EN THE HIGH COURT OF T
DATED THIS THE) ztfm DAY 20:' 1 '
BEEQRE '
THE: HONBLE MR. Juéaficg H.'S;}:"E;Ai1PA;\*NA
M.F.A".N.Q. (MW "
EEEAE ;
KONDAMMA V A
W/() LATE GURU.'/AIAH, , _
AGED ABOUT 6'§iA.AYEARS,? "
2ND CROSS,' BH®..VE~COLQNY, '
MAND&'A«1573;__4wQ1."' » " . APPELLAM'
(BY SR1.K.L.»S5REE?'§?IVAS¢AI)\/_}
' -
1 . A;;1THKUMAr<«,. MAJD,R,..~
S /G..%1vLALLIKARgUNA,1AH,
NO/1-24, '8'?" "
4 'ROAD, PAJ:)MANABHANAGARA,
' BANGALDRDum.56o 070.
2 NADDNAL INSURANCE CO. LTD,
VV_;'*«; RGAD, MANDYA~57l 401.
W : BY MANAGER RESPONDENTS
{BY sAgz”r.Df;’;1:pA M — ADV. FOR
SRLC HPOONACHA ADV. FOR R2,
xN§:)TIC’E:TO R~1 DISPENSEZD ‘WITH V/O DATE2D:3} . 10.08}
MFA FILES U/S }73{i) OF .f\z”IV ACT AGAINST THE?
GDDGMENT AND AWARD DATED: 15.10.2007 PASSED IN
– ., NGJA1/2004 GN THE F-‘ELE OF’ THE PRL. CIVIL
JUDGE {sR.DN; AND CJM AND MAST, MANDYA, PARTLY
ALLOWING THEE CLAEM PETITION FOR COMPENSATION
AND SEEKING ENHANCEMENT OF CO3»/EPENSEYFEQN
%/
3»)
THIS APPEAL comma om FOR ao:>i»5;z-:3Iééio.’::§—–
BAY, THE COURT DELIVERED THE FOLLC?\?v7U’5.{3
JUDGMENT pmgga
Though this matter is iietecilifojru’aaoiieéioa_’Vizssith
consent of learned counsel appea:*_iih’g fork}-‘1ei*espec’:ive”,
parties, it is taken up for i”ihai.:.ii’ieposai;-
2. This appeaizis Seeking for
enhancement of of H16 persona}
injuries VVhiC1i:”;.Sg}.1€ a motor accident
that took’ about 11.40 am. at I
the jeep bearing
and driven by the first
responciernfh aha with the second respondent at
theireievant tmofv time.
Tribunal by its impugned judgment and
H azfiéarded a sum of ?39,200/– with interest at
60/; pa, from the date of the petition till realisation. It
has’ farther saddled the payment of Compensation on
A7-thei second respondehtdrieureri
4. The €t§)p€H8i}”1f}C§8;i§fl.2111i being aggrieved of the
quantum of eompeheation in appeal before this itmszt.
x
,/
5. The learned eourieel fer the appellant/claimant
etihmitted that the Tribunal has erredw
considering the ease of the elaimant;”””tef_~–._eerard%
compensation under the head loss of amehities’*~:{ncl lqesl. 9
of income during laid up peried. IE”£f3,;::V&i€fi\. t1..0t’- “any
grievance in respect of the eQmpe11se.tiVor1»’Vth.ett..th§:e3 beerf
awarded to the appellant»el4eiit3;1;t11t i’ei’ and
suffering, medical future income.
Hence, he V.CaeeV.ll.A..ibt:Hlehhaneement of
compensetitliji
counsel appearing for
the lsupported the impugned
judgmehtxgirivd tribunal.
L ‘l’akiIig’«the.’riVal submissions into Consideration
‘ that are made available, the point that
‘arises for’: Consideration is:
* Vv’llV\:.’hether the appella:1t–<:laimant has made out 21
» Aleegee for enhancement?'
8. A perusal of the judgment of the Tribunal
reveals that the elaimant has sustained ttaetute of lower
WK
end of her right radius, Fer the said ii2jtEry.A?s§i::e”~had’;
taken treatment in the hospitairrfere a periesci-Viveit ‘E3._’_<;1ay:3.V'
The Tribunal on considering the n'at'1ireii'ef"t_he« i"i*ae.tii;re
the claimant has sustaineefl hasv awe1rded{_'av…earn «:;.~f"
?"15,00C)/- towards injury, and Further,
it has awarded a 'towaireixs medical
expenses which is expenses
like eonveyaneefljnoiiirishiifig 'attendant charges.
Apart frofafrii also awarded a sum of
a0'f"-future income taking the
incoirie /~ pet. and the percentage
of disahilitjr sustained on account of the
inj«1iirie"s sustainefld at 15%. The same does not call for
,' any nfioigiifiieation. However, the tribunal as submitted by
the appellant claimant has not
ednsiciered the ease of the Claimant for awarding
'A.CO_nipensation towards loss of amenities and towards
' 0f ineerne during iaidaip perieri, Having regard to
.—-the nature of the fracture that the Clairriant has
sustained and taking into C/QI1Sid€1'ElU(}I1 that she is a
lady aged 60 years and the accident haze";-r;g:"alien. pla{::e..
in the year 2004 in the facts arid circftirrpsltances}'=.lasv.:.the
said lady has to suffer discornfort and §,:vnli.appiness,
deem it fit to award 9" loss of
amenities, _ it
Further, as the 'clainiant:ivhasfsasltained fracture of
the lower endaof the"'rvigl:tVr'adit:sV;_ could not have
attended for] period of four months.
The has her income at 380/» per
day.al<:in§*'the"':3ai'dji11corne and the laid up period of
four is entitled for 39,600/» which
is iroupndedt-.vof"to .l;€'lE),OOO/~ towards loss of income
pdidrirrg:laidvupflperiod. Thus, in all, the claimant would
tdenhanced compensation of ?25.,OOO/~ with
lili1_terest.l:aEt'll;€30/o pa from the date of the petition till
realisvalfiion. Accordingly, the appeal has to succeed in
'rart.
= .. éto pass the following
9. in the result for the foregoing reasons i proceed
iii)
6
ORDER :»~
The appeal is afiowed in part:
T he impugned judgment and
Tribunal is modified and the 9apggellar1t.[€:Zai:h:»iht is
awarded enhanced Comfi~.efi:sa'{ioh”–e’1″–.
with interest at 60/EéV”p_..a. the,”
petition til} rea1isatiVL€jh!’ ever above the
compensation that awarded by the
Tribunal. ._ : V_
The second respend.er1f.¢iV11su’rar:eC’ Company shall
deposit er}.1:ir;e””er1’har1eed….eompensation with
intééresffi .h”ef{3-.re j1._1Vrisd»ic{i0na1 Tribunal within
,f0urTWee1€s;:A:frorri ‘d-a:.e’°V0f receipt of the copy of
V’-fche j11dgmer1’t ‘ja11_d’ award.
Havjrxg the quantum of enhanced
‘ * r::AQrr1;.§ensati0nx’awarded to the appellant/ claimant,
iI1’t:’0f”(i'()’r1siderati0r1 her age i.e.6O years, the
‘V “er1iiVreAVj’enhaneed compensation with interest is
0r”d.’e.r€9=’iVt0 be reieased in her favour.
a Ghiffice to draw the award accordingly.
Séfe
§§§§$E