High Court Karnataka High Court

A N Shivananjaiah vs R Puttaraju on 20 September, 2010

Karnataka High Court
A N Shivananjaiah vs R Puttaraju on 20 September, 2010
Author: N.K.Patil And K.Govindarajulu


IN THE meta COURT OF KARNATAKA AT BANGALORE

1)m’_1~:13 -‘m1s “£’}-1&2 20?:—% DAY 01? SI£}3″1’E§E\/IESKR.v2O1_’C’,~
: PRESENT 2
THE HON’}3LE MR. JUSIICE N.x<;"P;{%tj;i,"'»V _
AND . . . .

THE HON’BLE MR. JUSTXCE K;-Gb*J1N:)V:A;i2;a&IuI%=7U %
M.F.A.NO. 2005 m2}%
BetW€er).: ‘ .

AN. Shi.\«*a111a1"1ja;ia}1,    W
8/0. Ningappa«;   '
Ageci 32 yeatis, 1 _ _ Q 
R/at. Pan;akaVr;ah'3l1j_, b  

Konanahailj Piosi,
Ma11ci};a"T i--1Iu"}.;. "

... Appellant

{By Snfii._BhVus}1afii-:K1,1V_fizaif;< Advocate}

1_\_13..C.L –

‘I;-.._§%. :a..=.>”&L~==_:t.:.=1:f.:v;i’u, “””

* .. S ,=” Q. ‘P. R2ii1~:121.ie1h,

V’ , 299 Vif219<3*3S§;».A§:h.0k11aga1',

" gT'Ll1".£V"11*Z"'_L"i».!'_. * "

” {O\x?;3ef’e§i”:E;&/11.111 Bus N0.KA~O6/5085)

2* ‘The C:?*rit::r11,a.1 111sm’a11ce C0,, Ltd,

A. ,_f1f<3Mc 1":3ui1<:1ing.

_ 12?”? Cross.

J.C.R0ad.

Tuxnkun’.

By its E.’~Aar1ag<:?tr.

$4

Mm
3
2

3.
E
E
3
E

fx)

3. The Gamma} Ma11ager emd Cusiodizm.

}{S.R’1’C. K. H .D ouble Road,
Bangaiore.

Rs>sp011deni:s

[By Sm’. P.B.Raju, Advocate for R2:

Sm’. G.A.]E{. Gowda. Advcuczfie for R3:

R}. — Noiice dis_pensed with V/0 Dated 22.1 .

=k=§Hi==’i!=I>t*

This MFA is meci U/S 173(1) ioi-‘ . M’V_eici”~z14g’ai:n§31,wV:.:hAe
Judgment. and Award dated: 1931:2004 in ‘MVC

No.627/’ 1997 on the {He 0f,1″.h{:_~: AcV1’C§_Iv.”‘CiVil ;J’L”:§Eg¢{Sr._JDn}
IVEACT, Mzmdya, paniy alioyéing the:,_ Claim ‘pefiiiolx for’

compensation and seeking e11hér1c1_Ccr;1ent G37 p01i1pe1asati0I1.

This MFA cf_I’1’1′-3.1g 011_ : “‘I”Q;’, ‘i:T1ez11’i11g, this day,
N.K. PATIL. J ., deEi\Ie1’€ci fi3e'{bi;;’..§)}»vi11g_i_

U::;>_«;:;;.»1>./I,_.._£%i% Nfig

‘I-‘h1’–s– r:l’ain2a:1t is directed against the

imp11_§.{nfc:0mper1sat.io11 on the groulild iihat, the

t:c}1T:per1s21t,i()1’1 of 348.252/– a.warded in his favour

2 …–age1.i1’1st his 91211171 for $504.50 Iaklls, is in.aciCqu.a1:<-3.

1;.)

2. The appellant, (:i_a.i.mss 1:0 be aged zibeui, 32
years, workixigg as ‘Operator’, g§€fi’.iI1g salary of
€2,000/- per Inoiiiim He was hale and healthy prior to
the date of accident. Thai: at about 2:15 P.iVI., eh 23*

011997, when the appeliant, along with his

child was travelling in 21 ivhni bus bearing”Regieifafien

N0.K.A–O6/5085., when it was; .i’I10′.–‘1i1g i.\iVa1iji’Qri’;11VV

High Way, near Prince cottage, étiioiher Mini bus,”

process of oveftaking a 10f1″3re:’j’€i21she{:i

bus bearing NO.K.A”0″}.F-6l’3§u.-,.n__:’E’aihfC1’1 \v}–;is”*c:oi’f1ing from

0pp0s:i:e’i’ ieiccioiiint of the same, the
appeliani fractu1*e of the hand and

fracture o’f~.c1’aVie1e é:_nd”‘a1so ribs and there was fracture

_ i;spii.a1 en: Tumkur and on medical advise,

Sanjay Gandhi 1’ne~t.ii:ui’.e of Accicieni:

Rehaihimaiiion and Physical Medicine. at Jayanagar,

_ ‘3ange1i<)re, "G.-*i".1f3I'€' he uhderweilt. major E-3LII"g€l"y' and was

V __ifn_pat.ier1i:. in the siirgeiy, the plates and screws were

fixed to the lefi: 1"1a:1'1d and he \.=va.s imm0biIize«.:i for a.1_ms’é:

three mtmths. It is the case (if the appeilant that he
has spent C{)’I1Sid(;’1’£1blC amount: towards Comreyelrlce,
nourishing food and Eit4[4f3I’1d-E3.I1t charges iI’1C113di1″_£.g
medical expenses and other i11Cide11ta’i (3X’}3€§I1S’r§fiiS’.,.a11d

therefore, he has; to be compensated 8.dE3(}1.1E{t(‘3’1_’-,?T’,”i’

3. On account; of the injtiries sL1sf1fai11e.c1V”i.,%1″i the

accident, the appellant filed the”e1ain-it vtlirideru

Section 166 of the Motor

Triburlal, seeking co1I1peVr1;~3.2:1:t’i0»r1

1akhse’étgainE;t. the “re’Sp’6r1dei1’ts’.”V The said claim petition
had Cxonée up Vih:r’e«.ci)i<1éi–.:1eitat.i0r1 before the Tribunal on

191-hjantiary' Tribunal, after Considering the

A rete.Iva,::I.t. a.1at:&?riét1"'available cm file and after app:feeia_ti(_an

"of_tI1(§"0i9a3"a11.d. dozi. T

4. We haive heard learned (_:mmse1 f§:>_eiiI.:2;it,

learned C.01mse1_ for II1Sl11″E1I1(.’6 Compaziy, ‘and–j:1eai’ne’d.,V’ ‘

counsel for KSRTC, for (:0r3side1i:e1b1e:AIei”i§!;h’: X

5. After hearing learned °e0i;1_n”se] :{‘or the

and after perusai of the judgiiient’. 311:1 axVa:*d”~–.}§éts’sed

Tribunal including tz origiri’a}.. p1e1(:G{,”f=E}€fO1’€ us,

We are” bf Viefw-th::iti’;- the””0eCiVurrenc2e of accident and
the re”s_L11taiit”,_if1;}i;1%fie.3._.Siigeiained by appellant are not in

dispute. I’i:..is’:-1.13;) dispute that he was aged about

and W01-‘Efiiig as ‘Operator’. The Tribunal has

‘ificoiiie of the appellant. at ?. 2,000/– per

regard to the fact: that the aec.i.clen”t, has

()C(_:u’r;*eiJ during 1997. The same is just and proper and

wfe”;.1c(:ept. the same. He has sustairied the iI]jUl”iCS as

Stated above. He would have Lmder gone lot, of ‘L2};}Sdid

pain. and elgony. It: is :ai’;ai’.eci that: he has taken

(,3

i.reat,n:1eni, for 21 t.0t.a.1 period of 36 days in the Hospitai.
During this period, he nmsi. have sp<~3:nt: ecmsicierable

amount tewarcis conveyance, Iiourishirig fooci 'Wand

att.e'11<:iarii: elzarges, apai-ii, from meciieai expei'iSes,'~..__F¥if2=«

Dociter has opined that, the appellant ..

disability in respect of upper lips

Whole body amti this disability wi1i._

his day to day activities- ":~i.,pp.e1lai1i; peijngvyiaged oniy
32 years, at the time». ;1AC';éidV;c::;3.ii','*V.}i»:iS~to puil on the life

with this disability fQ.vw–i:Ei;e:».{ee§ of Having regard

to the"fiai,uj*e 0i':?:i1ij't;irie-s stfiétaiiieci in the accideni, we
p1"€Sufr1(")' that. "wft5m_1Ei–~.,have taken. f0}_I0w~up treatment

andbed '3'e~st."ai_IVr:aAsg{ £61' 21 period of six; months. Since

V' i:E:ve{ap'pe1i,£ini' wéiS"'32 years at the time of actctidezit the

"p:ep=r~:_1f"..;i*iv:fitipiier as per the Apex Court decision in

safia v§r§+n§*s case (2009 ACJ 1298] '16' and we

Aactcepipihe whole body' disa.bi'iii:'.y at 30% assessed by"

i' Dr.)_e.?i'.c)i", for the purpose <)i'e211eu121tir1g the loss of fuiiure

_.ifiCO1"11('3. g7

f

X _.H..-»A..m»»w»4

K'

E3. Act<:0rdi1'1giy. t:ak.i1'1g :':1€:o cr1Sid€.rai,i()11 ail. {the
above aspects, we r*e-det.€:rn1i:3e ct<)n1peI1sz1t;g3i& by

awarding a sum of ?. 25,OOO/~ t0xvardsv…..p"ai:i"1L-'jaiicji

SL1fferi11gs as against 315,000/–; ?:'".10,0CiO"/a-»if;£jvé»'%1réjis
c0nveya11ce_. zraourishmg food aigd at:i:<:1'1'dz:=.1f1tqV(tha1fges;"

$12,000/» towards £033 of ir3,c011:1§§

period, at the rate of ?. _2,O0(V)4';'.f '}:)€r
months, as against €1,000/:#':….V'?. 2'O.Q0Ov/'~v.v_tG3{v'ard3 10ss- V

of amenities, discomfortsxflfind u'r1h fap'pinV§:ss and
31,15,200/W [i.e. %.:*2,,%Qo0.;i"x.[ 1§2;–._x *16*"x" so/100)

t0\vart:i's"T'1*0$E;. oi"§1:futinjé*- i11c'(")'i:"1'£9:" as against €27,252/~

avvardved by "1'1'i1::z.'i'1*2';11;. _. '

H0\A%€}.iiE:1'T';"Ve1 sum. of ?»35.O0O/~» awa,rdr::d by

"?1f_ibu'fi-ax} » ta_vx}:3.rds medical expenses is just: and

r&:.:«}s0n;1b'}{<–_.ciI1d does not cal} for i11€;erferen<:e.

8. In the light of the facts and circums-;tan(:es of

case, as stated above. the appeal filed by E1pp€HE1I1E

is a.}.].Weci in part; The iHlpL1gI1C(ij11C1gfl1EéI’1€ and award

‘fo\1rar’é_i’;io$§of f11{iiI’€ income 3 1, 15,200/~
._ TOTAL %. 1,s5,2oo/-

(‘IE1i’..€C1 E 9* J an1.1ary 2004. passe d___ in

M.V.C.No.62′?/1997, on me file of the Addii;.io:;a1_ C.iv.i.1
J’L1dge(Sr.Dn) and Motor AC(:;i_de’nt C1a.ims……’jErif§1i:1a}..,

Mandya is ho1’eby modifiock. a\varc1i11g*’-.’:_a =
11,85,200/~ as against ?.§’}8,,2_52/3’W’é1xié_§1»(i{.d_VxQy”~

Tribunal, with interest at 6% porj. anf2.11rn’=r3:Q #11::

enllanced sum. from the date of’;3et.i_1;ior1 tii;_’,i’.1’v;<:7' c"1a.t.t*:vao1'"–..L

realization. The break~1:p i~$ as_ fo11o:=v__s:' V

:4"

25,000/-

20,000/-

Towards f’ai’:_;.”‘a,fi'(‘i”suff<i1=i1€'gs "
Towards ":..pss'.:,, of _,"a,Vri1:=:11jaf§ies,§ &
en; 0Xf1'iéfit aAi.1if_,1ife " 71 _' .V " V

'Fowaifds._Iv{edii:a1 ~ ?. O3,00O/-

Towards ‘–co1’:vieya’nc€:’~,..A_ “‘*:m’)uris11ing ?. 10,000/–
food and”a_tt<:1f1daI}LcI'3aifges
Towards Los_-:.s'~o'f éarhing during ';z};t.4n1£é’nt period W

(“9

AA far as the liabiliiy fixed at 50% each on

{tho i;:s11:’a11(:t: Company and the Corporat;io1:1 is

cozgcterfied, we of the View that the Tribumii has

A’ 1j1′;_§hi:1}r fixed “the-?., same after cr1’1;ical e\:’a1uatior1 of 1:116: oral

‘J

and doeumeiitary evidence avaiiabie on fiie. Hence, the
said tiziding does not 02111 for im’.erferent::e zmd we uphold

the same.

Accordingly, respondeiits 2

Insurariee Company and the CL{)r13Qrat§ji01?1.» ” 22.re’~ ” “‘ ‘

directed to deposit theV.e’e:ii1a111€>ed” c:0n’1pens;e.titj;1’1 inf

?.1,36,948 / – in ratio of 50:5v10′,~«.»:’Wit:h thereon at
6% per annum, xvii;–hit1_AfL:j11I;i_’§xfee1:éiVi’if0m the date of

receipt of copy. of the jeudgment

“Ora; sueltixdepsysitteiby the I1’1SL1I’8.1’1C’.E3 Company and
the C01’p:)_rati0fi,_ A1..:i:’ the enhantzed comper1.sati0n of

?. 4′,’ of ?’.l,0G,OO{}/~ with proportionate

‘ jjr1~tere.§ii’.ts<}fiéii1___ be deposited in Fixed Deposit in any

'Ne1t.it)na1i'SedI=er Scheduled Bank. in the riame of the

apgjellétzitg for 21 period of five years. renewable for

e.ti0ther five years, with pemiission to him to withdraw

'the? periodical i11teresi:.