High Court Karnataka High Court

Ganesh Gowda vs Smt Parvathi K V on 21 September, 2010

Karnataka High Court
Ganesh Gowda vs Smt Parvathi K V on 21 September, 2010
Author: B.Sreenivase Gowda
IN TRE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 215T DAY OF SEPTEMBER. 2010
BEFORE

THE HONBLE MR. JUSTICE B.SREENIVASE. 

Miscellaneous First Appeal No. 10867 q:f"2o!(;$el _

BETWEEN

Ganesh Gowda

Aged about 33 years
S/O Dasappa Gowda
Aged 33 Years

R/A Idyadka House
Aletti Village,

Sullia

     Appellant

(By: sa; P  
1._ _ _  Parva;-tlii'v_K."\l/',
' W/O Vasudeva K. S,

A  ;,}'?./A,_Anand'a' Nilaya,
.3 Kazaakamaj al Village,

3- 4,8-ulliae-Te.luk.

l '  K.1ielf1a1appa Gowda,

 / Late Yellianna Gowda,

" _K_3~anajalu House,
Kanakamaj alu Village,
Sullia Taluk.

 3. The National Insurance Co. LtCl.,

Branch Office.
Krishna Building,



Main Road. Sullia Taluk
Rep. by its Branch Manager.

4. B V Vittal Rai.
S / O Narayana Rai
Aletti House
Alletti Village
Sullia Taluk

5. A Ganesh.

S/O Ambadi  
Belehappada 

R/A Parivarakana House 
Alletti Village

Sullia Taluk

6. The United Insiigranoe-'€o.fLtd,.
Branch Office.    .   
Puttur.    .l  *
Represented by..its_ Branch l\'/'Iana'ge'i*

is is   Respondents

[By sri; s.vG.'s1éa.;1dit';'.A:iv; for R. 1.
Sui. i'..ggRaj;agopaV1an;"Adv. for R3.
Sri. Lu. Sreekantafiao, Adv. for R6.
; ' Notice to R5 is dispensed with.
~  13.2 3 Se1*V'ed_}..... .7

.,f1'his:"'M.FA is filed U/S 173(1) of MV Act, against

"~f_h.éjLidge1iie--fit and award dated 19.07.2007 passed in
'MVC No'j_.2'O80/2000 on the File of Member. MACT.

l3utttif,~.Dakshina Kannada, partly allowing the claim
petition for compensation and seeking enhancement for

A is .7 compensation.

This appeal coming on for Admission, this day.

 the Court, delivered the following:

9%,.



JUDGMENT

This appeal is by the claimant for enhancement of
Compensation awarded by the Tribunal.

2. Heard. The appeal is admitted andlép’

consent of learned Counsel appearing for””th.e~

is taken up for final disposal.

3. For the sake of convejniencehparties.vare:’refei’red too

as they are referred to in ‘peptitionigbefore the
Tribunal.

4. Brief are:

on ._ when the Claimant was

travelling in” autorickshaw bearing registration

‘ on public road at Parivarakana of Aletty

“¢2i1iag¢,’dditi’s1i11ia taluk, the jeep bearing registration

1\io.~~KRA;:1V2–M–9696 came in a rash and negligent manner

, and dashed against the autorickshaw. As a result, the

claimant sustained injuries. Hence, he filed a claim

petition before the MACT. Puttur, seeking compensation
%’

of Rs.3,00,000/~. The Tribunal by impugned judgment
and award has awarded compensation of Rs.4’7.500/~
with interest at 6% pa. Aggrieved by the quantum of
compensation awarded by the Tribunal the is

in appeal seeking enhancement of compen-s__ationf.’~-. .

5. As there is no dispute __r.egardii’1g”‘occurrenCe_.Vof.L4

accident, negligence and liability1’_of~’the._irisurefofll’the

offending vehicle, the oril.y’*point”-t.hat_ for my’

consideration in the appeal…isAE”v._

VVhether’*–. _ they 1 1′ ”v-fquantuIn of
compensation awarded ¥by,_t’h_’e . Tribunal is
just and proper” o’i1_”»ijdoes’V”‘it’ call for
~

8. Mter learned Counsel for the parties

aridlVvperusiln’g–V th_e__.award of the Tribunal, I am of the

‘ is”view,_thiat._lthe compensation awarded by the Tribunal is

” ju’stfjan;elllproper, it is on the lower side and therefore

it is deserved to be enhanced.

it VHlAs per wound certificate — Ex.P.5, the claimant

has sustained the following injuries:

i] Bleeding abrasion over right sub–mandibilar
region measuring 2 X 1/4 cm.

ii} Tenderness over right aspect of Mandible.

iii] Bleeding laceration of the posterior, of

the right fore arm measuring _

iv] Tenderness over the of

knee.

Injuries sustained by are alsol’l,.e*§ii’dent–V3 from”

certificate of D.Surbamanyau}v.EX._P.8’and_su,f5ported by
oral evidence of as P.W.4.

Claimant treatedllla-tel ’12 days at KVG

Hospital,

8. A’Coi1side.ririg– lth–efl’1″l’ature of injuries, Rs.20,000/–

awarded Tribunal towards pain and suffering is

lower sideldand it is deserved to be enhanced by

._ a~a;;ibt1:;:«:,loR$:’V;5?;ooo/– and 1 award Rs.25,000/– under this

head.’ ‘ -.

do ‘bx.-“l’he claimant has produced medical bills for

l’ 16,997/– and the Tribunal has awarded Rs.20,000/–

towards medical and incidental expenses. Thereby, it

l?

has awarded Rs.3,000/~– towards incidental expenses.
Considering the duration of treatment, it is on the lower
side and therefore, totally, a sum of Rs.25,000/- is

awarded towards medical and incidental experI.ses,7.._

10. Claimant is an autorickshaw driVe_r.:__ ‘l”}ie’refi:~rie..,

his income is assessed at Rs.__4,.OQ0/–_–“1’;)’e1~

nature of injuries, suggest tliatfhciv must_.”l1aV<e"—,l3een

under treatment and res't._at-..,leasAt'- fora l'peri._od~.of: three V

months and therefore, RsV,,12T,OOO/j ishlawardeid towards
loss of income aijeriod as against

Rs.7,500/- .vawardec:l; lbyf fr:-ibufia1*;, M

11. not examined the doctor
regarding,disability,’is not entitled for compensation

loss of amenities and loss of future income.

«._C~0’nsi’dering nature of injuries, Rs.5,000/~ is

” .a’Warded’,jto.wards future medical expenses.

.. the claimant is entitled for the following

” V compensation:

V” « .i’ea1isati_on_.

1] Pain and suffering Rs. 25,000/–

2) Medical and incidental
Expenses Rs. 25,000/–

3) Towards loss of income
during laid up period Rs. /3

4) Future medial expenses Rs, /7:-___ _

Ttiffiwldd’ ‘ t ._ V. 05/is

:._._..__ ___’.,….i..«,.,;v.,…

14. Accordingly the appgeaippp is ai-1.o’Vwed Handvdtheit

Judgment and award of iniodviffied to the
extent stated herein’–abov.gf, is entitled for

a total corrtpensation’- as against

Rs_iii’7,So0,t{.i the’V’i’ribuna} with interest at
6% on the compensation of Rs.19,500/–

from _.the “claim petition till the date of

V_ ‘¥1_5i .iv.i’in’surance Co. is directed to deposit the

e’nha._nced compensation amount with interest within

it ;t_.\’2voV”r’n011ths from the date of receipt of a copy of this

{£4

judgment and the same is ordered to be released in

favour of the claimant.

N0 order as to costs.

I1’1gn*