High Court Karnataka High Court

V Narasappa vs The Manager Oriental Inusrance Co … on 3 June, 2009

Karnataka High Court
V Narasappa vs The Manager Oriental Inusrance Co … on 3 June, 2009
Author: V.Jagannathan
EN 'E'§~i}:§ HIGH COGRI" OF KAREGATAKA AT BANQEALORE
' Dated the 3rd day of June: 2809 
: B E F O R E :

*:';~:;¥: HN'BLE ?a!{R,J£}S'§'I{3E : v.aA:::;:2v }1"'2t'3(}8v"{.MKZ£§E'   _ 

BETWEEEN :

V.";'\Earasappa,  _

S / 0 Doddavexlkatarayappa, 

Aged about .5» 3z€a;r$,   , 
E2/0 NGA4, 'hdatlxashree N21332:'; ~  
3:61 Cross, 18: Main, " '  * A}   '
Allalassandra, " V v
GKVK Pom   1 - _  
Baflgaiore   *   

. . .Appe}ian'{.

-- (VE3%--~Sfi31;.{'§;:\fli§{a;i}Ja11a, Advocate, )
AN 3 I  - %    Vw

1." ._§ Tube Mémager, V

~  Qfiéntai IYiS'£H'aflCfi (30. LECL,
v. 3 Zia? 1?1éi:+:;a:', Kajpana Ciomplex,

 _  Feedez" Roaé,

« '23:"i}2.:_:t};'apur--5 35430 E ,

Andra.' Pradfish.

 2. * B}':3riahar,

 S?/'Q Bfiagesixappa,
 Majcar,

E~=E';__ii1€:

ffie of the Judge, C{)L1I't of Sinai} C,a1:?s§s,  '_TML€::Va:1';f;>é:,V' 

MACH', Matrepaiitian Ania, vE';:3;1':gai0ij'e,  9 j 

partiy ailawing the Ciairn petitim1 ;,i::'0r 'Tvcfiinperisatiibg 2?.f1':1::'1

seeking enlzancemerlt €Z)f <::0m_per3.éaj:i£_:n.  ' A

This agpeai <:z:_:_:1:r:i.1"1g ;:)_1:1i';f(;~1*'~ ..§"1ea1'i:xg,,_!;i;'1§ day, the:

caurt cisiivered the 'i'»;:s.1 §;'-*:**.2§'§.1jg   "  _

M';  ;x:_»f.' M
Eieaiféi  _"*:ifi%5'3'--.EcaIr:';ei-- ¢{.3iif1$$1 for 11118 parties in
ra$p{::€§t"Vé3£'T*t§j:a: aif:s§caI'»;§rsfem4éd by the claimant making
<:::nha;r:cament Qii"'£gjg3w39i1'*g:~\r:§-I':'1«r~3;a.t~i<f::1,

:2, j. ., '§1'_heau " s;L§pE.i1a:it:'s'.".. counsfii submitted that the

. V.   "€:f{*;'€d  the 111691116 0f the appeliant at

  «-V  month, wherrsas, as a <:arp~3;I1tr.'~:r, the

ép.pei1:a1:€;VL'.$véTas sarrzing mere than Es.7_.0O()/- per month

 and §€;éQ1ié}}f, tha $I1},{}!_2I1'C is on H13 iawér sidfi: under the

" = _'h:c3;Ads of pair; and stzfiéfizig, boss cf amenities of fife and

 = V. -2335 esf incuma du3:1'12§i;:'e3.m1en't peifiéed.

//"

., J'



3. (311 the other hand, the learned CQLHISEI for I-2'-1

§I1S?.1L"31}C€ CO1'Il13a}1fg' argued that the <:0I}.::.p€:z1$:1€;ir1

awardsd is just and raasonabie and tha i:1(:§i':i*€:" 

thta 'i'r:ib1maI alss 1£'6(}11il'€S :10 'i§1'i;€I'fEiI'€3IiE{:(i«.i:F  1V*£orv;':@i€e1*; .L 

the appeilarriei is himsélf was 1*egp€; I'1si'¥3l€..:a. é'011i:é."*'-;€E+:nt

for the accident as 116 hac3'TI1a_V€11'ivi§3g ':i(:e1T*J¢ sfiiiiiiiiévfiions put
forward and the  <:arpem:er, in
the absengttz   c:fif:i:§':%:';'";Vc3iI1g placed for
cc»13.s3ide:r'z5f.1§i;::$§;%i"~'> fii*:;:§.  also stating in 1316
evidcéficfi ' fiat a pc:%m3a:_1e:r1t jab and 216
wag 1«1:§ii?:._'_4.1";3fiV¢"'i;;~'£."gVA'.'  5}f}Bp 0f his mvjz, thsse

(:ir:%3,un'stanc$S'*--w é;;;1§Ii:"1e 1116 1:0 take his iI"lC{)II1€ as

, ;E€:a={4,i}Q{3f<r: };?€1f month as t::arpe:1t.€:' and Coiigequfintiy,

'Lz1);€£6r  haéad of 3:353 Gf fu'!;1.1r€ tiazning capacity', tile

ap:4;;ée11$§:gjit.V4'v£iE1 be fimiifieci ':0 a f1.1r£:h::r sum mi'

2  R'S';4:?§,€}4{}/«. T()'£?E§:'f.§;S 1553 Q1?' amarzities 01' fife, havizzg

Viyegard ti; 'Q16 rzzmzbsr af COfl}§.:%i §f.}3'{§O§'1S arising ezmiz af Em:

iiijijlififi SliSi38iI}€€i in ms acciéezit, azzcé the éifii<:u§t':€:s

facaci b}; the: appeiiam: w§'1i.ie CIj:11%.;i3":g steps ami wiziie

Squatting, 3 £':::*th€r Sun: :3? Rs. §.€'3.{}€§{}j--« is: :3. -'a:'<i;6{i

...

,1
L1::€i€3′ {balls ‘§::.€::1{.i. ‘Y'<3wa1'<:is lass 9f f:'11c0:11€ dulfilg
t::'€:z3.t;::::§1'1t §)fi1'i{}{}, 3. fzirthfix' 53.1111 Of Rs,12,{Z%f)'€;}/~ is
awardgtci, '§'c~w;ar€1$ pain zmci szzifextmg, a furfi'2.@*- 0%'

Rs. 1{},{)0€)/ — is aWa:"d<:':::§.

‘1’11z:S_, {IE6 €30111’f)§’;1’1S£3.’€i§)I7§ 1 _ ‘

E~2s,€;:f;~,{}4G/ -. ‘The said 3;11V01,:n*E si;_iIE;-_:§a:”1*§; i};i1i’t::r€S’§ f3’?;/at

Thfi awarci stmids 1:11adiii(§{i “:3cC0r€§§11g£§f [by ‘égiimxzgizig t’i”1f

appfiai in part.