wmvr: uwum ur Ixamwflimzwa Hifléfl AA§’.;£1?.JR’¥ OF §(ARNA’i”A§(A HIGH COUR”? OF E(ARNA?AE(A HIGH COURT OF KARNAYAKA HIGH COURT OF %(ARNA”¥”A%£! HEGH
CI
5-‘
II
E3 flfi’ Iiffif C9UR.’I”‘ O1′ ERMIATAKA AI’ fialflfififififlfi
zzarza mm am: 22″‘ my :3? mama 20:33_… _=-. _ ~.V_
mnem-
mm’ If€I.’I’3I.E’ 2\fi’«i.Jt!£:i”IC2E’ 1’4′ ANA:(.m:. ‘}~._ ‘
2§.2=.a.Na.m:34z2r:9 § ; *’
BE’?’i%’EEN
4-..uu-.u-…..n-«nu»-up
ms €¥R’.II§N’I’Ah Imsmnazacs _c1;::”.-»v.m{n.,
1 53131 Pmmaaa, a:=.1s:r:;;r:=..:_;op.n«*~+5€5″s3-.. £333″ – ._
32′ ms nzsxeem am¢IcE–_ ;.
*1-as amarawaa Ixvzsumm r:c.1«.”:L’x’3:;.;’-.–.f_=V.V
44,./4a, LE3 s:I:I=3P1*I:¢@«»3_uMLE;.L
%ESIfiEE=iC’z’ 33:11:53, B;?sz~:<a?=¢4§12RE+'55s':._ 0'25-v
.f4:EPREE!¢":"E1} ;?;'.?_V:Ts' "
DEPi3'!"':' APPELLANT
, ;
3&8 :
-----.--.----u
3. 53:13.34:
_ Sm fitxzwaxzxah «««««
, amt? imz§:'4..%'IsR
. 35423:':-.A£r:uT' 42 mans
._ “R;’A’?~v3:*a3m5;§I-mza ESTNFE
.5*;;=;:m».m«s*;:ue*A.Rp.rsw POST
am 1-:2¢~a;zne.:;v:.:;;z.;1-‘e. mnux
‘:s~:sge:.2é zvmramssa
‘ ” -$§§§GfifiE CIBFFEE ESTRTE fififl
E!i333E.3$3″RIKS LIPSITKB
.1 rsmammmzk ESTATE
ER§i2fiME ET F033′
Qfiiliflfiffififibilfi TRLUK . . . RESFONBENTS
€83′ Sri K H HATARAJ, Alfifi, F61′. R1; R2 SERVES)
Wm mum W mxmnmm mm-I Jgczmomr or KARNATAKA mm»; cmm OF KARNM’Mm HIGH CGURT as mmmmm mafia mm’: W mmmam was-5
HFA ?EhSQ Uffi fifiill GF i}C.ACT P£fiINST THE
3UBGME§T REE QRBER EATEfi:27.9.2005 PASSES, EN
w°c.n..sw-s5s.::2:3cs3 ex TI-TE mm 05′ was mean or3.;cr;:;H._
mu mmrssxexaa Fan smklrama cmPEnsATz<;§§z_,'~,V"s–I_J3
nxmsiaswi, cxzmmnnua, mrmznmz; c:<32-¢m~zs:;e;*:'I'=::=:s:_~–.<;;;.»
R.S.'i,;f%4,,.'I¥Z'E2.8D Am: DIRECTIHG THE ?sE~*FEhLA¥£.'_I" "
Tfi flE?$SI? TKE $333.
my, mm mun? DELIVEREE ms Fs::s:;4;.c2£m~’2:;: ‘
“mm Arman comm; cm Eon..?LnHi*5s1:Ama:”–‘ra;fs§,_. ‘
wmmfir
?haugh this mattafi i$_1§#£e§ fa; admisaivn,
the mattaz i3 takan my flak $1331 fi$3pcsal with
aanaant af bath4§%%tié$.fl”y : “”;
E. , xnia afiggai £3 3? the Inaurance Cempany
tn radufig tha’§na$tmfia§f.Cémpansation, intaralia
centending*_ *thé* ” cafimissionar far wcrkman
vccmgefifiétian iffifimmiésionar’ for shart} had na
,bQ$i§wt§ E§£e;mine the lass of earning capacity
%t “é§§”f§a§Vf%fie same is ¢cntra:y to medica;
” avidan¢a,~~ )A
” “3 have haazrd 3.3:}. P’ a Raju, learned .t’¢.c’
. I_.n’3a:-<.;é.?a§i=#:e Caangaany aad Sri K H Hataraj, learned
~ ¢$u§sai far Ciaimsnt.
4. I have baen taken thraugh the impugned
arfiar. £5 per the mafiical evidence, claimant has{
Wmairt-I LUUHI ur KJWNAIAKA H!C~’vE”iA OF KARNATAKA Hifii-I CQURT Q5 KARNATAKfl HIGH COURT OF KARNATAKA H36!-*1 (SOUR? OF E{fiuRNA’fé«%Kfia HIGH
II
H
II
aufferefi fracture of right knee and he was
traatafi ea an inpatiant hatweén 3.§.2efl2H a§é_
‘3’. a. 252382. 13.2: udsyafihankar has a3sass__ga?d” 4′ A4
permanent: physical disability at 40$ 3
than reamz:/§ fer mach aaseaszaenjiz -5-I-‘ e:. é:_g:=t _’a.§:a–t’a§!} __ ‘
LJX
‘Pike zrfiisatzsility has not, _t::eezS-.A asses$éi:97l’A”‘
xafarenca in tha right la#§§}3im$;*1ha ré§%§fi#l
affacta sf the inju::5;..V_’havé””:#?§’i;’VVV’V£:9gn $§nt5;anad.
The flamiasianar a¥¢é@ti3§ f @§$i¢#l; avidan¢a
aeterminefi thg.i§ss $£ é%$n§§§5gép§§ity at 46%.
Thereforay thifi fflnfiing @3536: ha sustained.
E, _wc£’king as driver <11' as
icrrgr. hem' 3;;ffjVe;:'»§:§._:TA'ia4..~f:au::tu.::e of right knee
jaint. It ié*g§ahab1£ fié has restricted movements
£ mi £i§h;_ lawa£ ii' and he will have ta
Va$pe$i@n¢§ psin. inccnvanianca, while driving a
"k _' 1a£:VQ'
"*nT§..–he3rnad aaunsal far claimant wnuld
é"*$a§mi::'that ¢la&mant cannct drivv any 'vehicle,
E"x#§i¢h 3 am nat parauada ta accept. The claimant
v *« flax amt aurrenaered his driving licenae. In his
aviaanca, fit i3 nut statad that he is camplataly
diaafiiafi fram. firiving any 'vehicle. whararcra,
mk ba/»&~~°~<~Q:'
=,_ Qmfipefiéatiafifaé Chickmagalur.
mm:-1 mma<l' my KAKNAVAKA HIGH-I QQBRT {W KARMMAKA Him! QQUM OF KARNATAKA MG!-i COURT 6F mmwmm HEQH azmm" (3% mmamm MGM
JI-
having regard tn nature at injuriax and avocat1cn
af ciaimant, it.’wauld be agyropriata ta $$$é§$,
the garmsnant §hy$ical aisability viswa-vi§*l§$§, l$, ?
zcmgensatian af R3.1,16,G2?!5.
?, En the resu;t, I gé§$ thg :§1§$§1n§E~
figgaai 13 ac¢aptad ig’§g%t:°¢§§@$hsatian cf
Rs.1,$4§?§2.$§:#$§#a %wi:§§@ $y ih§ Caamissiauar
is r@au¢&§€ §¢ §$:i;i§;Qfi5y;. §Tha rest Q: the
award ifi %$fif$§mg§;’§§ %hg #§§urance Comgafiy has
fiegesit&%=Jaméun§ mifi =§g§&3s af what has been
awarfia§_heréifig thé 533% shall be refunded ta the
Q ifisuxéficg fiamyaflfl’ The “”” rest of the amount shall
Vbé =tfiEfi$f§f£%fi =tfl the Qommisaioner .fnr wcrkman
Sdl
Juclge