High Court Karnataka High Court

Kondamma vs Ajithkumar on 27 May, 2011

Karnataka High Court
Kondamma vs Ajithkumar on 27 May, 2011
Author: H.S.Kempanna
EN THE HIGH COURT OF  T

DATED THIS THE) ztfm DAY   20:' 1   '
BEEQRE '   

THE: HONBLE MR. Juéaficg H.'S;}:"E;Ai1PA;\*NA
M.F.A".N.Q. (MW  "

EEEAE ;

KONDAMMA V   A
W/() LATE GURU.'/AIAH, , _  
AGED ABOUT 6'§iA.AYEARS,?  "   
2ND CROSS,' BH®..VE~COLQNY,   '

MAND&'A«1573;__4wQ1."' »   " . APPELLAM'

(BY SR1.K.L.»S5REE?'§?IVAS¢AI)\/_} 
     ' -
1 . A;;1THKUMAr<«,. MAJD,R,..~
S /G..%1vLALLIKARgUNA,1AH,
NO/1-24, '8'?" "
4  'ROAD, PAJ:)MANABHANAGARA,
'  BANGALDRDum.56o 070.

2  NADDNAL INSURANCE CO. LTD,
 VV_;'*«; RGAD, MANDYA~57l 401.
W : BY  MANAGER  RESPONDENTS

{BY sAgz”r.Df;’;1:pA M — ADV. FOR
SRLC HPOONACHA ADV. FOR R2,

xN§:)TIC’E:TO R~1 DISPENSEZD ‘WITH V/O DATE2D:3} . 10.08}

MFA FILES U/S }73{i) OF .f\z”IV ACT AGAINST THE?

GDDGMENT AND AWARD DATED: 15.10.2007 PASSED IN

– ., NGJA1/2004 GN THE F-‘ELE OF’ THE PRL. CIVIL
JUDGE {sR.DN; AND CJM AND MAST, MANDYA, PARTLY

ALLOWING THEE CLAEM PETITION FOR COMPENSATION

AND SEEKING ENHANCEMENT OF CO3»/EPENSEYFEQN

%/

3»)

THIS APPEAL comma om FOR ao:>i»5;z-:3Iééio.’::§—–

BAY, THE COURT DELIVERED THE FOLLC?\?v7U’5.{3
JUDGMENT pmgga

Though this matter is iietecilifojru’aaoiieéioa_’Vizssith

consent of learned counsel appea:*_iih’g fork}-‘1ei*espec’:ive”,

parties, it is taken up for i”ihai.:.ii’ieposai;-

2. This appeaizis Seeking for
enhancement of of H16 persona}
injuries VVhiC1i:”;.Sg}.1€ a motor accident
that took’ about 11.40 am. at I
the jeep bearing
and driven by the first
responciernfh aha with the second respondent at

theireievant tmofv time.

Tribunal by its impugned judgment and

H azfiéarded a sum of ?39,200/– with interest at

60/; pa, from the date of the petition till realisation. It

has’ farther saddled the payment of Compensation on

A7-thei second respondehtdrieureri

4. The €t§)p€H8i}”1f}C§8;i§fl.2111i being aggrieved of the

quantum of eompeheation in appeal before this itmszt.

x

,/

5. The learned eourieel fer the appellant/claimant

etihmitted that the Tribunal has erredw

considering the ease of the elaimant;”””tef_~–._eerard%

compensation under the head loss of amehities’*~:{ncl lqesl. 9

of income during laid up peried. IE”£f3,;::V&i€fi\. t1..0t’- “any

grievance in respect of the eQmpe11se.tiVor1»’Vth.ett..th§:e3 beerf

awarded to the appellant»el4eiit3;1;t11t i’ei’ and
suffering, medical future income.
Hence, he V.CaeeV.ll.A..ibt:Hlehhaneement of
compensetitliji

counsel appearing for
the lsupported the impugned
judgmehtxgirivd tribunal.

L ‘l’akiIig’«the.’riVal submissions into Consideration

‘ that are made available, the point that

‘arises for’: Consideration is:

* Vv’llV\:.’hether the appella:1t–<:laimant has made out 21

» Aleegee for enhancement?'

8. A perusal of the judgment of the Tribunal

reveals that the elaimant has sustained ttaetute of lower

WK

end of her right radius, Fer the said ii2jtEry.A?s§i::e”~had’;

taken treatment in the hospitairrfere a periesci-Viveit ‘E3._’_<;1ay:3.V'

The Tribunal on considering the n'at'1ireii'ef"t_he« i"i*ae.tii;re

the claimant has sustaineefl hasv awe1rded{_'av…earn «:;.~f"

?"15,00C)/- towards injury, and Further,
it has awarded a 'towaireixs medical
expenses which is expenses
like eonveyaneefljnoiiirishiifig 'attendant charges.
Apart frofafrii also awarded a sum of
a0'f"-future income taking the
incoirie /~ pet. and the percentage
of disahilitjr sustained on account of the

inj«1iirie"s sustainefld at 15%. The same does not call for

,' any nfioigiifiieation. However, the tribunal as submitted by

the appellant claimant has not

ednsiciered the ease of the Claimant for awarding

'A.CO_nipensation towards loss of amenities and towards

' 0f ineerne during iaidaip perieri, Having regard to

.—-the nature of the fracture that the Clairriant has

sustained and taking into C/QI1Sid€1'ElU(}I1 that she is a

lady aged 60 years and the accident haze";-r;g:"alien. pla{::e..

in the year 2004 in the facts arid circftirrpsltances}'=.lasv.:.the

said lady has to suffer discornfort and §,:vnli.appiness,

deem it fit to award 9" loss of
amenities, _ it

Further, as the 'clainiant:ivhasfsasltained fracture of
the lower endaof the"'rvigl:tVr'adit:sV;_ could not have
attended for] period of four months.
The has her income at 380/» per
day.al<:in§*'the"':3ai'dji11corne and the laid up period of
four is entitled for 39,600/» which

is iroupndedt-.vof"to .l;€'lE),OOO/~ towards loss of income

pdidrirrg:laidvupflperiod. Thus, in all, the claimant would

tdenhanced compensation of ?25.,OOO/~ with

lili1_terest.l:aEt'll;€30/o pa from the date of the petition till

realisvalfiion. Accordingly, the appeal has to succeed in

'rart.

= .. éto pass the following

9. in the result for the foregoing reasons i proceed

iii)

6

ORDER :»~

The appeal is afiowed in part:

T he impugned judgment and

Tribunal is modified and the 9apggellar1t.[€:Zai:h:»iht is

awarded enhanced Comfi~.efi:sa'{ioh”–e’1″–.

with interest at 60/EéV”p_..a. the,”

petition til} rea1isatiVL€jh!’ ever above the
compensation that awarded by the

Tribunal. ._ : V_
The second respend.er1f.¢iV11su’rar:eC’ Company shall

deposit er}.1:ir;e””er1’har1eed….eompensation with

intééresffi .h”ef{3-.re j1._1Vrisd»ic{i0na1 Tribunal within

,f0urTWee1€s;:A:frorri ‘d-a:.e’°V0f receipt of the copy of

V’-fche j11dgmer1’t ‘ja11_d’ award.

Havjrxg the quantum of enhanced

‘ * r::AQrr1;.§ensati0nx’awarded to the appellant/ claimant,

iI1’t:’0f”(i'()’r1siderati0r1 her age i.e.6O years, the

‘V “er1iiVreAVj’enhaneed compensation with interest is

0r”d.’e.r€9=’iVt0 be reieased in her favour.

a Ghiffice to draw the award accordingly.

Séfe
§§§§$E