IN THE HIGH COURT OF KARNA'}.'A.i~iA AI'%jf.sA}&§}A:(,§)§a*gJ
DATED THIS THE 20"' DAY" :32?
BEP'(}R§:~:__
'rm: HON'BLE MR. ANAr4D:3*gt;:A§";2 goes aw)
Shivardj@M_&r§£a"'
24 years, S;b'Pe.rtiin:§§_ ' _
Resident ofYa'§a¢3hag&ppa' " f ~ A'
TaVzarei~:eft: --HébIi "f:.:
}3anga:5t3re__Suui%§.V~.__ "a % APPE¥,,I,.ANT
(By S1214; 'S}ias':E:§*i.,- A3v()cale)
V ]:v§"'Qfi€5fl[§c!'¥"I.{i§§i${'dHii6
.. Ljimited
" . DD. VIII, ZDVG Read
'Bra1:._:'ih at
No; 19!' 1, 3"i Cross
A. Chikiianna Gardezi
, Shankannull Compound
'iiihamaxjpet, Bangalerc
By its Manager
2. Mrs. Gizija
Residing at Behind
Si. Vv'art:n:s Schooi
Z
Kamakshipalya
Bangalore ... RESPOKDENTS
(By Shfi. O. Mahcsh, Advtxzate {hr Respondent No. .l_"'V*.4.l3:r';_'c--tt_l'1'**«_7vve:cti1,:c
to Respondent No. 2 dispensed with) =. L” A’ ..
1l!$$1l!$
This Miscellanetaus First his
173(1) of the Motor Vehicles Act=__ againfst *$i1el..judge:n§nt,and
award dated 20.7.2066 pa5st:dV in MV.CfNu. Lin the:”filc
of the 13″‘ Additicnat scg, Metjnbez-,=Mc:o: *.{\¢¢idants..3 Claims
Tribunal-4, Metropolitan Ama5,VV”‘Bangalt2rc “‘l{5i=CCH—4), partly
allawing the claim petitifan far cpnipcnmtion a’:’3d.§tq.,;§
This Appeal cumihfgttun ‘i’s_)_ri;{:’1’é1ttlV’ this day, the Court
delivered the fotlmviz3g:~__ V’ ‘ _
L l;Wf3hhGMENT
‘ Hcatrztttlxc CQ;3fis§t’t%J} the appellant and the: I’t’5Sp(}t’tdt3fl.t.
{the was the clainumt betbrc the Motor
Tribunal and the appellant. having sulfared
serious .§;g;:;:tes and even alter treatment, found suffering with a
pcnnettitstzt disability of 20% tn the whole body, had appmauhcd
ll ltlfibunai for compensation. The Trfibanal has awarded 2: total
of Rs,l,63,(}40f-. The appellant is before this court masking
cxthartmsmrgnt .tft,:t,rmpcnsati_¢,>n,
Z
3
3. The primary conltznliunts are that [lie Tribunal has
awarded Rs.7I,0Oi}:’« itiwards future i033 :31′ earning on agcuunl of
disability adopting the imzumc at Rs.i,500i’- pcr%m¢):i.iih;:iii’L:”lfii:)ugh
the accident was if the year 2803, the appcilant iiéizis
than R:,-:.l00/- per day and the Trib;ti’ié;i§”0a:ghi–§1
the income at Rsi100:’- instead pf Rsififiiri-“.–.. Thmigh. :fi1t:i’pct¢éii§i.éigr:i
of disability is abum 20%, fi1ciiV”1’71ii¥f>:inaI i’i’c’t.*s_ 131:: same at
24%, which wuuid re:2:i:4_li’~..in i.’%).!’3.’T§§€,ii(}!’3.ii Iiisullir as the
ainuaugviiitif c@Ii1i.pcn§§;1’ii:xii”ii§’cunc§$fii{sd, the same be L:c3m.pui,c:d an
that that has i3ifi{SV,¢arz3ii’:igw~”Rs.I0O:’- per day iiisiead ufR:s.5():’-
and 3.-hc irfi’-diiiiibiiily to be taken at 20%, in which
ii”‘3f\;’£:’i:i; “m_ay iiii icntiilcd to subsianiial (:2I1i’!’c£!§i.§i3.¥I1£:3!’!i emf
i.:uiiip»§i:1its:}.tii§i)r1..ii.i’37h: C(}iii’iSt:i wuuid also xubmit [hat there: was: an
crsiiir-1a,£ii’)i1i. Gffuliire medical cxpciises for rcmcwai :_3i’implant.s and
i tiitflftibviifiai has not granted any ammmi. The appellant. is cnlificai
iii) 3. i§;i:bsLani;.ia.I amxmni, towards fuiurts m_edicaZ tsxpensesi
4. The Cuunstsl for the rtzspuzadeni woaid su§*§i:11’i:.ifl’f;I?:1’éiv§5 the
com ulaliun xafutagn nsalion would nmmssafilv izuivts ii.) t:4′;’fd7. L
of trealmslll. If this is {}g1r:k3red§i;; ‘i.n {he}.”_Vcg{§mf3u[é:.i’iiyn’V1.:-LI’
culnpcmsatiun, while adapting .::.1;iul£_i;)ii-Vtiz*,. %t)u¥d bafi:
[0 be ktzpi in view, in du%i :§gfwhich he has.
awarded loss (.)[‘ibflt3{)I’l’1t3VkEw!7E.w4.{:._lV§”:3.(;3 would have to be
taken into ‘;rxfi’u’¥'{:ipZicr. Thercihrc, the
appelfa,;:£ i/:M”iz.) ‘iésser amount of cumptmsaiicm and
in the £3ii’i;V2§i.’é.¥f§v}.’3′..€§1I’;§’5\’?fi;; Jlhe appelianl was claiming to be an
ag_ti€:ul:tgia*ai_~ t;m§I”i’t::,« .£h;;: tsmpleynacni would be seasonal and Ihert: is
‘ :.ré)’g.ua:1ii1$.¢t3.;§i’—continmyus cmpiuymenl. Hence, there it; :20 basis
R.}£s.3,0(}{};’~ as the irmunic uf the appeilam Hausa, the
Tribunafhaving pmutzedcd in 3 prudeni manner in having adopted
ihtj giicurrzc at Rs. I,5OGx’- pct” month canrml be said to be irregular.
S. Insofar as the {alum medical ti)-i.[)(‘3fISt3S are cxmccrrstzd, the
acciderfi being uf the year 2003, any such future medical
8
5
expenditure: caught ta) have been incurred teztwerat ytztara-; ago. The
appcilant not having fumishcd any particulars the
same, ii is appamnily 3 false ciaim am} d§2sfru.)ti’
cun:sidcration.. The Tribunal has .t;fiiri’i§: End L
lhcrefurc, would submit that tht_:rc isingxiiwarmni-‘t.tii;r’if1iei’.féi”t:11i:e:1
In any event, the appellant _graiitc4t_i’ia’i’iIari:g5j; amuurai. mi’
uompcxisation and this ifiiiiiid eihuri-$41] in any at’ the
heads as coniendfid by V i
Q21 th£$t:t_i'<::1riia:iii¢.;r:–s,f and em a cunzsideraiiurz of the
matcrizif cm ;1:u0fcii,i:.:'th§:'*~ grounds urged by the apjgiciiant,
firsilyvthatiitE1t;i*t:.;)t1g}i2_ tfiibc a larger amount of £}{)¥I§pt3IlSE£i.ii)I'i
'~ _ lu!A}§j£ird§.ii§'u£.ur¢ lt:xiS;:§'é;§–*sarning musi be rightly accepted. Applying
' ..v¢cry4'ba§iii"'ihat the Tribunal has done, but pmccading on that
Wis' mguiitéie W earning Rs_3,000f- instead nr R:::.l,S{){}z'- per
{Haiti}; éiridittiat the percentage oiidisabifity was 20%, the appcitani
V wangid entitled to R:«;.1,29,6G{)z'- as curnpcnsation [awards
'A-giiisability and cainsesqucni fuiurc less {if income. Insulizr as the
g
lass of incume during the psrisxl of treatment is C0,DCEffi#?(.l, the
appellant has certainly made out a case For
appellant is held entitled to Rs.7,(.);i),()V/'-__ tuwafds"iliiigaiaiiii'Aaangiiagi.
during the period of treatment, to
future medical cxpcnscs at
may not haw: pnxlucc(l,.-niatcrial"'ta i$l1ii'w_an),:r iéxpendituns already
incurred towards such was evidence
as rcgands impla'i1tsV'_'whi§i:h the appellant is
cntitlcil £9 'c«anta:;ti<)n that there has to be
modificatimi (if {Eh-:_ in View of the appellant receiving
fllfliiiiifllsi'~l(3W3I"d3'-.l()SS 01' earning during the period vi' treatment is
»c;0n2;cII1§:d, tms cxcrcise is; not mandatury. Though the appellant
tiaaycsitireceiiija certain benefit, the amaunt of cumpensatiun
grantesd is on an approximation and ihcraliire, there is no warrant
"i.i"it,3V ifiiitqasurc the same an golden scaltts. Even if the appellant is
ctfaifcrred a larger amuant tat' compcnsaiiein having regard to the
V' nature of injuries and the disability, there is no injastict: caused .
Z
Accordingly, the appcal is albwcd and the ap;1cl}aI3%:..':§é;
entitled to an additional oompensatiun of R:~;."I;i¢ii',:t$f}(_)f§ 1
interest at 6% perzmzuum from ihedalc ufclaim.
H’, . . ‘ . ‘I V’