High Court Karnataka High Court

The Divisional Manager M/S … vs C N Balaji on 24 February, 2010

Karnataka High Court
The Divisional Manager M/S … vs C N Balaji on 24 February, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

oATEo THIS THE 24"' DAY or FEBRUARY, 2010 

BEFORE

THE i-lON'Bl_E MR. JUSTICE A.N.VENUGOPALA':Gfi)\liI_l3.§l4' O ' O

MISCELLANEOUS FIRST APPEAL NC:)J,92:'347 2005 

BETWEEN:

The Divisional Manager,  

M/s. Oriental Insurance C_ompany...I,t'd..,"'>._
City Branch, R/a No.1/1,.       _ 
Cannaughat Road, Queens' Roado_Crovss,"§f  
Bangalore. "      ._ 
Represented by Etss'/Xgiministratlive'Officer,  
The Oriental Insurance Company 
Regional OffEce,.l?_o'ac_i_,.__     .

Bangalore. ...APPELLANT

(By Sri. }'§'.M,'..*-'en':i<'atejshl_.:A{l_Q'.-)__ ~ 9
AND; '   ' "  '

1. Sri.VCv.N.BOa'l~aji', S/0, C_.E§la"l/aneetham,
Aged about 27'-years,

 V'  __ R/'V-o_  8., a7th C'r'o'ss,

. O.ppos_ite.Utt'h--amsagar Hotel,

 _ Ba_naisawadil'ma§n road,

" oanganor1e--- 560 043.

it  ,1. Sr"l.. C.,T.Torly, Major,

, R/o. ..No._262, 2"" Cross,
 xseubbainnapalya,

it  lVE.S,Nagara Post,

 --.._8angalore --~ 550 033. ...RESPONi3Ei\£TS
(_l3y Sri. Muniyappa, Adv. for R1;

 "usrl. Vivekananda Associates, Advs. for R2;



2. Heard iearned counsei and perused the record.
The accident, injuries to the petitioner/15* respondent___and

insurance coverage is not under chaiienge.

3. Sri A.M.Veni<atesh, learned counsel'.__ap.pearingVs,' H

for appeiiant contended that, the aw'aird'*isA_h'ig hiyjAei»iicessi$;eVi"~V

and disproportionate to the nature of.__inj_uries sastained,_"by:V"

the claimant. He contended tha"t,_theV' c!aima_"nt x'wh"o" is a
salaried person continuesto bein sarjne jo_b"andV' hence,
there is no future iossiof"income__:dufe.._"to the injuries

sustained in t.h«e.,_accic;',ent _a:nd.,VA"h'ence "the awarding of

Rs.3,67,,'2(§'O/~~iitsndiéfi'the.;head'._"Vfu'ture loss of income, is
whoiiy u'njustified:."j'j_i;eia'r.n'e:i:'counsei contended that, the

award_rnade"un'der'.*thev_ other heads is also excessive and

'i V' '-hence°,' in-t.er'?e.rence 'i's'"cal|ed for.

Téheioniy point for consideration is:

.’:V:igfi1iether the compensation awarded by the
Tribunal is excessive?

is Ciaimant deposed as PW.1 and he has stated

.’ tihat’ he sustained compound fracture of both bones of right

/’

w’

that, he has spent Rs.2,30,000/- towards medical
expenses, the same has been disbelieved by the Tribunal.
Tribunal by taking into consideration Exs.P1O and P11 has

awarded Rs.1,20,000/– towards medical treatment.

8. From the evidence of PW.1, it is clea_r”‘th’a;.,’__’,,iiVe;__Vit

has continued the follow up treatment for about?_n§A-oiit_hszV'”

and had to suffer on account of the inj:uries’,’.,,, E’y’id,er:ce,,:_’of,,,.pi’

PW.2 shows that, PW.1 needsanother”surgery_ft}r.rerho§fal”

of implants from both the limo’s’;~.,’_V’the cost. ‘of’V5wh’i’ch has
been estimated at Rs.3O,;t)_’G0/».’_’AV 1, l

‘that, he was a Software

Engineer inVi”MicroVVSott.’.a’t.:i.nner Ring Road, Koramangala

_._and due’ to the “r§nju_ri’e,s sustained in the accident, he

g_o’A«and”‘*attend his work which resulted in loss of

saiar’y,an’d’e’mo’i’urrients. He has also made a claim on the

–ground that there is loss of marriage prospects.

it Evidence of PW.2 discloses that, he examined

on 8.4.2005 and found that, fractures have clinically

1,
w
is

not stated that he has lost the job. In the circumstances,

there could not have been any award under the head ioss

of future earning capacity. The claimant is certai..ni~y

entitled to loss of amenities and compensation u;{der~ _

heads.

12. Considering the eyidenee reeo_~rd”,~in

opinion, the just compensatiion V. w.hic»h_”‘_: S15’

respondent/claimant is e*’ntitledi»rto isjasV”fo!lows:”””

a) Towards painand st.imig; 50,000/~

b) Towards4_n%.:edi;§fai_.’e>{:p.ens_es j.
and incidejhtawivt:h’afifgesE.4VVV’ % .Mi§s.1,5O,OO0/–

c) Loss of incorne
period, for about 4_months:’ Rs. 50,000/–

d) vE.x.pense.s.§:A:towards f’u’t’ure__t_reatment: Rs. 30,000/«~

e) ATowa;r’d-so Vlos:s=of «amenities: Rs. 75,000/~

2 Loss’ ofrnia rri prospects: Rs. 25,000/–

*-i«i..fj;-j___V”Total: ” Rs. 3,80,000/-