IN THE HIGH COURT OF KARNATA:<A, ~
CIRCUIT BENCH AT DHARWAD *..
DATED THIS "rag 13"' DA__Y..Q__F' MA;RCH',;2i§ 69V'_' V
PRESEN: =*%' é
THE HOIWBLE %éR.3'i3_$'¥TICE §<;:..i.r»1;agr~zJ;',[L2';%.:i;m~--1k.
THE HOWBLE MR'.%1_ius11c:§k}§.'re_;j%a$§AsAMoHAN DAS
MISCELLANESUS A FIRST AP§§:LEA';°N§i';.§'93.2[2004(My)
BETWEE¥'é '%
VI3A':' DATTA*r:i:;§m$§ NAia%{;A§MEL :2
AGE:36"\'R,S'j;'
OCCi..MA__SOl'%i' {.AI_PRss,Emf Mia.)
R/O GAhii}HIa'\£AGAR"'
c:-;Ar«:m;Au. :APPELLANT
(35,; 3:21. A:R';:=;§*:*iL, ADV.)
I P§£AKASH"NARAvAN KU DACHIKAR
AGE:%m;3oR
c:_V«:c;,-swsmass
R/g: GA£\iA?AT GALLI, AT sumee (HImAi..AGA)
TQ & 9:57 BELGAUM
AA (OWNER OF BAJAJ CfisLIBER MfC KA-22/LA-7487)
"'r<-3'
THE QIVZSIONAL MANAGER
NEW ENDIA AS$URANCE CO LTD
CLUB RGAD, BELGAUM
(PQLICY ISSUING BRANCH I, CHAMPA BUILQIG
KHADE BAZAR, BELGAL¥¥'4) IflSU§§§ OF BA]/U
'ax
CALIBER M/C KA~22/L-7487 UNDER PQLICY T ,
N0.6'?1101/31/25336 VALID FROM 31.S.01..TQ:"««_¢_
39.5.02
) ‘ ‘ ‘ ”
(BY SRI.VISHWANATH.S.SHETffi§R,,.A9V. _–?OR’* .
THIS APPEAL :5 men U/s ::?3{_1)L’% O_F”.VMVV’V5CT 7
AGAINST THE JUDGMENT ANo%J%=AwfATRb GATED; 26.434
PASSED {N we NO.18OS[{)2 O¥\§_THE FILEOF’ THE”*IIip
Aom. czvn. JUDGE (sa.1.}%}*ts»rg.) Si ._Af4A(Z”}”,””~,VE5’Ei_GAiJM;’
sEEK;N<a ENHANCEMENT OF CQ_§*iP_EVNSATIéQN'. ;
"ms APPEAL c§f5;4i:;~a::'sL+<§::$.gi '%+{E%\.RING THIS DAY,
NAGAMOHAN ms 3., ;:;E;;IvEREp 'E"¥*{E"F(3-!;LOWING: –
X [ ~ jT4'%%%Vj:;1;LgM£;sMENT
Th"i's.__4apvpVéa_i ":i:i:§ie§:ted against the Judgment and
Aw:§&r;1dated"'1s;a§_,é¢4 in we No.1805!02 passed by the
I j:1ILLV;=az1}c:§.,%<:£f%va;Judge (Sr. an.) & Add¥. MACT, Belgaum, in
" ~.s6–..faE'a§;«.\£t~j,'ré¥ai:es to inadequate compensation awarded
b§".4"the"~-V%t&'.rii:'i;znai.
It is not £1″: dispute that appeiiant was a maaon
the time of accident. The Tribunai had taken Rs.60/-
” ;::er day as the earning of the appefiant. Even an_
§R»~
agrictfiterei iebeurer earns Rs.1£30/-» per day asvV.r%::i4:é§§.rjr:urn
wages. Therefore, the reasoning of the
appeéient was earning Rs.60/– per day $5…L:_A{a’e¢C:ef}taA¥3Ee”fie
es. in the facts ane circumstanefes :e.f tjhi’eebC:e$e: ‘
regard to the nature of wo:’£<4__t%1af"th;'e appeif*e*Vet:'_yea§;
at the time of accident, we'V'f'e{< e the V%¥i§:i:ini'erfiV;earnEng of
the appeilant as one '<A)fe«a;5';;.K<;uie.e'r3i: Fie.1G0/- per
eey. Consequentiy, e~fii§i£'Sed for additional
compensatien"ef1"R.s£3SC;®b/Q head of '£055 of
earning ciee A
T§ié':'j'V"e*§fid.eV_fnee"_._e£1 record diecioses that the
appeiiarVrxi:'<–.._VhevdVV' :~__1.:V¥'s'7e%e{'in' 20% disabiiity on account of
ef h'ie""ieg.,…«The Tribune: meet the head 'iess ef
';e:7:e:*:§.f?;§esv'«ve.éiftaé omy awardeé Rs.5,0€}G/~. when the
. 'xa':p';;el§.eeufj?§e'€§V'Suffered permanent disabiiiey of fracture and
he4%k§;'f;§A:eg5'ard is his nature of wcrk, we are of the epinien
itfieg, en this count cf Sass ef amenities, the appeiiant is
A 'er§st'AiAt¥ed to another sum of Rs.2G,0B£I.I/-.
a-«~"
For the reasons stated abcve, the fo3iow%n.’g’A:VV»_: ”
0RDEg….
The appeal is §3artiYVaE!§>weVi€i;._:V””–. V V _ _
The impugned awarc’:l’v’VL’::T,:é_iss ed date c£
16.94.84 £9′: we %éAg%%ne;e5y ‘A:;aV’3a€3ii'”:ed by
awarding total’ com;::§-‘_:nv}3.’.’«::f;t§’é7′:ffiV’» .«:?*.L§.v;i.;;__9 ;800/~ in piace of
Rs.1, 19,8G_§3,’/?};.L ‘A?s(v’%;rd “éiii …of392ér aspects, remafiws
intact. arneunt shat! carry
‘§..é%fia’ inEn§ 35% other asflects the
impfigfiedAvéjfiAI.L;”a}*r;é.:§:§1~§{‘undisturbed.
. _. L Gr4{iI1.=:.rf e::i’ aficéffiiééfiiy.
“:1 Vnufla-uF\aJl–
sac*