E
IN THE H101---I COURT OF KARNATAKA, BANe3A1'..gj.i§:~:'.:' "
DATED THIS THE 17% DAY OF T'
PREsENf
THE I~ION'BLE MR. JUST}cE: K.$Rfi:E1);;i.A§ Rm
THE HONBLE MR. ,.J':u~.sT1CE"A.'k..jy*§N1;Gof5ALA'VQGOWDA
M.F.A. No.-I
BE3TWEEN_
VASU qA"rHAN--NA, 3
AGE1)" AI30I.::? 43 1«:.A£<s;'-
S /0. '--..POCVA " - .
R/AT BOBBARYAQIIE)1).A'i-{OVUSE.
POST: KATAPA1')Y,'"' _ _ '
UDUPI TAi--.41;K.V ' =
'V _ _ ' APPELLANT
:{1B1{sR1 A: A.NA.NDA SHfi3TI'Y, ADVOCATE)
" 'B::'RNAIiD A1.L:.
KARWAR.
N.K. DIES'I'RlC'i'.
'f2. UNITED INDIA INSURANCE COMPANY 131)..
BRANCH: RM. JOSHI BUILDING.
LEMINSAGI ROAD.
I~1Uf-31.1.
4%
3. SAN'I'HOSH V..
AGED ABOUT 26 YEARS.
S/ O. VITTAL.
R/O. AMDALLI. KARVVAR.
UTTARA KANNADA.
-_, ffi$$bMmmB
(BYSRJO.MAHESH.ADVOCATEfKflQR2Tx 2 * 2
&ueiR3AREsERvEDy a'*
1wns IWFA IS rnLED'"ufsg?3(n }3fi fiiv. ACT
zuyuNSrTHELnHxmu§NTANb}QyA§a1xnii)63102003
PASSED IN max: Ndqgv/mifo&?f$E,FHJ: OF THE
LEARNED PRL»cmvugJUDQExfi§ibNjd&JwACt UDUPL
PARTEY A;Ld§fiNQF'?fifi3"x§LAm45 PETHHNV FOR
C0MPENS&fi§& Law} SEEfim¢;JENHANCEMENT (X?
'lA"h§s" on for hearing this day,
SREIE}DI'IA..R BAG, J '.,_ dfifififered the foikowingz
JUDGMENT
_V .Th.c:~.g:§pp_§311a11t./pemTione:r sustained f.ra.ct.ure of right,
~1.’ému1″, f:4_2fzCt:i:;x’éV 01″ mandibie with loss of teeth. in a II10t.{)1′
vt:}i’i<':}€– fc1(:t:.i"der1t..
A’ The oc.cu1″1’€m’:e of Ehe. aczcident, 11eg1ige1’ace of the
A”–§)fi'(«:9i’1ding; vehicle and the coverage of insuramze art: not in
V V ciisput.e. The appea} pertains only for t?l’1ha1’lC?€3H}{i’I11. of
c01np<-::1sati011_
-1
,3
The pei:ii.ioi’ier was working; as a mason and his income
is taken at Rs.300()/~ p.m. by the trial couri ap;)earsl”i,o be
sound and proper. The fracture of femur \V()LilCl~«~I1<fi'C€t.SS'E_ilfllj[
involve some amount. of permanent. disability. 'fOl.é1l body ' r
disability is assessed ai. 10%. Tliehincolnie li)ss:'pro13oriitJnafe
io disability would be Rs.300/-
On reappreciaiion of tbe-_:iae_t.s ai”idl_levidfence, the
petitioner is entitled “iow’ai~’ri_s pain and agony.
Rs. of amenities. Medical
bills – and odd. The petitioner is
2’§r’c1i1_E_€Cl lRs.lV’OO_O’.”‘3Ol/’.6 l”~’Cowai’ds ii’iedi.(:al and .inCidei1i.al
.__Rs.300’/’v—–éineoniel X 12 (morlihsl X 15(multiplier)m
V i’54OQO’,/fiis”ii g1*asni.ed loss of future earnings on account of
ldisal:>ili’1ly’.’xf’fllie {.)Cl,ll.l()i1€.I’ would be laid up for about 6
iiicinths… Rs.l8000/w is 2.»1wai’ded inwards loss of l.i1COEI1f3
:dii’r.ii1g laid up period. in all, the peiiiioner is em.ii’.led to a
compensation of Rs.232000/- as against Rs.l54000/~
awarded by the iribunal. On the enhanced eorxlpensatiori.
the interest payable is at 6% pa from the date of the
petition £111 paynlent. Accordingly. the appeai is allowed L”
the 1.em’1s indicated above.