194 THE} tilt}!-i SOUR!' 01*' l:-B;v';i\2A:3;g3:<ga'i?E:V_AV:
M.F.A.N().9*2?4i 20i}vs{imi)'T
I:$£i3'i'Wii'.E'}1'~l:
'rm; MANAGING iJ1m::c:1m':_K:3mjj<: "
C.EN'l'i€AL (.)l+'Fl{.3i:§, K H Rom),
SHANTHINAGAR '
BANGALORE .. I
REF. BY CHiE§_§'L§¥;W_.0.FFiCiER _ "
Nl33i<.R'i'C.. ' '
APPELLANI'
(By Sri .13: B1~12§R2.~;*1'§i'T'2gL3T:s(§}3:~:, ADV.)
.&_b1£J_;_
1 ._""~A D:'f€.AVEif'.i'i«V.. .....
, sir} mzvamnxawa
1. .AGEajAB"oUT 24 YEARS
R/.0....A;~.Ii£::;i*:'HAPU§2A ViLLACiE
A '-~*'rARH<:;::R§ TALUK,
NOW RQMT YAGATI VILLAGE
ATAND 903?, YAGAT1 HOBLI,
» KADUR TALUK
" * _c:H11<MAGALu:~»: L)lS'l'HlC'l'.
"SIr~iiVAPU'l'Hi<Air"PA (3rADHU(SrlNAMU'I'I'A
3 AGES ABC! UT 4? YHEAHS
l{SR'I'{j BUS DRIVER
YALEBURGA DEPOT
KGPPALA DViSIC)N
KUPPAL DISTRICI' fil.5S BEARING
Ni) KA--37[ it 186
FEESPONDENTS
*rm:.~; MFA mm) U/S 173(1) or NW AC1' A:;§A:;us*:'
THE JUDGMENT AND AWARD DATED:20.12.2GO?j"§?¥§3SE}D
IN MVC NO.116f'.3f)06 0N THE 1211.5; OF <::1v:1L_'v.Ju;:";a_3£::
(SR.{)N.) 65 MEMBER, mm, KADUR, Afu%;¥A11?:}--m».::J:"----;a
COMPENSATION op Rs.1,62,5a0;~ WETH I1s:frER1t«;s*r 6'%=__
PA. FROM THE DATE OF PE3Tf'I'IQN..T1LL I§EPC§;'3':I'_I'. V'
Thia appeal com'1ngVon ff}:
court delivered the foHc~wiH[g:_V
This is the
quaéntmnj; passed by the
MACS' at xv; / 20%.
2. '}".hé: cflf the case are that (rm
23.5.2UO€5" p.m., the first respundent was
ti1 @"'appc1iant's bus bearing N.J<.A~3'?/F-
to tmppal to attend Air Foxfie interview
é€__u1§.oppa'j;:E-.V.'I':he driver of the buss drove the bus in a rash
and izegfigent maimar near Kalyani Factory near Kappa}
'3'_Q§§%.r: Within the jurisdiction of Munirabad Police
_ __§3tatioI1 and iost mama} and dashed against the tipper
iarry bearing No.KA-35/5167 Whiclite. was parked an the
ieft: side 01' the road from behind. As a result of which
the iirst respondent sustained ixxjuxies. 'l'hereafter he
/9:/,.
was taker: to District Hospital, Koppai, where he was an
inpaflent fer a day and shifted to Nan}appa
Shimoga, and admitted as an inpatient 1 ”
ts 25.5.2006 and 27.5.2006 re»’311.–5.2<§oe"."j'3§,;-1{<:;$1'.sht:..¢ V'
took follow up treatment. t»fi'3,at~ . he ._
suffered permanent disabilitgrtéen aeee11.nt.ef in V
the accident, he ttzé"
compensatioll on vari01’1s.s.heaVds.:’V
3. 013 recei7{.étVL:V1″0§° txleiiee 2 Tribunal, the
appeliant appeared and filed
their _V istatement denying the
aflegatiori-s_n1ade petition and contending
that drive1’w…ef ttte appellant bus was in no way
»I§eg§gent.sca1gt1t dismissal of the claim petition.
4;. h thsiiasis of the above pleadings, the Tribtmai
i’ramedVLjzeV feflowing issues far its consideration:
At ‘T *«_.i) Whether the petitioner proves that on
At 23.5.2006 at about 5.00 pm. when he Was
traveiling in the :~;s1~<*re bus bearing Ne.i<.A-
3'?/F3186, at that time respondent No.1
being the driver of the said bus drove the
/9
same in . rash and negligent manner with
excessive speed near Kaiyani b'e.eto_r§f* in
Koppel and he dashed the bus to the
Lorry bearing Ne.1-§A~3E,i/5167 «' _
which was parked on the left sjdeef 'the um-a".c§–.T '
and thereby caused t:i1e'att<:icf=.ez1?t."e:i1V:1'ci me'
that the petitioner A
ii) Whether p6titi0Iif#?:.I.””-is V.e1-f1.i:ii:£e_’e’_: ‘V
compensation fren1.ife$pe1_1dentsV_No,,i and 2?
If so, at wI1ai”rate’? .v ” ‘
iii) er V” ‘V
5. HtV:’he petitioner examined
himseifiee PW1 liamath as PW2 and
got 1;12n_€i(ed4.V P324, while the respondents
31} anjfwevidexxee. b’urti1er h’2xs.C–1 to G’?
A thmugh the Court Commiseioner.
fine basis of the material on record, the
A awarded compensation of i<Is.1,f)2,6{)U/– with
ifjiterest at 6'?/o p.a. from the date of claim petitien till
deposit. Being aggrieved by the said quantum of
f4/w
compensation, the corporation has preferred this
appeal.
‘”I’. 1 have heard the iearned counsel for. K
3. 1:; is submitted on behaif o:&m&»,app6;1a:g¢ _tnej
triimnal was not justi:3ea&Aj””in a;*aum oi’=.
Rs.(:lU_.U0{)/- on the ;~-hiead of_ and
Rs.E>5,U()0/- {he bills
produced “l'{s.58,U00/-and
further tJL¥.éV “(Hill the other fieads
are Q12” reduction in the
appeal. . %V
9., ‘V to the abeve submission, the only
» fi3,’iS(‘:S for my conaaideration is, as to whether
award passed by the tribtrnal reqtxires
zi1’iif,c:I”‘EE1’e11ce.
«’ From the material on rectxrd, it is seen that the
first reapondent had sustained deep lacerated wound
over right 16′: and fracture of right tibia and fibula in
middle third and that he was an i11–patie3:1t and that he
4%,
took foliow up tmamlent. The first respondent was
working as an itliectrician and hliectrical Supervisor-and
getting an income of Ks.€),UOU/– p.m. k«’11I’tt1<f;3{'_
let in the evidence of PW}! 1)r.Un1esh Kamatii wikzfiu M
stated that the first responde11t'"'Vor1«
irac' ture of both bones of the
disability to an extent of 7.59m; the '1'he
tribunal on the basis" }1§'€iifi§f::*i.%i;f; :< 511'rec<–)V1V'€i Viawardeci
coztapemaatjon ofks. 1,b2,5£iQ heads:
i}PaiI1a;¢1Ci':3iifIi=:I4§'I1gs–~.'*': Ti-is. 30,000,!»
: Rs. 65,000]-
iii}’C9nveya;1.CéV,’ v§xH:{a~»nOuflshment
attentiant chargefi : Rs. 15,000/–
‘~;i.v)i;t2ss of earning capacity : Rs. 48,000] ~
.V:11:ner1ities 2 Ks. 5,000/~
. ” <51? during treatment
' : Rs. 9,000/–
Totaix Rs. 1,623,000 / –
11;’ Considering the fact that the first rmpondent was
” véorking as an Electrical Supervisor and was said to be
earriing a sum cf k-€s.6,00U/-, on the basis of i:3x.i«’– 10
though psmduced showing the net salary of the first
%/«
reepondent at Ks.4,£”>52/ ~, asseesed the monthly income
of the 1″1:rst respondent at Hs.3_.U{)0/ –onlj§i”
accordingly, awarded i<s.48,£:»{)U/ –to-wards
earning capacity. Since there r1iai?e"
and other injuries, a sum of Ks.'13.Q.u§l0
on the head of pain and suffefing whieh*-iité my lliiiew is V'
not umeasonable. awalfd of l'<s._.A15,U{5Uf"–'l towards
conveyance and other cannot also
be considered llilrlreasoriézble the fact that
he was . up treatment.
12. ‘Medical “i<Is.f»9,688/ – were produced.
13. 5- –Havi:4l’ig'”l.:he evidence of the doctor PW2
” ‘th”e..1fl;imel offiurgery, there were implants in the
” note of the fact that some amount
xéozgld for removal of the implants, though
_1″_t;e eefiial medical bills amotmted to l:5,{)00[– by taking Into
consideration the future medical expenses as no
separate award was made on that head. Hem;-e, no
/2
interference is; called for on that account. As far as 1033
of amenities is concerned, 1 find that there ”
fractures on tee right ieg and only .
awarded and the total cempensationé ” ”
Rs. 1,E>i.»2,€>U{)/~. The gievance of the
the appellant that the tote}.§:o1;1peii:*~ati91:1T”..9;§c¥arded3 is
excessive cannot be 1131 ‘my award
amount. does not can foi’ _
13. For thei: not find any
justifiable ta the judment and
award .t_’ribunal. Under the
cneumetanees, ’tile rejected.
‘~ €:II10u§.it’i;=1..depositis ciirecteti to be transferred
‘ tea. Vti £8 -. _
Sd/-
Iudgé