High Court Karnataka High Court

The New India Assurance Co Ltd vs Anish Mathew Skaria on 3 February, 2010

Karnataka High Court
The New India Assurance Co Ltd vs Anish Mathew Skaria on 3 February, 2010
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 3RD DAY 01:' FEBRUART; ':251§')~.,

PRESENT

Tm: I-ION'BLE MR. JUSTICE   A

AND 

THE HON'BLE MR. JUST*£CE_ B.VSREENfV§ASE..,GQ5W]V)A--:V: A

M.F.A. No. 9246'-Qf2007"fMV} e
M.F.A.  11.74T.'T}of"2Qo%8T .{1\/IV)
Misc 1':~49 of 2009

    0172007

In M.E*;A;T'1w§;;922:T§[2e¢7  
 V V T T K

_ The Néw_l1';dia A-ssfirance Co., Ltd.,
..  Branch Officg, Chennai,
é " Tidrough Regiéhal Office,
_ " ~ 2 V 1V[viSsie.ti"'R0ad,
A  L~.gi13.g'a1Ore,}~-- 27.
 '   Appellant

T'  K. Suryanarayana R30, Adv.)

   I; Amish Mathew Skaria,

Major in age,

S/0. Mathiah. 0%

if,



R/o. Ahubhavan,
Valliyamthadathil,
Poyyanamon (PO)
Konni, Pathanamthitta,
Kerala.

2. M/s. S. K. Transport,    
No.56, Thambu Chetty Street,  j; '
Chennai-- 1.   "

{By Sri. Siji Malayil and1V2&ss'ucjatés;-.z§{dx}. for R. 1,
R2 --- notice dispensed.\jV--ith..V/o. da'i:ed" 03. I 1.09)

This MFA is fi1ed"U_/sfs.1?.3{1)'<§f.MV Act against the
Judgment and award _d_a'tadv28».O2';v200ifZ"passed in MVC
No.6???/200{;.o11._the;_: fi1e'.of._th[e«oucige, Court of Small
Causes, Men%;be;%.;»s' MACE "Me-_tV1'Ao1;5o1ii:m Area, Bangalore.
[SCCH.No..9]V, i_1waI'fi_irig._a..vcoziipérisation of Rs.10,50,000/--
with interest    p.él.f from the date of petition til}
rea1izatio'n,..._q"i:,    

In M.F;;A.N_o'. V11' mm
BE'rwEE1§:'~~.  _  X

~ {'A11isi1 Math'e'W"'SVka1'ia,
 S/o, Mathiah. O,
V ._  TR/'0. Ahubhavan, Valliyamthadathil,
" ---.V.'Poyjffanamon (PO) Konni,
 Pathanajnthitta.
" Kerala.
" . 1' Appellant

VA  it-'(By Sri. Siji1\/Ealayil nd Associates, Adv.)
L

F.

.. . , » "V'VRe:5'a1.3o1i;dé11ts ' L.



 A.   Mathew Skaria.

AND:

1. M/s. S. K. Transport,
No.56, Thambu Chetty Street,
Chennai -- 600 00}.

2. The New India Assurance oof,' Ltdp.,".<p    C. it
45, V Floor, Moore Street, = 3  V
Chennai - 600 001.

(By Sri. K. Suryanarayar_ia- , for 
R. I -- notice tii.s_pen'sed' Wpithiv/o. dated 03.11.09)

This MFA is filed' nl/ds.Sz57.3( Act against the
Judgment and eaWardA"'dated  passed in MVC
No.6???/20Q4""on"tht§ figleV~"of"'Vti*ie."«;Indge, Court of Small
Causes, M.e-mber, ..Bang.a1ore, (SCCH.No.9}, Partly
allowing the Ciiiaim Fetitic'jm.p"for Compensation and seeking
enhaneement_of" pensation... .
Misc. SCVI'-.  'S '
BE'rwEEi\r=_" ', C' it C"

  1\}'ewSIndi.a_Assurance Co., Ltd,
  '  Appellant

it  Suryanarayana Rao. Adv.)

A NVB:  .

Respondent

(By Sri. Siji Maia. ‘ nd Associates, Adv.)
W'”‘_’_’4____,,,…-«

…flRespondents *

This Misc. CV1. is filed under Section 151 of the Code
of Civil Procedure praying that this Hon’ble be
pleased to direct the Trial Court to release the of
Rs.9,50,000/M ‘ ” »

The above two appeals and Mis. -on

orders, this day, N. K. Patil J, delivered ‘the.fol§o_win-gr:
J U ILQ M it C C V
Though these two are listed’ list for
consideration of Misc,.CVl. dfiledhy the first
respondent~clairnant, up for final
disposal counsel appearing

on both sildpes:-It ‘ 1 it C It

2. ‘i’.hese out of the same judgment

and award _ ” .:’::_’2$.02.2007 passed in MVC

file of the Motor Accident Claims

Tlrilaun-.al’;.Bangalore, (SCCH.No.9) [hereinafter referred to

as brevity).

3. Tribunal by its judgment and award, awarded a

it Rs.10,50,000/»– th interest at 6% pa. as against

___#_W_w_’__,t.,..”..¢

the Claim of the claimant for Rs.85,00,000/– on account of
the injury sustained in a road traffic accident’r..Vthat

occurred on 21.09.2004 at 10. 15 p.m.

4. Learned Counsel appearing

Company has contended that the 0

by the Tribunal is exeessiv’e_V andexorbitan§tv…ar1d it is’

required to be reduced. _____W7hereas .01-earned counsel
appearing for the claimant§.yVi1as«tf”contended that the
compensation awarded” bythe’ ribunai inadequate and
it requires:.eni1aiicement_, C

5. The’-brief’ fafo»tsi of”the—ease are:

Taged about 20 years, studying

‘_ Dipio;r1a’in Co1riput_er Networking. Be that as it may, that

about 10.15 p.m. when the claimant was

pillion rider on Motorcycle bearing

‘V._»»Registration No.KL–O4–K–8044 towards KR. Puram, a

A ”0.’ vehicle bearing Registration no.TN–0éL–I\/{-2667 came

a rash and negIigen%ar1ner and dashed against the

bike. Due to the impact, the claimant fell down and

sustained grievous injuries. Immediately he wasV’a’dn;iit.ted

to the hospital and he took treatment for 4_

months and amputation was doiriettto j

knee on 24.09.2004. It is the the_–._c1aimaa’t=.that

huge sums have spent “t.o:Wards
conveyance, nourishing food ” . ._ ‘attendant charges.
Therefore he filed a claim-‘peti~tion arider>’_s’ection 166 of the

Motor Vehicle of Rs.85,00,000/–

against “and the owner of the
offendvinav after hearing learned
Counsei “parties and after assessing the

oral;’ and udocunientary evidence and other relevant

javailabletttti on record, specifically taking into

consideratiori=t’he nature of the injuries sustained and the

perma:-:1er1t’:”disabi1ity which he has to bear through out his

V. 1if.e__anVd” amputation to the left leg above the knee, allowed

“‘the°’c1aim petition in part awarding compensation of

“”‘Rs.10,50,000/– with interest at 6% p.a. from the date of

./”’/”/I

charges’, ‘future medical expenses’, ‘loss of academic year’,

‘loss of ainenities, discomforts and unhappines’s”,”-{loss of

future earning’, ‘loss of marriage prospects’f_'”ai1d.c:'”‘iosrs.v_4’ioi’*

expectation of life’ by assignirigrvaliid anddf

recording specific finding. gTherefore.fi;ve ‘~

good ground calling for inter:iei*ence the
appeals. Therefore both,pthe.”appea1s””fi1ed byvvthevlnsurance
Company and the claimdantdiare as devoid of

The staf.t1toi”j_V__amount “deposited by the Insurance

Company is transmitted to the jurisdictional

Tribunal.u”i«._7i’he Company is directed to deposit

p_ the_~r’em_ainving compeiisation amount with interest within

the date of receipt of a copy of this

it ~S:ii1._Cc’, the Tribunal has not directed to deposit of

A V.:Cf13;1VeCah1ount, we direct that immediately after the deposit of

cogmpensation amount uritiginterest, by the Insurance

if/'”””‘
5

Company, a. sum of Rs.5,50,000/– with proportionate

interest shall be invested in the name of the in

FD. in any nationaiised or scheduled bank-‘..for ,aof

5 years and renewable for anothei’5’3zea:s. _:. Tlie claimlnantd T AV

is entitled to withdraw periodical Aiiritlerest

Remaining Rs . 5, O0, 000% with 3 interest

shall be released in “f8_yourl”oi”dVt’I’1eV””c1aimant iinmediately

after deposit of the Company.

In vie_vgfiof1¥:§ti’isn1_issaJ_Vof_tl:Ieniaifi appeals, Misc. CV1. V

does {not ‘suijvi_vc?,_ fo1fV..consideration and the same is

dismissed as haying-bec_o’m”e infructuous.

….. ‘
EEEQE

.,~’ ‘ V.”‘»V’ V v ”A’.” ‘pg,/D. -Fngdug
*_ywm* §§§§$