IN THE HIGH COURT OF KARNATAKA AT
DATES THIS THE 9TH DAY OF N0vEMBER.,.«.2._b_;.b__;§ 1; "
: PRESENT :
THE HON'BLE MR. JUst§1cI§:'N.1{;'_TpAfr:i,'-- _
AND
THE HON'BLE MR. Juéficn H.S;IiEI%£:i5'A1§1\¥AH
M.F.A.1\fO"; 77:>;§§)1«'*':;2.Q£ 55..(.M\f1
Between:
K.P.Jayar1na ' '
S/0. Porapp.a,'~ =
Aged abouii 48,-ye.a.rs';~ . " A
R/at. K_,R.Ex¥;et;siQn, , V
M.G.Rbad; " -- ., ff.
Tumkur. ._ --
4. . ...AppeHant
(By Smt. Srea~VidVya,"'fo1",.S"fi,, T.N.Viswanatha, Advocate)
'V 1., 'KM/«Oriental Insurance
"€,'--orn._p'ar1y
. '«.T-1R¢g:or;g1 omce,
' . By its Pflegi-anal Manager,
"-4*" F1o0r..,3*Lae0 Complex,
M...G".R0ad,
_ T Banga1ore--560 001.
i2.-._ A1111 Kumar Agarwai
Steel Enterprises,
Mandipet,
Tumkur.
/
Tribunal, Bangalore Rural District, Bangalopreilaplfor
short, Tribunal' ) for enhancement of cornpeflsatioiril on
the ground that, the cornper1satior1.~V----o.l7:--«..
awarded in his favour as against
lakhs, is inadequate. . A l A
2. The appellant to about 38
years, working as e and healthy prior
to the date of'5~C_$3ider1't';':.--fijhlatiéitlllabfilllltll '$10230 P.M., on
with others was
returning _ " Vlyietador bearing N0.KA-
06/ 3§84; 'l on account of rash and
negligent'ed.riving._bglf driver of the said Metador, it
dashedli' agailn'st.___the parked Canter bearing No.KA--
' a result of the same, the appellant
Sustainedllcifracture of both bones of right leg, crush
injuI'ylo_r1.lthe right foot with fracture and dislocation of
A Q1"
3. It is the case of the appellant that he has spent
considerable amount towards conveyance, nourishing
food and attendant cha es including medical expenses
'__H__"__H__,,i,_,.»
and other incidental expenses and therefore, he
be Compensated reasonably.
4. On account of the injuries"'lsustained
accident, the appellant clairn.xpletitionwujnder"'it
Section 166 of the.» .Motor""{leh.icles before the
Tribunal, seeking sum of ?06.00
lakhs claim petition
had come' the Tribunal on
261" after considering the
relevant file and after appreciation
of the oral"and .dc-Curnenltary evidence, allowed the claim
inn part,""awarding a sum of "'\'75,910/- with
i'1;.tere:st»..,at4V"6%_j..per annum from the date of petition till
the realization. Being dissatisfied with the
quanttifn of compensation awarded by the Tribunal, the
ldtpapplellant is in appeal before this Court, seeking
». .._..enhancement of compensation.
%M
5. 'We have heard learned counsel for appellant
and learned counsel for Insurance Company'
considerable length of time.
6. After hearing learnediecounsellé'--fo'r._'the"parties
and after perusal of the _iu.dgr___11ent" awardsppassegdlibyih't,
Tribunal including the original hgefore us,
we are of the View assessing the
oral and doc1;menta13;:'_ " other relevant
material iawarded just and
« /-- towards pain
and 'towards medical expenses,
$10,506 cogrwes/ance, nourishing food and
S,O00/- towards future medical
\» 61;.ees a sum of ?910/ -- towards paper
H it does not call for interference.
it , "However, the Tribunal erred while awarding
Q "'c.ompensati'oi'ii' towards loss of income during treatment
' "and further erred in not awarding any
ilcoimpensation towards loss of future income and loss of
amenities, discomforts and unhappiness on account of
//
wW_"_W__H___a._....
I
disability. 'i'here is no dispute regarding the occiirrience
of accident and the resultant injuries
appellant. 01': account of the irgjziries lh'e7has
taken treatment for a total periodni 105_--v_days
Hospital and underwent th3.*ee:l"surgeries.'~e.{ii the it
gravity of the irzjm-'ies_ "-and thesurgeries
undergone, we infer bed rest
and foHow--t;:'pl'treat1rientleat 2 period of four
months. disability at 107% in
respect respect of whole body.
Havingregard to of injuries sustained, we re-
assess the lwho1e.'l'bodyl'disability at 36% by dividing 107
being aged about only 38 years, at
Eu:-cident, has to go through this ordeal for
the--- rest' life and he cannot do his coolie work as
Wassdoing before. The Tribunal has assessed his
l l"Vrlnorithly income of the appellant at ?1,500/~ at the rate
l V' "of ?50/~ per day, which is on the lower side and needs
to be reassessed. Having regard to the age, avocation
and the year of accident, we re~assess his monthly
/4..._.....
Bangalore Rural District, Bangalore, is hereby
awarding a sum of ?2,49,280/-- as against"
awarded by Tribunal, with interest 'at.5¢f; on
the enhanced sum, from the date'.of-petitionitili
of realization. The break»u'pvi4is~as follows: A in
Towards Pain and striferingsn H " in "E-._ '4'0,'OVO0/--
_ V 3
Towards Loss of ""a;men.i,ties. 20,000/--
enjoyment in life '- 1 '
Towards Medica1,__Expe'nses:: 17??' 07,3750/-
Towards canveytance, {nourishing-----~V" ? 10,500/--
food and atte1ac{ant_cIia:ges ' '
Towards Losis of 'eamaiirigiorduang ? 09,600/~»
treatment--.1:)e::*iod*::,; « " * " V "'
Towards fiitiire.m'ediea1"eXpe11ses ? 5 .000 / -»
Towards Tioss of 2fi1ti1re_ income ?1,55,520/~
Towards'-paper 'publication ? 9 1 0/ ~
t " Total ?2,49,2so/-
The first 'respondent -- insurance Company is
A~,.:ci_eposit the enhanced compensation of
with interest thereon at 6% per armum.
withintour weeks from the date of receipt of copy of the
A’ jn»d§ment and award.
On. such deposit by the insurance Company, out
of the enhanced compensation of ?1,73,3’70/~, 50% of it
with proportionate int est shall be deposited in Fixed
__y_M__,,,_,…,..
9
Deposit in any Nationalised or Scheduled Bank,
name of the appellant, for a period of V’
renewable for another five years, with ‘perm”issi_0n’i;o_ him”;
to withdraw the periodical interest.ia2__ A i
The remaining 50% of
with proportionate interest in”‘faVeur of
the appellant, imrnediateiigip/;~’ it .2 i ii i
Ofiiee to ‘
Mfg
.3i1dg7é
Sfl/5
Jfiagé
si.¢y* A