Karnataka High Court
Smt. Divakara S/O Devappa Gowda vs Sri S Subramanya S/O Swamy Rao on 12 October, 2009
IN1}flEHKH{COURTCHTKARNHDMULATBANGALORE
DATED THIS THE 12TH DAY OF OCTOBER 2009.
BEFORE
THE HON'BLE MR. JUSTICE N. ANA1'-EDAV O
MISCELLANEOUS FIRST APpEm:~1s:o,52'6'O/Dfiéofafmty 'O "
BETWEEN:
SMT. DIVAKARA s/o. DEVAPPA GOWDA;
LORRY CONDUCTOR, " --. '
AGED: ABOUT 23 * U
R/O. BILUVE VILI;~,A.GE;--_ ' V
KUDUMALLIGE POST, A
THIRTHAHALLI TQ-.',~. _ '
SHIMOGA«£)I';'-ST. Z. j'
' ...APPELLANT
(By s1~;f ADVOCATE)
AND
1.
SR1 s.O"sU_'BRAMAVYA" s/0. SWAMY RAG,
__iAGE: 26 YEARS, V
- ':1\/IARUVTHI OMNI"DRIVER,
, R./A, SONALE,
" 'HQSANAQ;§,RA IQ.
_ T. S, SATISH S/O. SHANKARANARAYANA RAO.
AGED MAJOR, OWNER OF MARUTHI OMNI CAR
BEARING REGN. NO.KA-01/N-4918,
R/'O SONALE VILLAGE.
" , "~«_HosA1\§AGARA TQ.
3. THE BRANCH MANAGER,
M/S. NATIONAL INSURANCE CO. LTD.,
BRANCH OFFICE, B. H. ROAD,
SHIMOGA,
(POLICY NO.6709'783 VALID FROM
13. 12.2004 '90 12.12.2005}.
._ '-"'4'. RE.S_PONVD-ENTS A
(NOTICE TO R~1 AND R-2 IS D1SpENSE_OWITH';A"II '~ A A
Sri. LINGARAJ, ADVOCATE EOR R-3}'-,_ = 2 R. .0
THIS IS AN APPEAL U./VS. 173(1) OI?' MV ACT
AGAINST THE JUI)'GMENT_ DATED:
25.10.2008 PASSED IN 'Am/CI-«NO. I70,"/200_e ON THE FILE
OF THE 11 ADDL; C1VIL'J'U~I§§2E ISRI AI\ID ADDL. MACT,
SHIMOCA, PETITION FOR
COMpENS:ATI:ON""I'A1\I1j¥fiI'j;SE-EiI{1N.C*A ENHANCEMENT OF
COI\/TREIsISAf£**ION'1I;I.IITTI9% INTEREST.
THIS APPEAL ON FOR FINAL HEARING THIS
DAY, THETCCUR*If_D'ELIVfERED THE FOLLOWENG:
.....
Ciaimanfs appeai for enhancement Of
COinpeIiSaIiOn.
2. I have heard Sri M. V. Maheshwarappa, learned
counsel for claimant and Sri. Lingaraj, learned co'u.if1se1"--Vfor
insurance company.
3. The claimant was knocked"dov.'n'~l;)y-:lv'la_rLztlf1Vibrnni
van bearing No.KA--01/N--49_18 lay
11.00 am on 10.08.2005 whegwthe clair_nant'.=vilashcrossinglV
Thirthahalli--ShiInoga Road near claimant
has deposed that the 'due to rash and
negligent of fie respondents,
including not adduced rebuttal
€V1dC1'l,C'3'."~ 5' company had not obtained
permission' on the grounds available to
the insuruedq The held that the accident took
p18,Cjl:?"'vdU€ to V.lCO1':lv§1"1b'l,1t0I'y negligence of claimant and 1-
apportioned negligence in the ratio 50:50.
in'-l'_Q;-ljél-:'l"'_{og_ appreciate the correctness of findings of the
it ' = _ 5 accident'.
tribunal; it is necessary to consider the facts, whi Eh lead to
The accident took place at about 11.00 am on
10.08.2005 on Shivrnogga-Thirthahalli Road near Tudki
village. The claimant was working as a cleaner of __1_orry.
After lorry had been parked by the side of road, c1ai_mar1t»_fgot
down from the lorry and he was crossing the if :I-..». 1.
Respondent who was driving the Marathi Oinniflfraniilbeazjng 0' "
I\§o.KA~»01 /N41918 owed a duty 3
pedestrians. The I-RespondedV_t"--shou1d.. have
of car on reaching the village -Txhe respondents 1 and
2 have not adduced rebutta1_ ei:idence:V._'pivn.'the circumstances,
finding of the Trfibuna].~-=:h_at 0 place due to
contribiitoiy ffnegligence.4V:of.'_1--Respondent and claimant can
not be siistained.~.V_.f' a
_ 4:. Regarding of Compensation:-- As per
'0 if t:ertifi(p:ate,'Vcl'airnant had suffered following injuries:--
a Abrasion measuring 8 cm X 3 cm
' " over left clove;
. (111 Abrasion over left fore--arm 5 cm
0' X 3 cm;
(iii) Abrasion over left knee;
(iv) Fracture of pubis ischius (Rt)
5. The Tribunal has awarded compensation of
Rs.54,000/~ under following heads:-- 2
(i) Pain and suffering and .
mental agony : Rs. "~ '
(ii) Loss of earnings: «_ «'~
(iii) Medical expenses:
(iv) Attendant charges.;j 13000/-
6. The claimant; j -- apart } .A : producing wound
certificate, had not made" '7plrove nature of
injuries __'lhere.fo1fe,lclainiant is not entitled
to corn'pen.sationV.towa1jds__los,s' earning capacity and future
loss of edmings. has failed to prove the nature
and_§effect of l"di._slal3ilities, therefore he is not entitled to
VZlcorniaensaiionvunder the head future medical expenses.
to the nature of injuries and their residual
effects, .--__a' of Rs.6,000/-- is awarded towards loss of
Jamenitiesl Thus, claimant is entitled to total compensation
e.ll'ofRsAl6O,OOO/--.
7. In the result. I pass the following-
ORDER
[i) The Appeal is accepted in part; V Z i
(ii) The impugned awaI”t:1»Aisir11Qd’ifieci; ”
(iii) Compensation? of 2
awarded by
enhanced to «~
interest the ‘:60/9 p.a.
_ .dat’ , _:’;?ea1iAstiti.Qn’, which
g from the __d’at_¢ i’.r:_f j;ettt1t5h.j’V_~tt11- the
_ A’ e [Of *
I correc ta: 5:6 .0.» _ 19,6 $11″
a t.o2.:1. 2009 ‘3.a.nd seVe.ral1_V._1iE1b1ef;(g\’pay; ‘
:7__{iv)_ * __ and investment
‘ ” shall he’Ain:_4th__e”réiti0 evolved in the
~.1’Iripugnet£_ award;
A. W) A.1’?artiesmét19e directed to bear their
sax-
s s JUDGE