IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT DE-IARWAD. 5 DATED THIS THE 10th DAY OF MARCH 20p].0_ljl" PRESENT WpCl 'Chi THE HON'BLE MR.JUSTICvJE'VN;I£,PAfI'ILl it AND i A _ THE HON'BLE MR. JUsT1ca'--1ei'sREaN :vAs.fi;js:3oi2i%bA": Miscellaneous First. Appeal 5028 of'Qv,3.0§i Between: it C it it . SriRarndas Kate V , ;_ V S/O Tukaram Kate?' . . V Aged 52 years I " ' ' R/at Hukkeri, Dist.-:13¢1gaLi.rn._V"~.f_- pp V .. Appellant (By Sri Mru.thyunjajia B.angai_._ Advocate) And: A C it C it Divisional, Manager, ' ~ United India I12suran"ee.Co. Ltd. '-Mamti G~alli,3--f'BeI'gaum lllll H .. Respondent (133? Sr} ,i,.'B--. Advocate) mi.seel1;aneous first appeal is filed u/s 173(1) of MV Act against the judgment and award dt. 21.02.2005 passed in MVC -..fjVN.o§6,70/20C3_7~on the file of the Prl. Civil Judge (Sr.Dn.) and ._}'i3\?iACTV,eBelgaum partly allowing the claim petition and etc. . d.elivefed the following: appeal coming n for orders this day, N.K.Pati1 J., Z 2 JUDGMENT
The appellant assailing the correctness of the order
impugned dated 21.02.2005 on the file of the Principal Civil Judge
(Senior Division) and AMACT, Belgaum is before this Court,_in this
appeal seeking for enhancement. The Tribunal by its
judgment and award has awarded a sum of
interest at 7% p.a. on account of the inji1rie.s4sustainediinffthfe.’road ‘
traffic accident as against the claim of R;s..A6,5;0,i~000f
2. The brief facts of the casegare: V 2 if
The appellant claims that he’Vi’i’is’b’aged fa’b.o&uit’v’:50:¥.years and
doing private se1′–viVce–;’_ –H_:e’Vwas_fhale« and healthy and on 21.07.2002
at 10.00 a.m.fwhen travellfiing in an autorickshavv MH 09/ J
3216 to4;K’olhapur”~ graveyard near Chipri coss, a goods truck
driving by its driver came in a rash and
negI’igen’t a high speed and dashed against the
isvfav_1toricks_hav;” account of which he sustained the following
–«…fjV”i’f;j$ufiCSp* segmental fracture of right shaft of femur, fracture of
sL1rgi.cal.humarous right and fracture of 531, 631 and 731 ribs of
‘r’igh,t..side. The doctor has d the disability at 38% to the
right lower limb and 30% to the right upper limb and there is
shortening of the. right leg by 3/4″ and there is antalgi__c gait
restriction in the movement of right shoulder and rigl*it’=h”iy’py:”and
scar on the right shoulder and right hip on account” of.
has undergone treatment for a period .r3f~2.3 ‘days in’.tfhei”ho:spi’t.a1u’
and also undergone surgery. Therefore}he7is”constrained to”«iil’e–.a
claim petition u/s 166 of the VehiclesAct”:again’st thee’
respondent. The said claim petitioyn.._cAarne..up .l.;)§for.eAA thiig Tribunal
and the Tribunal in turn of the oral and
documentary evidence has ot€l§s..1,32,0(‘)0/– with
interest at 7% till the date of
realisation.said_pVciornp:e.nsatioriawarded by the Tribunal in
respect of loxss__of up period, loss of amenities
and future medicalexpense-s is inadequate and the claimant is in
1-appeal seevking e”n.hancerrient.
3….We haizieg,-lieard learned counsel for the appellant and the
-..i,i’_fjle.arned counsel for the respondent. After careful perusal of the
judgment and award, we are of the View that the
. ‘iirfribunal has awarded just and reasonable compensation towards
////’
pain and suffering and medical expenses and conveyance charges
etc. Therefore the same do not call for interference.
4. However, the Tribunal has erred in awarding Rs.6,”/’00/–
towards loss of income during laid up period taking the income at
Rs.70/- per day which is on the lower side. The accident’isfliffifihe
year 2002 and the claimant was aged about 50 years:
age and occupation we can safely assessépthle income” of thief’
claimant at Rs.3,000/- p.m. and he
hospitalisation and follow up medica1.g_checkV_and ilbeclijest “might-T
have been advised by the,doctor….fof-_aD9thei’ll’pfilfiqfl Of thI’€€
months, we awardfa olf*Rs.9,00lfl)/– towards loss of income
during laid 1ipgp’eriod,Vg.i’lll’1e i’E’r_pi_1l”)’ur1’al has erred in awarding a sum
of Rs. 10,Q0O/ — towards. hioss. oflamenities and keeping in mind the
hehas to Iindergo, We deem it fit to award Rs.20,000/ —
towa_rdsl_ larnenities.
–T:he’Trib__u’nal has erred in awarding Rs.54,440/– towards
loss of “l.1.1tl3Vl’6″lI1C0II16. The said compensation awarded is
.::inadequate and needs enh ement. Taking the income of the
/
claimant at Rs.3,000/~ pm. and since the claimant is aged 50
years the appropriate multiplier would be 13 and the Tribunal has
rightly assessed the disability of 20% to the whole body andtaking
the same into consideration we redetermine the compentsativon
under the head loss of future income at Rs.93,60O/F4
RS.55,4-40/~ (RS.3,000/- X 20/ 100 X 12 ‘I’3′)’.«y _ _ A
6. Further the Tribunal has ‘».:errr;’d.. in*,_no_t”‘ a~:iI”e.rdin’g
compensation towards future medical eX’penses.iVvm’I..t~.,i$ not in_*
dispute that the appellant has undergone surgegfif land} implants
have been inserted and he has _to’i__und.ergo’..yonep more surgery for
removal of i:mplantsi.;j_VIn the circumstances, we deem it fit to award
a sum of Rs. l1’O3O’OO/-‘ medical expenses.
7. Acpcordingly, for-v.the.V.l’or.egoing reasons,
(1) appeal ismalslowed in part.
‘ Iii)” 1 judgment and award passed by the Tribunal
and a compensation of Rs.1,92,600/~ is
as against Rs.1,32,000/– awarded by the
_ Tribunal with inte ‘i per annum from the date
of petition till the date of realisation. The break–up is
as follows:
Future loss of income
RS193 ” A.
Injury, pain and suffering
Fié§3°>£l0<5./ A'
Medical expenses and i.-nciciental
charges
1§.§.'s1o,0'oo;iV- "
Loss of income during laid up it
“ash.
Loss of amenities
Future medical expenses,” –
Q’ Rs. V.1:0,0o0/–
Total
‘. Rs.1,92,6fO0/–
V”-Ithe'”aremaivning compensation amount of
R’s;eb,e0o»,; “vri’Lhi.i1a_terest within a period of four weeks
“from dateiioif receipt of a copy of the judgment and
ard;
enhanced compensation of Rs.60,600/– a
s_u1n.i§of Rs.40,000/– with proportionate interest shall
“deposited in a nationalised bank/ scheduled bank
for a period of five years renewable for a further period
%/A
Pmg/
of five years. The appellant is permitted to draw the
periodical interest.
The remaining compensation of \:T§-‘..1’_l:.:hp
proportionate interest shall released’ ii’i:fa.xio’11vr’ .o17the’ . 1
appellant on deposit of sa:rr:re:’b$fi»
insurance company. ‘
Draw up the award accortiingly.