High Court Karnataka High Court

United India Insurance Co Ltd vs Basavaraj on 15 September, 2008

Karnataka High Court
United India Insurance Co Ltd vs Basavaraj on 15 September, 2008
Author: V.G Sabhahit S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 15111 DAY OF sEPrEMB§:--R kidds  I *

PRESENT;  

THE HON'BLE MR.Jus'r14dE V.'§};~SABE~IAI-fI'T:VV  '

  ._   

THE HON'BLE MR.JuSri1(§E.%3.3ATYANAx§AYA;NA

1% MFA N5. 
cofifiecflecl "Ache      I'
cJr\cmn\om rrmim

Aw {WW8 BETWEEN:    

/"""'/w/W" UNITED IND;A'. INsi1§;RAN.r:;E co LTD
<5'""5" DHAR'%§fAD'BR1¥?$€§H',T§{RE}U(}H ITS REGIONAL
30%? OFFICE, #  SHANKARANARAYANA BUILDING
M.G. ROAD BANGAi'.QRE*1.
REP BY ITS" DEPLYFY l~.*_lAP€AGER
13.3, ;CH§iUASA . _ '
   . 'A  11111   APPELLANT

 A {By Sri.,B'{}§3:EETHARAMA RAO, ADV., )
HEIDI': I  I I

f I zB'ASAVARAJ
 AGED ABOUT 49 YEARS
'I  S/O CHANNABASAPPA BELLAD
 ADVOCATE,
R] 0 BUDIKQPPA
SAUNDATTI TQ BELGAUM DISTRICT

2 MAHADEV N KOTRI
MAJOR
R] O MUMMIGATTI



DHARWAD TALUK AND DISTRICT

 RESWNDENTS-1V1V't" é:Df'fthésA.__jl.1dgfiiéDt and award dated 12.11.2004

  Qidditional MACT, Sanndatti challenging

 of compensation.

AA  The facts leading to this apcal are that the

'  (i;€.aiInant--Basavaraj who is practising as an Advocate

'4 and also an agriculturist met with an accident on

17.7.2003 at about 8.30 am on Belgaunr-Dharwad

""1



Highway near in Mammigatti Petrol Bunk while 

travelling in a TATA Inciica Car Bea:'ing    

M4466 along with his family members.'    

Matador Van bearing No.KA  

opposite d1rect1' 'on in a    er

dashed against the  $116 A'  was
travelling, as a rfisuif 'A  injuries.
Ex. P4--wounc1   injuries suffered
by the    

1. ZCLW' sidsjosxbmnead, measuring 2" x as"

   

 , -- .Contiisio1'1V.1efi: 

  cla1m' ant filed c1a1m' petition in

   seeking' compisnsation for the injuries

s1i"fi'sret:i   him against the owner and the insurer of

'   't}1z=:_ ofiisnding vehicle and also agam st the vehicle in

  he was travelling' .

Notice was served on all respondents, the

respondents appeared and flied their objection

“ME

statement. Based on that, issues were

claimant lead evidence examining himself

got marked documents Exs.P1 to P16 in -«

claim and PW2- Doctor was

the injuries sutfered by Béused

opinion that the
disability to an extelfia. in
the accident and ” fncome of the
claimant V’ Advocate at the
relevajiitddqoi’ : ‘ ae part-time agiculturist
showI:::VV”b3d? eke :’1:et.ums, which is produced at

Ex.}?1_0, the income of the claimant at

annum and calculated the

ijholding that the loss of disability to the

of the same would be Rs.30,200/– per

p:1oI1th,_.e’1nd applying multiplier ’13’ awarded a sum. of

V.”V’.,.Rs..§.;44,60O/» as compensation. Besides that, the

also awarded a sum of Rs.10,000/» towards

travelling expenses and Rs.10,000/- towards medical

expenses and Rs.45,000/- towards pain and sufiering,

“””\

Rs.45,0()O/~ towards loss of amenities and Rs.2,GQO/–

each for two simple injuries. In all,

granted Rs.5,58,600/- as compensation to K

along with interest at 8% p.a.

till the date of realisation

compensation was fixed on of iioiiiendirag
vehie1ei.e., x’espondent.”iSIo.i51’V’\_i§’f.1′.i€5′:i_§’»~’ifheappeilent in this
proceedings. The aggrieved

by the to the injured

3.” notice was served. The

app?-;Hent eleixnants were represented through

V

the learned counsel for the parties.

After” through the evidence and also the

dtiottments filed in support of the claimant-injured, it is

. that the claimant is a practising Advocate having

income of Rs.60,000/— per annum as per Ex.P10 filed

by him and he has also produced RTC extract—Ex.P9 in

“‘”\

respect of four items of lands bearing Sy,.Ho.58

comprised to an extent of 15 acres being

in a family partition and that the

irrigted @’ow1ng’ sugarcrane

the income which he is getting ‘the

extent of Rs.50,000/~ the ‘V

evidence on record, «_ the opiiiioii that the
income from the agile’ put together

may not be ooe the ‘I’ribunal has

erred at Rs.1,14,000/- per
sicle. The loss of future

income S ‘ lt calculated on the basis of

v 1,0t)’;09f..1/’- as income it would be 3,90,000/-

:E§e.4,44,600/» awarded by the Tribunal.

awarded by the Tribunal on

the of painend suflering, loss of amenities and

A “ll sufiered by the claimant is not challenged by

l. the appellant«Insu:ran.oe Company. Therefore, it does

not required to be interfered With. It appears that the

compensation awarded by the Txibunal on the aforesaid

*””\

count are just and proper. Therefore, this

allowed in part modifying the quantum of

as stated above. Accordingly, tI_1e… selajm’ ‘ ” V

entitked to a total compenséLt&io1f1’_’s

instead of Rs.5,58,600/« by

The rate of interest which iss.aiVa§’ar<ied by} at
8% p.a is on the V e is modified

to 6% p.a. of payment.

'I'11e     in deposit may be

  fer disbursement.

     sd/....
      Judge

Sd/e
Iudgé