High Court Karnataka High Court

C K Poonachcha vs The Managing Director, B M T C on 11 February, 2010

Karnataka High Court
C K Poonachcha vs The Managing Director, B M T C on 11 February, 2010
Author: A.N.Venugopala Gowda
 

IN THE HIGH COURT OF KARNATAKA AT BANGALOFZE

DATED THIS THE 11?" DAY OF FEBRUARY, V

BEFORE

THE HON'BLE MR. 3USTICE A.N.VvE*N»u.GoT_éALA 'céc3\AA3A.V 

MISCELLANEOUS FIRST APPEAL.AA1NVO:;.-i_3247]'2ACJG6(«M'\;§'.,,A'*

gw' 

MISCELLANEOUS FIRST APE'3EAL NO.'i0941./ZVQCRSSV"(!V!\/2)

M.F.A.13247[2006

BETWEEN:     A
Sri. C.K. P0c€it9TVa'L::?T.r.:H%3":,"'--. .  
S/0. PJ. KarTz£).a'iaf:2_;_.L'v V  _ *
R/a. M.E;GI'Cer1,ter,"i:'§V" "

Bangafcife. __ -- :APPELLANT

(By Sri sm}pAaa V.Sh.aS'crsi,"Andv.)

 VIA3Si.r§éctor,

B.M..T;'C., . __ .
K.H. "Road;' -. 

 % '.Bangal0.réaj 27. :RESPONDENT

   Vijayakumar, Adv.)

 



 

These appeals coming on for hearing this._'d:aVy,4',j'*theV

Court deiivered the foiiowing:--

JUDGMENT;

Apraeiiant in MFA No.v13"e;;iv:"?,/20o6"'
MFA No.10941/2006 is f'i~i.e'd by"iarisifeckespondent,"V In both
the appeais, the awardiiip-assiedit has been
questioned. Petitiioner ~.fh__eT'aiVward is not just

compensation, th,'e.,Ar'eso,on'dent contends that, the

award is one --h.i};:he,L1:;§?;'de:"i<.e'epinA§j_"'i'nVi/iew the contributory

negiigence,_AWh_icr. ha's"'notvi3f_e'e,n'appreciated by the MACT.

24.5' " _Heard" .t_he"iearned counsei on both sides and

 ¢_peruse'd  i'e_co.rd.

" .3?' Fo'r1'j_th:e sake of convenience, the parties would

 referrc-zdvtow hereinafter with reference to their rank in

  claim, petition.

i/

 



 follovvs: it 

awarded reasonable compensation. Petitioner was-.__in~

patient for considerable length of time in the 
Hospital wherein, he got free treatment.  M
incurred incidental expenses towards"attegndalnitgfnoulrislhed"~_A
diet, conveyance etc. He was 

'months and thereafter ais.o"'~~..Vg%coul'éi  riot' "for ''

considerable period. Co.nsiderir:§\WW:t'h~e"loss and"t--he-tlecision
of Apex Court in SARLAe_VE§R_M§'§§:ivatw{§l7AlffiEi3S Vs. DELHI
TRANSPORT CQF'{P'0_RA'lfi'O'l$!'饧::; .l3,:l\i«(;'§'i5t1vl.fi'R'~:..rt¥;¥'i:)'orted in 2009
AC} 1298,    the Tribunal was
justified__.__in_'""'~.tai{ii7:9__ Alpromoitional benefits into
consideration fiche amount at Rs.3,000/~
p.m.  the compensation as

Amount
(in Rupees)

it  Pain suffering: 75,ooo/-

2."  of amenities for life: 40,000/«~

V'   Incidental charges i.e., conveyance

attendant and nourished
diet : 10,000/»

Ea

 



In the resuit, I proceed to pass the foilowingz

ORDER

MFA No.13247/2006 is allowed in part.

Appeliant / petitioner is held en’t’it!ec1a””to’*_ it

I’

compensation of Rs.2S,OOO/~ in addition}

Rs.5,80,500/– awarded by rhe««..__Trihfiu-nai. med
compensation shall carry interest”‘e,t_69(o the date
of claim petition till

MFA No.1o9-41/2oosi’ijdriiedV’Afi_by,,.sédtljg,BMTC stands

dismissed.

Theiamdigntifi;de;5dds;it in’ivim”41o941/2005 is ordered
to be tra”nsfe_rred to’.”t_dh:e’ for necessary action.

In the”..circumsta.nces, parties are directed to bear

‘~ Fheivi5%_ji”es;»pAects_ costs.’ ———- –« *

Sd/«T
REESE

_’ s’a_c*’