEKING ENHANCEMENT OF
COMPENSATION. '

THESE MFA AND CROSS OBJECTIONS ARE
COMING ON FOR ADMISSION THIS DAY, THE COURT
DELIVERED THE FOLLOWING:

JUDGMENT

The appellant corporation .in”

question the judgment and awatd I

passed in NEVC N02506 / 200/¥_in_V so lfarllas tlie’

of compensation awarded by th4e”‘-Tribunal’. cross

objections fi–ledVlbj?.’the ol’aiiumant§, the claimant is seeking

further enhianclementl ‘amount as against the sum

as the question of quantum arises, both in

the the cross objections the contentions

” ‘ti.-Ti.”V”«.urged in appeal are to be considered at the outset.

The learned counsel for appeliant contended

the Tribune} was not justified in awarding the

medical expenses as done by it in the absence of

J

4’:

claimant was in–patient for a period of 39 days. in

respect of the expenses incurred towards the said

treatment the medical bills have been produced

same are marked as Ex.P.10. Consolidated

bills indicates of the total expenses.i»neurre.d

of Rs.~’~ll,692=44. Therefore when.’

undergone treatment as an for a
month and the bills been
produced, the arnouflt the actual
bills cannot be

6) as reckoned by
the Tribu”nal,:_ injuries and the disability

thereafter isllirxdicated Afrorniwhat has been noticed above.

‘The who hadv-been examined as PW.2 before the

“haslvistated the physical disability alnounting to

— mlilaeeeee–;lef the left lower limb and 15% to the left

doubt the disability with regard to the whole

been indicated. However taking into

.consideration the injuries suffered and the avocation of

the claimant, the disability assessed by the Tribunal at

J

“0

17% cannot be considered as excessive. Therefore even
on that ground the same does not call for interference
and the compensation in any event does not call for

reduction.

7′) In this background the enhancemeagt..soi;ig:}1;t:V”

by filing the cross objection requires to be c_onysidered,i’4_lnii

so far as the other heads as already no_ticed’,__

appropriate. The only question iivvhich

consideration is with regard to theiiiloss oi;-future income
in relation to the dis.aL§ilit;v. ” _ regard While

calc’ula¥;ingi–th ‘ ath–e..Tri’ounal has reckoned
the dailyiincome:o1;:”thie»Vinjur*ed’at Rs.80/– per day. The

claimant contended -that». heiwas a loorn operator and the

‘ac_cid=3:n’t occu’r1*e.d««on 11-10-2004 and as such the

iisaiirn day reckoned is on the lower side.

made by the claimant that he was

i”~..«.._ea,rnirzg”Rs.6,000/– cannot be accepted, however a

of 123.100/– per day is to be reckoned and if

H ‘iii”‘-i.the__5monthly income is taken at Rs.3,000/– and if the

parameter with regard to the disability and

J

‘E

multiplier as reckoned by the Tribunal is taken into
consideration, the compensation towards 17% disability

would be in a sum of Rs.1,04,040/– since the Tribunal

has already awarded a sum of Rs.83,232/–, the clai:n.ai1t

would be entitled to the difference. The enhanced”‘po.rm’.,or1:_.V H

of the amount is payable with interest at the’ it

as awarded by the Tribunal. The e:n4ha;r1eeid

interest shall be deposited the Corporation a

period of six Weeks from the date_reoeipt’ of.the_E:opy of

this order.

8) ‘–.abl0’ve,….the appeal and the

cross ob}eot_ions of. No order as to costs.

9) ~ T he listatutory.ll’arnount deposited in this Court

pfaii sin’ittetd._to thellllribunal.
IUDGE