High Court Karnataka High Court

Sri V Thimmarayappa vs C M Kuber on 22 September, 2010

Karnataka High Court
Sri V Thimmarayappa vs C M Kuber on 22 September, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 222*» DAY OF SEPTEMBER. 21010
BEFORE T 'T

THE HON' BLE MR. JUSTICE B.sREENWA_.ss  

Miscellaneous First Appeal No..»~1.1263   2

Between

Sri V Thimmarayappa

S / O Venkatappa

Aged 80 Years A  _ 
R/at. Avaiahalli, Bidamhaili ::~1o':;»1i , 
Vifgonagar Post, ' 'M * X  }  n V'
Banga101"e--49 V

{By:VSri}Shrif)a(i:'V.'L_:"3i'i§1stri';§ Adv.)

1. CM Kuber _  e
_ S/O<.S1'"i Mails-shappa
 " No.26,"'3}"dMaii1, 18% Cross
 15  R6663';-«Layout,
_ 'i~?a:nAamurthynagar,
 T. Vfitangagoge -- 560 016.

The ---New india Assurance Co. Ltd.,
'*I).OI 1, No.40, Lakshmi Complex,
"  Vanivilas Hospital,

K R Road Fort,

Banga10re--56O 002

By its Manager

 Respondents

(By Sri. S V Hegde Mulkhand. Adv. for R2,
notice to R1 is dispensed with)

This MFA is filed U/S 173(1) of MV Act agaiii_s’t.the
judgment and award dated: 26.7.2008 passed. i1’1.fl1\(TV_C

No. 3087/2007 on the file of the IX Add}. J=;.itigf:f._*
of Small Causes, Member, MACT–7, Metropolitan-Ai*eae, ‘

Bangalore, {SCCH.No.7), partly alloWi;i:»g..’A elai_rn~

petition for compensation and seeking ‘.enhancement of
compensation. = r 1

This appeai coming”o1<.1_ forl"Ad1nissi,vo'n_;tthisil

the Court, delivered the follovjiilgc
A

This appeal :l.¢".'g§.1aimant seeking
enhancement . .. at I

2. vlliislllladrnitted and with the
oor1s:vc’~;.1-‘1t._0:1″ “appearing for the parties. it
is takenllluph

3; grief faets .o_f__tl’1e case are:

_ ‘<'I4'vl"i_8'_."Et.t:51'..26.04.2007 when the Claimant was riding

'thesoootierftiearing registration No. KA 03 E 5653 on

Hoskote ¥ Bangalore road near checkpost, Kattamnellur

"ll a lorry bearing registration No. HR~«38–4l6 came

léfrom behind in a rash and negligent manner and

dashed against his scooter, as a result he fell down and

5%

sustained grievous injuries. Hence, he filed a claim
petition before MACT, Bangalore seeking compensation

of Rs.10_00,000/– and the Tribunal has fawarded

compensation of Rs.1,16,600/- with interest' at

4. As there is no dispute r_ega,-rdi7ng-,oc.c’urrence.,:nf

accident, negligence and Vliiabilit}}’7o_f”‘the

offending Vehicle the onl3__f:l:””-}:3:oitit thatlllrerfiains for

consideration is:

W’lietl1er the awarded by
the_Tr’ibun_ai is jL_1_st__an.d reasonable or does it
call for.;enhance’Injent?.,.a– ‘

5. ” learned Counsel appearing for
the partjiesjgandj judgment and award of the

Tribunal all V.,Vgrr1 of’ View that the compensation

thevvillriibunal is not just and reasonable, it

_is__ lower side and therefore it is deserved to be

enhanCe.d}’ A

_ it claimant has sustained the following injuries:

i) Fracture of clavicle:

ii] Fracture of fibula;

3?.

iii] Fracture of 531 metatarsal, dislocation;

Injuries sustained by him are evident from ‘wound

certificate, discharge summary, case sheet,_;K”rays_¥’

supported by oral evidence of the

doctor examined as PWS and? 1 .resp’ectively.

Immediately after the acci-ilpent he was 2

GGV€1″I’llT1Q~f1t Hospital and .aid_:treatment he
was shifted to where he
was treated as inpa.tie’nt,:’foVr’ Operation was
conducted’ treatment after
disch.a’rge,’p”~..f”‘£5W: has stated that
claiIn–ant inpatient in Bowring Hospital
wound suturing was done, claimant

got VVdeforri1ity_,.of right clavicle, restriction of right

‘ shoulder_’moveme’nts and restriction of movement of left

ll tanirleifpl:-l’eV..assessed 15% disability to right upper limb,

28″/éclltio the left lower limb and 19% to the whole body.

his cross examination he admitted that even if

clavicle bone fracture is united in a mal position, it does

not cause functional disability if there is no restriction

$35

of movement in left shoulder joint. He further admitted

that fracture was in the middle of the clavicle bone_._

7. Considering the nature of injuries

awarded by the Tribunal towards pain

on the lower side and it is deservédtito the’:

another sum of Rs.lO,0OVf§_/~»__Vandr-I,

under this head.

8. The claimant medical bills.

Considering was ..infi:atient in Bowring
Hospital V l Rs. 1 O, 000/ ~ towards
as against Rs.5,000/~

awarded by the

3’_:Cehside”ri«ng__i.’vthe year of accident. age of the

d his occupation the Tribunai has rightly

dd income of the claimant at Rs.3,000/- p.rrs..

Nat1;.re’of injuries suggests that he was under treatment

V. rest at least for a period of four months and I

award Rs.12,()0O/– towards loss of income during laid

fiw

up period as against Rs.9,000/– awarded by the

Tribunal.

10. Considering the nature of injuries and_;_.ofA _

treatment Rs.10,000/– awarded byxv.

towards loss of amenities is on tl”ie..jllower.. sidleliand-_il

award Rs.20,000/~ under ‘f.l_1is__headV. V

11. Claimant is agledfi abotiltlg’l”l*h’e”rnultip1ier
applicable to his age doctor has
assessed limb and 28%
to left whole body. Hence

tota1:.;ldisabilii;y t_hei2lvlhole body is assessed at

13% ” “assessed by the Tribunal.

Accordingly ..,l”los’s loflwlfuture income works out to

[I7{sv.él,l(l)OO/~ X 13% X 12 x 17) and it is

awarded against Rs.57,600/– awarded by the

Tribunal;

Thus the claimant is entitled for the following

Compensation:

35″‘

1) Pain and suffering Rs. 45,000 /-

2) Medical & incidental
Expenses Rs. 10,000/–

4} Loss of income
During treatment period Rs. l2.,O’0–Q’/_–‘
5] Loss of amenities Rs. 2:0-,.Q’QQ_’f
6} Future loss of income Rs. *

Total p R§}’pi’,”rS6§5a_o/:o. l V’ .

18. Accordingly the appeal is

judgment and award of thelis to the
extend stated here1n’aljoye*i_V:h entitled for
total compensation H _ of at / — against
Rs. 1, with interest at
6% of Rs.49,960/–,
rounded ‘loft from the date of claim

petitionxtill the d._at’ev oilrealisation.

jlhjlnsuranlce Company is directed to deposit the

._ Vicvornpensation with interest within two

‘from the date of receipt of a copy of this

” jctldgnient. Out of the same 75% with proportionate

interest is ordered to be invested in ED. in the name of

H the claimant in any nationalised or schedule bank for a

3%’

period of six years and remaining amount is ordered to

be released in favour of the claimant.

N0 order as to cost. _ __
.Ju&ga*%’

Vb/–