High Court Karnataka High Court

New India Assurance Co Ltd vs Vasantha Kumar on 12 January, 2010

Karnataka High Court
New India Assurance Co Ltd vs Vasantha Kumar on 12 January, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12'"-1 DAY or JANUARY, 2010'"--._
BEFORE . '

THE HONBLE3 MR.JUS'I'ICE N.ANANi)__A .  i 

M.F.A.No.2730/2008 C/W _M.I§;A;'No4.4'_1ifs/26:33  

MFA N0.2730[ 2008
BETWEEN:

New India Assurance Co, Ltd.  . Vi
Regional Office  ' "
Unity Building Annex
P.Ka1iI1ga Rao Road
Banga10re~56O   _   ~  '

By its Manager.         Appellant

(By Sri O.i\/iahehéizayhAdvioeaiiiejfl   '

AND: 
1

Vasantha £iu1*r1ar,\ 
S / 0. iC...A1"1j anapdpa ' '  "
g ' Aged 2l">;(ea1's '

 R/a: No.84", Ka..d«erenaha11i Village
I33.K.S.*I[_ Stage

  £3ar;ga1_o': e_--560 070.

"  Mfs--.--"L»iI%£ga1nma
 Wf'0,VK.N.Suresh
R"/ea: No.48/5, 4th Main, 17'?" Cross
Taj" Building, Lakkasandra, Jayanagar
AA  Bar1gal0re--56O O1 1. ...Resp(mder11Ls



F.)

[By Sri Puttasiddappa, Acivoeate for R}; R2~Servic:e of notice
is dispensed With)

This appeal is filed under section 173[i] of 1\/i.V'..{\v.etV'a.,g_;ainsi
the iudgrneni anti award dated 31.iO.2007._ passed , in _ 

No.5-4.1/2006 on the file of the VIII Addl. Judge, CoiiVVr'i~.oi7.__Si:1~aI}' _
Causes, Member. MACEEV, Meiropolitan Area, {321iigai.o.reV,V'i§CaCi4i ' 4_
No.5)' awarding compensation with interest. .';'1L...P,'-"yv_9./?V§"._IV3€'I1'.V Va1.]1"1'11HV1V,» .V V'
excluding future niedicai expenses of Rs;v50,00Ci/ -- f1*oinVjthé d_a_teV"o_I

petition til} deposit.

MFA No.4 1 78 4 2008
BETWEEN:

Sri Vasantha Kuniar

S/o. Anjanappa.C

Aged about 21 years    ,
R/a: No.84, Kadarenaha11iVi'}EageV,V'V
BSK 11 Stage     '--
Bar1galo1'ev56O_ .0'?Q. . ]

Rep. by his PiA_iHoi:iier _ V' . , v V
C.Anjanapp;a',       ...Appe11ant

{By S1':VVi3L1ttasiCifi_appi5.iVAdiioeVate] . 
AND: V V V V V V V
1. The Regioinai i'JIai~.\,age.:*'VV

' ' New India AAsVs'Liran.ce Company Ltd.

 No'.;;i/VB, Un'i':y.__E_5uiic1ing Annex
Mission Road. Banga1orev27.

  2}' _ VV «  LiV1igai,nma

" -_ g W/o:v.K.N,'Su1'esh
V MaVi.oV1'C._ 
R,/Va: No.48/5, «aim Main. 17:22. Cross
..Taj«.BuiIdings. Lakkasandra, Jayanagai'
BarViga1orev560 O} 1. ...Responde1:its

 V_(By_  O.I\/Eaiiesh, Advocate for R1; R2-Semeci}



La)

This appeal is filed under section 173(1) of M.'V'.Aol. against
the judgrneni and award dated 31.10.2007. passed in l\/EVC
No.54]/2006, on the file of the Vlll Add}. Judgge, Couri of?-__Srnall
Causes, Member. MAC'i". Bangalore City [SCCH .No.5]'.,_ partly
alloxvirig the claim petition for COI'f1p€I}S€1tl(}I'1 ana_"--.s_'e--ek'irig
enhancement of compensation.  . 0.  ~

=I=*=l=

These two appeals coming on for I-1eari'r1g= L§_1e*

Court delivered the following:

J U D G M  "J

MFA No.2730/2008 is 'l'm.§&..1:»y the .l_ns1_irar1oeVCon'i:pany"' 0

for reduction of con1per1satior1.,----&FA"--No.4.i'?8,/.2008 is filed
by claimant for enhaneerrientofv 

2. I have 'V   Counsel for
Insurance  learned Counsel
for Cl8:%r3*5l;1"1tL  

3. Iizlis  records and evidence of

PW4l;j--'D1zRizwan.. Kifian, claimant had suffered following

' inju1'ies.--} _ "

 I.   Laeerate'd*'Wound over left parietal region

11.  Mvirrovr-'*'abrasions over left forearm and fingers

 '   IAII, "Minor abrasion over right great toe

0' --,.IV-,.  Left fronio parieto occipital depressed fracture

 



The claimant was treated in D.G..Hospital from
11.08.2005 to 29.08.2005 and 25.09.2005 to 

The claimant had undergone operation forvw_oiirid..p

debridenient, elevation of depressed   and

duroplasty. The C.T.scan report 'llefi

fronto parietal with acute: _subd'u1ral. haernatonia 

haemorrhagic eontusions. Thotighlllelaimami   for a
period of eight m0nth.s':;~.,;»;is  n¢{"in:p}ove. The
claimant suffers from speech ,ln_r_ight hemiperesis
and weak meirioieglpiiaoxifer.   0  0

At the   was aged about 19
years.:'tVl?le0V  a l'l'prainVee--cLin1»Operator in lVI/ s.
  a salary of Rs.2.400/-- per

month, besidesphe wasdoing part time job in a provision

   r;lailyuWage._oi' Rs.50/~ per day. PW4 on subsequent

' .eX'aminatiom oielaimarit, having regard to his condition has

 physical disability of whole body at



4. The Tribunal has awarded conipensaiion of
Rs.7,97,-400/-- under following heads:-
I. Pain & suffering : Rs.   

11. Medical expenses {including conveyance,  'V  _
Attendant charges 8: extra nourishmeni.]:'Rs.v,'25.0CQ/o 

III. Loss of income during treatn1eniL1«pei§i'od"V:  

IV. Loss of future earnings _  * V . _    
{Rs.3,9OO/W x 12 x 18 x. o.5)"=.._ " ~:_F{s../l,21_.200/-

V. Future medical expenses    : 50,000/r
VI. Loss of amenities 8: _.life  1 ,O0,000/--

 'l'3,fl'otal:_Corn§3ensaii.on_.  Q Rs.7,97.-400/--

5. Sri"   Coiinsel for Insurance
Company__woiil:iVsgilbinitfliai Tribunal did not have sufficient
material to determine  of claimant at Rs.3,900/~ per

niorgtn.   Ali Khan, who has assessed

 pefmanlentll physical disability is not. a neuro surgeon. The

A   ofdisability is on the higher side. Compensation

awardeci*bj(}Ti'ibunaI under the head "loss of earI1ings during

 'laid up "period" cannot be sustained since "loss of earning

5 '2 ;
W 9 (:,:%\/L, g@,.E«__ I

Ln



.. Rs;/~ under the head "future medical expenses

(1

capacity and future earnings" is determined, taking into
_ cw; ,
consideration the age of claimantfion the date of accident.,_

6. The learned counsel for claimant would 

Claimant has become invalid, in fact, claim pet'ii,ionlwas._filed  

through the father of claimant. The 

100% permanent physical disabi1ii.3fj'*f£'he claizrianvi; 

constant attendant. The claimanteannot do any work on his
own; he cannot attend"~..§o Iiis_ b'a.sie"needs. The marital
prospects of claimant is eon1p1etely=._vbieakened. Therefore,

eon1pensation§~a'\%s'rar'ded  §l'ri't5u'nal'l is .in_a{:leqL1ate.

7. fl'hell'Prit§I}nalf:-tho slltaken  leonsideration the medical
expenses   of Rs.1,25,000/~ under the

head "rnediea1* expenses'...{including conveyance, attendant

" '~  eh.a:rlges__pa11d extra'n.ou«:ishment". The Tribunal having regard

 't.o°r---.atu_re'r  injuries, consequent pain and suffering, has

awarded'tzornpensation of Rs.70.000/~ under the head "pain

ar1dl::.ul"fering". The Tribunal has awarded compensation of

4. 9
2:

{E

W . 5% ,_e

(3

3%;
&l'''.,*-._ 2



The Tribunal having determined loss of earning

Capacity and loss of future earnings. t.aking--'*.._int.o

consideration age of claimant at the time of accident

not have awarded compensation of Rs.31,200-/if under H

head "loss of earnings during 1aid'""up.peiriodhi'Tffhereforér,

compensation of Rs.31,200/~ awarded  rihtirial.  ._

head "loss of earnings durir1g_4"'iaid tip._period_"'"'eannot be "

sustained.

8. The Tribunal   Qeonipensaiiion of
Rs.i,00,000/~ pander :"the~  amenities 81
enjoyment _of it as excessive,
havingivpregairdiiytéiipthe  claimant has to depend on
others diuitiprig  of life and even to attend

to hisbasic rieeds'diirir.g the rest of his iife, which is likely to

Vispread ubverhifor several decades. The Triburial having noticed

I  physical and mental faculty has been

irnpaired'  this marital prospects is completely bleakened,

dhas Zawarded eornpensation under the head "loss of

'' ._mai"it--a1 prospects". Therefore, 1 award Corn iensation of

 

'4  'E



' Rs.5O.OOO/« under the head "loss ol'n1ari1,al prospects". In

 theT1*ilf;i;na1;...Parties are directed to bear their costs.

View of the above, claimant is entitled to total conapcqrasation

of Rs.8,l6,200/--.

9. In the result. I pass the following:--

ORDER

MFA No.2730/2008 filed b3}7..ln’suranoe’_lACodipanyu

dismissed. MFA No.4178/’filed by: claitnant is V

accepted in part. ,Tl1_E_”‘ modified.
Compensation of by Tribunal is
enhanced to, shall carry
interest at; lthe.V.date of petition till the
date rea’lis.a’tli<.;nl:f'Fhe"Voay.ment and investment, shall be in
the ratiovlevohzed: award. The amount

deposited by fhewulnsuifiarice Company shall be transferred to

Safe;

Edge

sm Z