High Court Karnataka High Court

B Shankar vs The Divisional Manager on 5 October, 2010

Karnataka High Court
B Shankar vs The Divisional Manager on 5 October, 2010
Author: N.K.Patil And H.S.Kempanna
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 5TH DAY or OCTOBER, 201

: PRESENT :

TI-IE HON'BLE MR. JUSTIQE N.K,.  Q .  "

AND
THE fiON'BLE MR. J'£ar's'1f_1cEV'1+:,s'.3s<1=:1\*:»1¥A;_\.§d1:'v_zix  "

M.F.A.NO. 9922vd'oTf'20Vo6  '  
Between:   =    

B.Shankar ._  x
8/0. Sri. Ba1akriAshnappa,.» _  '
Aged 44 years,   I "

499, 6"' Cross, I M3111,    "   
Gokui  '      »
Yeshwanthpxurg  u '
Banga.3o1"e -.22".;. 

      --  Appellant
{By S1'i".. Vishnu.D;'B%hat.VAdvoe::ite)

And:

1 .v ~  Divisions! T Manager
"=Uni--tted Endia Insii1*a.nce C0,, Ltd.,

 _D.o.4,~.No. 19/194,

Vt  Road; ~Ba_}.3avanagudi,
'-Banga1vo_re;4.

2 'S11 Nelson Ra]
No.38, Marisanjujeevappa Lane,

 n .T  J.p';Nagar,

3 V' , _ Banga1ore--78.

... Respondents

{By Sri. B.C.Seetha Rama Rao, Advocate for R1:

R2 – Notice dispensed with v/o dated 26/08/2009]

lx)

=I<****=l=

This MFA is filed U/S 173(1) of MV Act, agavinlstrthe
Judgment and Award dated: 13/02/2006 passed in

1951/2000 on the file of the 1 Addl. SCJ, Member',-.l.i»'£A€T,
Metropolitan Area, Bangalore [SCCH–11], partlyaliowiiig ' 4_
claim petition for compensation and seeking .er1k1_anVce§ne.nt of "

compensation.

This MFA coming on £5:

N.K. PATIL. J ., delivered the ,fol.l_oWing:_

__J U DCili/1 EN T.”

This appeai by against the
impugned juudgrnent ll13’h February
2006, by the 1
Additional . 31 3:, as ‘l Accident Claims
‘Fribun”al,”‘lBanga1ore (SCCHa1 1], (for

short, ‘Tribunal’ 3~_for’len~l1ancement of compensation on

….. the compensation of ?3,35,50O/A

aW’ard”ed” _ii1Vl’ his favour as against his claim for

is inadequate.

The appellant claims to be aged about 38

and a Police Constable by profession, drawing

aialary of ?’5,926/– per month. He was hale and healthy

prior to the date of accident. That at about 9:30 P.M.,

on 2004-2000, when the appellant was going slowly
and cautiously on his motor cycle bearing No.MYY–8984
on the left side of Sankey Road, at that time, an

Ambassador Car bearing No.CAK–~896 came in

and negligent manner at high speed

Grounds side and dashed againstthe motor’eyelbeof’-tphftr ”

appellant. Due to the impact, he

vehicle and sustained fracture-._injuries anciasi abbresult –. 0′

of the same, his right great toe__wa,s amputated.

3. It is the case of he has spent

considerable. by tunoiirzt towards” ‘ ‘conveyance, nourishing
food andattendant”~<:hargesV_.including medical expenses

and other incidental e:_x;pe'nses, and has taken treatment

"'.for V-la'b0.u»:t the Hospital and sustained

towards limb and 40% in respect of

Wholue But. the Tribunal seriously erred in not

3'~.__l'awardin.gl1' any compensation towards loss of income

A treatment period. disability and future medical

_eXpenses and therefore, he has to be Compensated

%.,–»–»-~*'"'"

3′

I

reasonably by modifying the impugned judgment and

award passed by Tribunal.

4. On account of the injuries sustainedfin

accident, the appellant filed thlewclaim7.pe:tition_V

Section 166 of the Motor _’Vehi’eles Actf,be’fore’;.AtheV’g

Tribunal, seeking compensatiori of a~._surr1 €10.00
lakhs against the resp_o’g;1dents..’sA petition
had come up for cons.id:eration:_ Tribunal on

139; February _V’:1’«he,_ after considering the

relevantllni-aticrrialiifavailablle and after appreciation
of theVoral._andVdoeuinentagy evidence, allowed the claim

petition a sum of 33,35,500/– with

at A60/oAV’per——–annum from the date of petition till

:.4of:::r=ealisation. Being dissatisfied with the

‘compensation awarded by the Tribunal, the

appellant is in appeal before this Court, seeking

enhancement of compensation.

%W

S. We have heard learned counsel for appellant
and learned counsel for Insurance Company for

considerable length of time.

6. After hearing learned coi1»nsel_.’ft)’r” ‘*

and after perusal of the judgment’ a;f_id..

Tribunal including the original ,records placledA~».l;_je.fore us,

we are of the View that, the after’ asse_sEsing the
oral and documentary 7§w1d¢ri~¢e: on file, has

awarded ju.st.:l’ .and:_”Mrea,sonab.le 3 compensation of

?so,ooo/4 ar1d~- sufferings; ?1,95,5oo/-
towards ll $20,000/~ towards

conveyance», no1i1*ish–i:ng~–“lood and attendant charges and

‘l V’ a ?.40,000f*-~–«towards loss of amenities. Hence, it

does c.:-:l1,_t’o;~ interference.

“?’V_._l* However, the Tribunal grossly erred in not

i’ awarding any compensation towards loss of income

‘A .. _..during treatment period, disability and towards future

medical expenses. The appellant was impatient in the

%W

J’

6

Hospital for about 69 days and it has come in the

evidence that he has taken follow~up treatment

rest and has not attended duty for about .

Therefore, he is entitled for cornpernsationll’for’_jthe ll”

period. The monthly salary

?5,926/- and for three mor1th’sV_%it oo:n_es_toA?”:1;’7;w7V7’8/A. * it

By rounding off the sarne, we-~award–~..a sum of {$50,000/–
towards loss of ,LE-prgriod.

8. ‘disability at 80%
towards body. Further,
the skin grafting and
underwen’t.l_ right great toe, which is a

perrna_ner1t”disabilitygand he has to live with it for the

i,.’his’v~- life. ‘”‘”l’a’l<ing all these aspects, the Tribunal

.__o'ught = Virave awarded reasonable compensation.

award a sum of ?'75,000/~ towards

9. Further, having regard to the nature of injuries

nature and duration of treatment, he may require

further treatment and incur future medical expenses.

A

/ ___”_WM_..,,.,

Therefore, we award a sum of 3310.000/– towards future

medical expenses.

10. In the light of the facts and .

the ease, as stated above, the appeal if”

is allowed in part. The impugned

dated ism Februaryih:a_;20o’e3,tp§ mi’ ”

M.V.C.No.1 95 1 / 2000.,» the-*1′ additional”SC,.I.,..vi§/Iember,
Motor Accident Clairns :3/Ietiaopolitan Area.

Bangalore awarding a

sum of r4:r’4of;5c§er;*tett t:1S:-.j2:.~t.f,Aa–iI_i$§;tV’?b3,35,5OO/– awarded by

Tribun”a1′[‘ ag’~p-8%; P31″ amlnum 011 the
enhaneed sum; of petitlon till the date of

realizatiorrfl» The’ i–3re’ab’k’–‘up is as follows:

and sufferings

? 80,000/–

TQW&1=–‘Ci:3.Vi = of amenities & ? 40,000/–

“fin. IQ . V75? IE!’ _i1’1,.HJfe

Towards. Medical Expenses $1.95 ,500/ —

food and attendant charges

Towards Vconveyanoe, nourishing ? 20,000/–

if Towards Loss of earning during ? 20,000/–

_ ” ;trea.tmer:t period

Towards disability ? 75.000!-

i -mg-i’owards future medicai expenses a ? 10,000/–

Tatal ?4,40,500/ –

74..,..a….».»~

The Insurance Company is directed to deposit the
enhanced compensation of ‘\’1,05,000/–, with interest

thereon at 6% per annum, Within four weeks frorriéjllthe

date of receipt of copy of the judgment and pr. _

On such deposit by the ln’sur:an..ce

of the enhanced compensation of ;,i._5«{)9[o of ‘

with proportionate interest :sha;l’1.._bc_vpdepositedwyin Fixed
Deposit in any Nationlalise-*d” Bank, in the

name of they of five years,

renewable forVanother”fiye- years, with permission to him
to withdravy l’thellperiodic’a.l interest.

50% of the enhanced compensation

interest shall be released in favour of

‘ . V the immediately.

it = Office to draw award, accordingly.

//
/
‘WWMMWWWM.

:5

9

Sri.B.C. Seetharamarao, learned Counsel is

permitted to file Vakalath on behalf of first respondent,

within four weeks from today.

BMW’ H