High Court Karnataka High Court

Ambarish vs Prasad on 15 December, 2010

Karnataka High Court
Ambarish vs Prasad on 15 December, 2010
Author: N.K.Patil And H.S.Kempanna
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THES THE 15" DAY OF' DECEMBER, 2010

PRESENT

THE HONBLE MR. JUSTECE N. K. P£'ié1'i1V; 'A:..I"' * 

AND

THE HONBLE MR. JUSTECE   _ J 1:'

M.F.A. No.86~27.gf 2006' mvg:    A

BETWEEN

 4,  "pRAsAp

SRE AMBARJSH

S/O.S.HI\/ANNA ._ 

AGED ABOUT 23 YEARS   _  '
D.NO.277,12T"CE£'QSS  _,    :
DBL0CK_,3.P._r<%AGA_;2_, _   _  " 

MYSORVEWAV .  '

 A ~    ~ APPELLANT
(By SRI A'.g}.sR:DHAR,'ADV,_)  
AND» .. L Q V' ' .

" ~ _ V s,a0;v3:3.1;1'wA.N ATHA
 ;L~,(:;E._t'3*A1:;Ar_)1_;:'r 22 YEARS
' '--..A'DRi"JE;3--R\ I«1'r).62<9_ 4"" CROSS
 2A'"?.MA:V:¢TC BLOCK
" J.P--.7:\IAGAR. MYSORE

.1

   Afs'.MAN5uNATHA

. _ "*_«s/0.sR_:1é_ T if

R3 -- SERVED BUT UNREPRESENTHD)  '

THIS ix/[FA IS FILI::D U/S I07.3I*~:..)V0F My ACT'.AGAIN.ST--5TIIE - '

SUDGMENT AND AWARD DAr.I3I§:v«I.2l.e5'.2I>06-PASSED;IN MVC
I\I0.IS0/05 ON THE F1LE'~Q_F THE, 'I"I.Ip<j'i:-,..pC0uIéT OF SMALL
CAUSES, A.DI)L.MAC'i', 'I«2IY_S0IA.If{'I5.LIft'ALLOWING THE
CLAIM PE'1"1T'IOI,'& FoamHveQMI>E'I~I.S.AI*IOI&I1;'AND SEEKING
ENI~IANCEMET?_.0}J';Af:€3MPEN§ATiON.it  ~~ 

TH1s1I9IpIéEai;?;L  ON Fer? HEARING THIS DAY,
N.K.PA;TII:J'.I* ECLLOWING:

   E N T

'I'1'1iSe..i.s _a appeal directed against the

  pp  and award dated 12.05.2006

 ';§..ass.¢e_¢In  No.180/2005 on the file of the Judge,

Caiirt  Causes, Additional MACT, Mysore

 {hereirivafievr referred to as 'Tribunal' for brevity). The

A ":0."Tri1f)LIna1 by its impugned judgmerlt and award awarded

   comperisaiiion 0f?37,394/A urider different heads with



3

interest at 8% per zmmtni from the date of pet.it.ion till
realization on account of injuries sustained in the road
i:1*aff§c accident- The claimant felt necessary to present
this appeal on the ground that compensation awe-rded

is on lower side and needs enhancement.

2. The brief facts of the case are:

The appellant claims thattehe 

years and a student. He "studying 6"'  E 

(Mechanical) in JCE Co1legeA,_.M:ys_orep. He«xtz;ts_}5a1e and

healthy prior to the   thus stood.

that till  2.00 p.m., when the

appella'nt"with  proceeding from their village

 pp Heb3bsl;iguppe;"*--HV.ptpKot.e taluk, Mysore district in order

"(<1tt€fIld'£1ylf't1i'1CtiOIl by a Telo Maxi Cab (Tata Sumo)

 No.KA 11. 8080, driven by the first

 respondent. in rash and negligent manner moved on the

A side of the road and fell into 20 feet pit towards

right, side of the road. Due to the impa_ct., he sustained

;’
f.w”‘””‘”””

4

injuries, on account: of which, the appellant. was

admitted to the hospital on 26.04.2005 and discharged

after three days. The appellant has lost. 6″”

that academic year. it is the case of the *

he has spent considerable amoun’t”‘towar?dsco1*ivr3yance’., 0′

nourishing food and a1t.tendantl’l’clia_i’Agllesland._

expenses.

3. On account Ain}u;i’ies*–sustained in the road
traffic accident,.athe app-e.l.1:ant– yvasideorisptrlained to file a
claim ‘ltlie M.V.Aci; before
the Tr”i_bu–.r1al,l’sveekingl’compensation for a sum against

the respo’n_dents”. _ >Flie.jT’;;?ii:>u11ai after assessing the oral

ane:1§docLm1ent’aryV_ evidence and other relevant material

‘a\fail.able~cori”the file allowed the claim petition in part

avtra1*ding-‘Vcornpensation of ?3’7,394/~ with interest at 6%

frorn of claim petition till the date of realisation.

A :Noit”~being satisfied with the quantum of compensation

awarded by the Tribunal. the appellant has presented

5% M/.

5

the instant appeal seeking enhar1CemeI1t contending

that the (3OI11p€I1SEil.i0I1 awarded by the

inadequate and the Tribunal has not *

compensation towards loss of .an’1e.nAities, H’diseon;.fQ_rt.s._V V

and unhappiness.

4. We have the”- learned}¥<C1Vo;i_.1~1s¢g1

appearing for the appellant.

5. After hearing f_€»o’u_nse1 for both

parties and o’r1._l_’eritieal__ ..eival.u’atior}’ for the materials

availablllelllvon.iireeoifd’ impugned judgment
and axlvard Tribunal and after going

through ground-sll”‘urged by the appellant, what

‘ t.hatwmthe Tribunal has rightly awarded

?20,000/– towards injury pain and

sL1fferi1_f;gs.Vl’arid 312,269/– towards medical expenses as

per the Lmedieal bills produced and does not call for

” _’ .’,j_1;1’t.ee1’fere11c:e.

J,’ WW
é’

6

6. However, the Tribtinal has erred in not
awarding reasonable eoinpensation towards

conveyance, nourishing food and attendant:

loss of one academic year and in not ax§*eirding[j”‘arty?A~

compensation towards loss of .arne_nities, “‘cii§;eo’rnt’ort.e_ V

and unhappiness. Having regard

injuries sustained as per ce”rti__fiCate._at.;’E:»§;P.E36, ”

the appellant could;—-_not ‘e.atte”r1dl””-the eovllegei. The
appellant has taken tre_atrn-ent:’ forvV:l.thr’ee days in the

hospital andithis ‘:aspect not looked into

not taken ‘ as into lviijeonlsifieratilolnv by the Tribunal in
awarding reastunatjie ‘Co_in»pensati0n. Therefore, we deem

it fit–t,o zivxrard it towards loss of income during

.l”‘t:reatrr1Eeint”l’ periodvlllllas against. H25/W and ?’25,O00/W

one academic year and ?10,000/-

toWard__s’ ‘loss of amenities, discoxnforts and unhappiness

t’o_1nee”t.–~ the ends of justice.

Mm

..;»~”‘”

8

The Resp011cient: No.3 –~ Insurance Company is

directed. to deposit. the enhanced compensation ~«:t;”(i§.__(5;€–«i;1.1′{§:AI’

with interest, witlriirl a period of three Vxreekrs fr_£3rn ‘

date of receipt: of Copy of the judgment’.

The enhanced Lrompensatton7..’_tjf’:

interest shall be released-v..t:””‘in fetv’Qu’r–.V (>_f

immediately on dep:0sitingt””‘ttte* ttsafme a tne third

respondent ~ Insurance Cdrnpany._._ 9’

Sd/3
JUDGE

‘A”4@’ sssss Sd/g
IUIXSE

In/_j»._