High Court Karnataka High Court

Sri Bahubali vs Shri Devendra Ashok Chougule on 1 March, 2010

Karnataka High Court
Sri Bahubali vs Shri Devendra Ashok Chougule on 1 March, 2010
Author: A.S.Bopanna
EN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THES THE 018? DAY OF MARCH, 

BEFORE

THE HON'}3LE MR. JUSTICE:-:A';ss..,BcjP.é;'Nti%IA."'   «V

M.F.A.N0. 5537/2O'a,_8"

BETWEEN:

Sri.Bahuba1i S/o.Arjun JayagLnida__'  " .
Aged: about 39 yef:1rs, Oe-es:_Agrieu1'tt:.re",
R/0.No.115, Pa_t.i1vG'a11i,3,  '  V
Dist: Belgaum,  .   ,  " 

      _    Appellant.
(By Sr'1.Sanjay=,S'.--E{,atageri',~fAdVd0cate.)

AND:

1. Shri.Devetndr*a A.s11c)"1--r»'._ Chougule
Aged: ab"'u1: 4,5-. y'e_a'x"s';, Occ: Business,
R"/go." 1.05/'f:'s,_Chougu1e Gaili,
 Bastwad. (Halgafi-~,«"
. 'Tq:   Belgaurn.

2.    Manager,

  s:iL"s.v.Yaji, Advocate, for R2.)

N\ation,aii._Ensurance Co. Ltd.,
. Divis-igonail Office, E Floor,
 Ramgdev Galli, Belgaum.
' H   Respondents.

 (R..I--g~'N0tice served.)

This MFA is fiied U/S. 173(1) of MV Act, against

  Judgment and Award dated 21/6/2007 passed in

M.V.C.N0.1093/2003 on the fiie of the Member,

5:



{Q

MACT»lV 85 III Addl. Dist. Judge, Belgaum, partly
allowing the claim petition for compensation and
seeking enhancement of compensation.

This appeal coming on for admission this,-day,
the Court delivered the following: it "

JUDGMENT

The claimant/appellant ‘lib-eilioredl

Court seeking enhancen1en.t_”~..of .(:’o.mpen.sa.ti’o’r1as l’

against the sum awarded inb.—l\.4l:VCl”-»l\lo.llO93./2603 on
the file of the learned 85 III Addl.

District Judge, B:el.gau:rn;lV’T:he_:l has awarded

the total :'<;ompeln'is:.a't.ionl"o.f'}3Zs'.$9,0OO/–.

2) __ ‘l’he”~leVarn’Ved’=co’Liinsel for the appellant while

;_eAnhancerrJ;’e’r1’t of compensation would

Tribunal has awarded meager

lit”~..s,coInpe,nlsatjoliirkuihder the head pain and suffering and

-..if’_j~..nO».coInpensation has been awarded towards the loss

oft”-f’uvtnr’e amenities. It is contented that the amount

ll”-awarded towards medical expenses is exactly the

illl”~».’crIl11ount as per the bills furnished and no additional

” amount or nourishment expenses has been awarded.

l

.3.

A

L»)

The learned counsel for the respondent however

seeks to justify the award passed by the Tribunal. It

is contended that even though it appears

the said heads the compensation awardedliisv.olniith.e”e V’

lower side and insofar as the loss””of.aI179_enVitlie’s it-h,as~..

not been granted, in fact the cofinp:eAn’satfi(31}i1′

under the head of loss oflfulture i’11.come’gilstfon ‘the it

higher side and therefore” .up’ltiimateljf”V-the total
compensation is the as such
the same does call ‘intejr’fer.eI1i’cesi_ii’

3) been contended, I
have periusledl papers including the

judgment off°tl’p1_ie,T;ribvun’al. Insofar as the injuries

;.’j’siuffere.:d’ by the cliai”r’;*:”ant the same is not in dispute

in'{_ asr_”ml:’ur_;f11..”l’as’:.. the wound certificate has been

lfii”i….’.tproduc;:ed va..nd-gpfrnarked as Ex.P.10. The doctor has

theiélisability at 27% to the left foot and in a

no’rfr11.a_l”circumstance it would be appropriate to take

of the said disability stated. However in the

ill”~.instant case the Tribunal keeping in View the entire

” circumstance including the nature of the avocation

i

5:

of the claimant being an agriculturist has thought it

fit to consider the disability at 10% Wl’1’i,(V2ih.4!r~l_S

appropriate.

4] Therefore keeping these__aspeiet”s:ii’.fi1ii”‘i\fi.ew_

and noticing the nature of inju.riejstA.iinsofari’

pain and suffering the comipensatido-n awa.rd’§:fidv…is–‘j0n v ‘

the lower side and as sum of
Rs.15,000/– is head. Even
though the loss of
future earningi-is towards loss
of amenitie’s’-ihasiii:Tf’bee’r1;”~iawa’I’ded in View of the
personal loss of pleasure in

View of_thei°’injurie–_sA7–siu’fi;ered. Therefore under the

ghe.ad 1;oiiss..i_of iai1rie–nities a sum of Rs.15,000/– is

aitirzgirvdegy to take care of the shortfall

i ._towair’:lsl m_e.dii’r.;a’;1 expenses, food and nourishment a

..il_ij’_f.V_eompensatinn of Rs.10,000/– is awarded. Therefore

4thie’_.ela’i«mant in all is entitled to the enhanced

iiiiit–cioimieiensation of Rs.-40,000/– with interest at the

rate as awarded by the Tribunal. The enhanced

amount of compensation with interest shall be

i,

re

deposited by the insurance company within a period

of six weeks from the date of receipt of the

this judgment. On deposit, the entire

be disbursed to the appellant.

5) In terms of the abovi§rvj’t11\_e.’appeal.

disposed of. No order as to

Mrk/–