IN "ms HIGH couwr or ~
CIRCUIT mzxcn u
DATED vars Tl-IE mm 9312 qF r:¢vE1na§Eji,[i"2p?e,g'
THE xiorrnzs MIi.JI_;i_u:8"'1V"_!:_(":£v_lfn '-SCCVi{i'Ii'g_
enhancement of compensation.
(In MJ-'.A.!Io.896l2003!
Between:
The Manager, V A
National Insurance Co;«,_ ,Lt_(i.',._ ; .v "
Division--f'J_, Maker Bhaiéaiz, * 5
New ' I,ii1éé-:g:_RD -.CI1:_1'1bhge::tHc.,5
Through Ma1iager',':.'Ma111tJ1i Galli,
Belgaum', i10W ifiépxesgfltcfi' its
Region-ai lv!anager,. fl_ " «.
N afional' 'i11sV1J.rai1£;eV A.' ,
Regiqnai Ofl&;ce,V Subiiamim Compicx,
# VL44, Rloagi,
* _ Bafigalnrcfiéfl " ...APPELLAN'l'
8.Arani, Adv)
1. ~ Balappa Lagamappa Pujeri,
T "Now aged about 40 years,
Occ: Business,
R] 0 01d Vantarauri,
'§'a1uk:Hukkeri,
Dist: Bclgaum.
2. Prakashchand Maturani Shanna,
Ageflviajor,
R10 193, Galflian. Sector No.19,
Plot No.28, Nam},
jfii/W
Navi Mumbi.
(By Srtsanjay sxatagm, Atlv £q:.,m an§fl""2j~ : '
This appeal is filed u/s V1.fz3.;(:;3of..MiiL'%A¢£fags;:;gst
judgment and award dated O9.1f)_.2fl{)2_~ pas.-aeedx.' "--~in'~.VVMVC
30.2134/2001 011 thfl Addl. vH I].k_keri,
allcswing the claim petition for'--t;<j:u1;3ensati.o11.T
flgC3ross.._ _ 912;oe3'%g;g;3a.4g,_u§;g9éigoo3:
Sateen:
Balappa Lagamappa I;'t1§cri_;,= % ~
Agerd about 39 ' %'
'
R/o Gk: '
Talulrfiéiukkiari,
E}ist:.Be]ga1i?u:§,_--. _ -- caoss GBJECTOR.
(By Adv)
A 1,. a/,'i*Ta€'Iso1anag' éi1[
-» _V , Naiijgitial Insurance Co., Ltd.,
V - _ "L?§ivis:;i<31i_'eVI, Maker Bhavani,
marine Lines RD Churchgate,
Manager, Marathi Galii,
"- BeIg"aum, Karnataka.
" 2. 'P.mkashcha1ad Maturam Shanna,
Age:Ma§or,
Rio 103, {Ea-iiiian Sector No.19,
Plot No.33, Net:-11,
Ravi Mumbi, Mahaxafihna. ...RE8?0HDEH'I'8
This Crab. is filed at/0 41 R 22 of CPC against the judment
and award dated 9. £0,200? passtd in MVC 190.2134] 2001 on 1315
file of the Civil Judge ($3293.) and Add}. MAUI', Hukketri, partly
,_ /
my
\
allowing the claim petifien for coaaapensatioif'
enhancement of compensation. L. 3 T
These appeals and cross objeefigns i:
this day, Ksreedhar Rae. J., delivered the '
A
1. The two appeals Lhe objections arise out
of the common Hence, all the
macs are taken paesmg exders.
99
.
T Court ordeit’
2. The epegmcr is agicultuxist and doing other petty
. A’vb11s_'”m§es§v.__.iA’ The has assessed the income at the rate of
.__1n the absence ofcredihle pmof, the assessment
proper and cioes not call for interference. The
-V pefiétaeeik. sufl”cIed amputation above the knee. The ‘I’r1″bunaI
the permanent disabflity at 80% which is also
.’ and pmper and does not call for interference. The
T ‘ peizitioner is aged about 40 years oki. The Tribune} has taken 16
U multiplier which is on the higher side. The multiplier M would
. @903 corrected ide
dt.14.o9.2009
” is for; V
be appiicable. The loss of income proportionate
would he Rs.1,920/- (24ooxso%).
3. 011 re-assessment of the 6Vi(iCI:1;-L’.:’€,
to Rs.50,000/– for pain and ag«5_I1’3.’..__RSQSOTEBOO/~’VFeo:i§’owI1iVsToss
amenities and discomfort, ivvfor artificial
leg and its replacement fiixiee towards
medical and incklental towards Boss of
income during RTs.s,o2;35c/« (1920 (income) x
12 (months) ioss of future income on
account oeiiooner is entitled to a just
compensafioo «of The compensation whatever
awarded’ is Therefore, no reduction or
correcte vide
at ; mum; 0: er
dt.l4.09.2009
4. T is aged about 40 years and he has sufiexed
é of The doctor has assessed disability at 50°/o.
sfiormnmg of left lower limb by 2.5 ems. 50°/:3 of
R assessed does not appear to be total permanent
T ” Therefore, the total permanent disability has to be
Tnsssessed at 20°/o. The income of the deceased as against 40%
disability assessed by the Tribunal would come to Rs.2,4OG/-
t3011}1?.. L’
of the disaicgility, Rs.20,000/ – toiiéatfgls 1 incidental
expenses, Rs.10,000/- tovgaxfis _i;:i¢ome laid up
period and R>s.3o,64o/- jgeutioner in 31: is
entiflcd to a !.,,.7;%),640/- as against
Rs.2,6=7,120/– V
: L % 5. Acc<$i:Adi1;glyV, 2003 and Cross Objections
cor 2003 is l§4.§:f§,A. §fo.4896/2003 and Cross Objecfions
wide court. 9 " ' '-
Order éé)2003_;féie}*dismiésed. .
dt.l4.09.20G9:/Va_ ,_< ,_ . '"'* """
5.» g;:a§u:::A.n:v.acposi: to be transferred to the: Tribunal for
V V ..___ . ,disbt1.i’:.=%§§ii1ent.. ‘ ‘ – ‘
Sd/-
Iudgé
A. E
‘ ” Jmj –
E 61; BSGJ:
14.09.2009
0 R D 1: R on
MFA 397/2003 A/W MFA.CROB N0.98/2053.
c/w MFA N0.896/2003 A/W MFA.CRO899 /’2f(;)Q’3,.
Office has posted these cases for correetings-0i1i’e”‘e V’
typographical mistakes.
Ordered accordingly. V
Office to carry out the”~e0’rreeti0’nsV.