High Court Karnataka High Court

Goverdhan Reddy S/O.Basireddy vs Nagesh S/O.Bheemappa on 24 February, 2010

Karnataka High Court
Goverdhan Reddy S/O.Basireddy vs Nagesh S/O.Bheemappa on 24 February, 2010
Author: Huluvadi G.Ramesh
1. Nagesh Tr  E.  A' i'
R/-Q. Ka1awa1a;1'o'ddi village.
' " 'f"fq,_  nDist E Raichur.

'° ' V -2:.' Sliriiiiva 
" /"6 Niarayanappa, Age : 45 years,

V V   Kalawaladoddi Village,

IN THE PHGH COURT OF KARNATAKA

CIRCUH BENCH AT GULBARGA E 
DATED: THIS THE 24"-I DAY OF FEBRUARYV.,'V2:0_4'1_iOV
BEFORE  i"   

THE HONBLE MRJUSTICE HULUVADI  _  

M.F.A. NO.30228 OF 2'O1Q".{MV}_ 'W. A  V
MEA.No.316_75 OFTZQQS   . 2

IN M.F.A. NO.30228 or zoibfi-ycrv} V. '

BET'/VEEN

Goverdhan reddy       

S / 0 Basireddy, Age  25 years',   ..  7
OCc:Studer1t,« ""   "fir: 
R/0. D. Rampur V_i.l]aVg"e';V    'V  . _
Tq. 81 Dist : Rai'eh1}:_r. ' _ V   : Appellant

(By Sri. Prakash Séelir 'AdVv«3eatbeV]

   Av  EEEEE 

S /0. }3h'e-emé1p;j;3»a,  V ' 

"Age : 26»._years,  : Driver,

is  Business 8: Owner of Vehicle.

'$6'



. Padma  
l V.  ,O'ee zlwofking as Bill Collector,

 ' V.,I'1':..G1 DATED
24.04.2008 PASSED IN. MvC'.NO,,40_;i./0'? ON THE FILE
OF MACT AND FAST"TR:ACE€.,C_OURT"  11 AT RAICHUR.
PARTLY Atigowiivo fl?HE«. "'CLAI_1\r:' PETITION FOR
COMPEN_S..ATI€jN--.'_ ~A£\_113 A'»iZARL)ING AMOUNT OF
RS. 1,58, ti?00:/9,W1TH,'INTFRF3S'F, AT 6% FA.

IN M1%*A,lN'O::i3_V1E§%:'5' o:F.,'2000'"{Mm

BE'£Vl7I3EN:l ~ V

S,'O_ Ranga Reddy,___Age : 44 years,

"Tq.*l& Dist :,7Raichu1'. : Appellant

(BS1  Pfakash Yeli, Advocate)

lgl. Nagesh S/O Bheernappa
Age : 26 years, Occ : Driver,



' ,,CouI'-t_d~eliVered the following:

  consent Of the learned counsel on both sides, the

lfisame is heard On merits and disposed of by this

R/o. Kalawaladoddi village,
Tq. & Dist : Raichur.

2. Shrinivas
S/O Narayanappa, Age 2 45 years,
Occ : Business 81 Owner of Vehicle,
R/O. Kalawaladoddi village,

Tq. 81 Dist : Raichur.

3. The Divisional Manager, _  ;
United India Insurance Co. Iitdfig 0'
Divisional Office, ,   
V.V. Sukhani Complex, 
ls' Floor, Gandhi Chowk,  _

Raichur. '  ',§€;';3epa;,4dent*5

[By Sri.  RWS & Notice to
R1 81  is4dijsp--ensed_   . ,

,T.I1IS'~MFA.:E_I_LE.D' sq/3 "_17.3,(I_),.,OF MV ACT AGAINST THE
JUDGMENT :fAN1:1-":_ AWARD DATED 24.()4.2008 PASSED IN
MVc:.NO..403/07IjONITHs'F1LE- OF MACT AND FAST TRACK,
COURT A II AT,R'AjIcHU_R»,«.I>ARTLy ALLOWING THE CLAIM
PETITIO'N.__FOR COMPENSATION AND AWARDING AMOUNT
OF_P.S.44,200[; WITI~l 'INTEREST AT 6% RA.

 E5'Th"eAse Mlifllsdcoming on for Orders, this day, the

JUDGMENT

D ~. Though the matters are listed for orders today,

W

Judgment. For the purpose of convenience, the
parties would be referred to, as they are referred to in

the Claim petition. Since these two appeals to

the same accident and arose out of

Judgment, they are elubbedpandl’

disposed of by this common

2. l have Advocate for
claimants ari’d::.;,S:1_*i. counsel for
3%” and perused the

« ln’ the claimants during

enqu-.i.r_y befo.re’the T’ri1oiinal have established the facturn

0 thatvlmhlad occurred on 23.01.2007 due to

I iras-h negligent driving of the Tractor <3: Trailer

No-..KAr¥3€fil"TA*325 and 326 and its insurance coverage

nWi__th the respondent No.3. Thus, the only point that

"zarisjes for my consideration in these two appeals is as to

W

whether the compensation awarded by the Tribunal is

just and reasonable and it requires enhancement

3. MFA.No. 30228/2010 is filed by th¢~.ihj.uredw

Claimant who suffered six injuries in all, as :noted§”iny:’t’he’v,

wound Certificate Ex.P.14 and <i_pinedu';

that above injuries are fresh and giiie"vous' in–~nature

be caused by violence andgrou. The

claimant tookjatifeatm-enth. to 15.02.2007
i.e., for i00jj::v,j:};a.i§.1%,iis%£hé[fféiischa1*ge summary
involving mid shaft of
U1naf:.an':j' Certificate coupled with
oral evidence (PW.3] who examined the

injtired avithfrefemnvce to Xwray report would reveal that

' 'disability about 20% to whole body. As

was a student, the Tribunal has not

awarded any compensation towards 'loss of future

.earning capacity'. – However, having regard to the

nature of injuries, period of treatment and

6

consequential permanent physical disability suffered by
the claimant, while retaining the Compensation awarded

by the Tribunal on several heads, it would be

proper to award a sum of Rs.35,000″/’;=—-

‘permanent physical disability’. ‘ 1.

MFA.N0.30228/2010 would A’e11ti(1ed..’_

compensation of , 700,./_ — ‘ “against’ 0

Rs. 1,58,700/– awarciegi by..the.lv’_l’rib’u_nal.ll ‘

4. iiiVy,’lM3rA.jN§;3’15’:?5′;’20O9 is filed by the
injuifetlalelainlaiiltl.iwhloflstaftereldv three injuries in all, as
notedlinp the vxplulndlCerlt’ifi’i:ate Ex.P.7 and the doctor has

opinecl th4at,inju’ry’N012 is grievous in nature, as there

of rnuafcillary bone and orbital wall on right

.0 The claimant took treatment from

23-,0ll-._.02007A to 29.01.2007 i.e., for 06 days. The

as t?:i_edie’a.l evidence reveals that there was a fracture of

flrnaiiillary bone and orbital wall on right eye lateral wall.

“l’i’he compensation awarcied by the Tribunal towards

‘nourishment. food and attendant charges’ appears to
be on the lower side and a sum of Rs.l0,000/–___ under

the said head as against. Rs. 1,200/~. Having’ to

the nature of injuries, period of treatment’,:*-it

just and proper to award a .sum_o1’T_” “as

against Rs.3,000/– towards ‘pain ‘lVsulfi”e_:fin.g”s’. ”

compensation awarded other
heads is just and not call for
interference; /2009
would of Rs.64,969/M
hevlvenhanced Compensation
would” domes Hence, I pass the

followtingzill A V l

” ‘” …… .. O R D E R
appeals are allowed in part.

ii)’ modification of the Judgment and award
dated 24.04.2008 passed by the MACT and

Fast Track Cou1’t–II, Raichur in MVC. No.

404/2007 {l\/IFA.No.30228/2010}, the

We

iii]

* eiihanced -~ ,_ ” a CO1’I1p€1’1Sa1′.iO1’1

compensation payable to the claimant
appellant is enhanced from Rs.I,E38.7’h0O/ to

Rs.1,93,700/- with interest at

annum from the date of petition

of realization. The enhanced c’orjnpe’nsationV”

comes to Rs.35,000}’-.. ”

The compensati-on=.payab1.e to the”‘c1’ain’i’ant in’ V

MFA.No.3ie.7’5/tgoog 1ii{i»n;ci’.$0.403/2007) is

eitihjjaiiced’ fair: Rté’;v§é§¢i1-,2_Q:O/- to Rs.65,000/m

3: Vintereéitvteat’-.6%”per annum from the date

tghewdate of realization. The

comes to

” as;2o,8o0’/§.

jhe Std’i’eSp01’1dent–insurance company shall
hide-‘posit the enhanced compensation with

accrued interest within three rnonths from

today.

9

v) The Judgment and award of the Tribunal as
regards deposit is Concerned, the same

remained unchanged.

VR