IN THE PHGH comm' on I * %
CIRCUIT BENCH AT GULEARGAV-._: " %
DATED THIS THE 1731 DAY 0Fj%S5;rr.(m_4B;a.?:s:
3EFQ1§1s: A' A T %
THE HONBLE MR.JU~3if:m k
& L
S/0.
R/0. vinage':'e1merri;'%%A%k% %
Taluk: Dist, : Appellant
(By Sri. 9.3. Aévééam)
1.' Mjs}k ixiasurancc 00., Lm,
T'i3re=Jg11i't$j--{)fEvisional Manager,
Opppsitr: 'ifidhana Soudha,
% ' Gulba1fg"a§585 101.
' _ Sangaprpa Saiwadgi,
' Age: Major, Ooc: Busizw and
f » _§.;_f
sgrgznl-g:}e:11saEiQ;1.
1;'. G11 pzzrusai 9}" the :*é:§:oi:;iTs§,' it ss:§3n, "E31:
cfia .1' 3111513}?-'c'i.pp(3EE£l1§" $1213 ::3ia};«};i§s31r:c1 "flit +.;;aSci:;Em:iL
i:1?;e3ivr::=:;:aa:11: 0:" "its «.,§__{:€g:2 i3z:":5;1:ir;i'g._ i'tg;i3i.:*afia;1_ §§,!3§.}~:15L-3% ifviw
240i as beiongixzg to ZZW5 I7i€S}'3<31§1C§E1§i'._:§:fiI;€?i1}, i"£1Si1I'€€§ with the
1%' r€:ssgae;:;1{2c;1t~. £;1s;:x1'¢:""'a11v'§"?J;1§;._r::;:mss£; ;::f".:§c:c:i;:'::=:;:'1'£. was 5401:2137
(1115 ii: ti1e_Vz3-:§:s'.i:=;'1iz*':i;ci..1:£e:g§ig¢;:t ..a3:;tiiVi11§§"{:}1' 'H12': Jeep by ifs
<3;:évc§;;1" {;":=:5;g3tué;€3:::1i:.£'ét;s.3§;..__is has 13661: furilam c:s;ta}31isi1é::'1 at
flag: .é':§";C'["I_1i£:i9; Vi;'Z.1a§_ " as La § {(2331: hazii su3$a.i21e::i
i;1§;.1:;Le_sfi";'su,:%"':;1'e"ajiii cuusecgugiztiai §3tZf1"III£Eti16i'1i p}1§:sis;:a}
- the 22::::u§1e:i that $11' czomgezmatioxa awaeutlcri is
ii???)-iifi"iI§;§%3T§fi'fi;, A
Exam iixcmzi 5:§:.i:i. 33.3. hriaiigzatiig 1£:ax*;1ed z::0111:s:£:i
fix appxsiémat 321:3 3;'-mi. R.\:', Naiagejufiag ioszanimri
z;::}1111S€:1:?i{3§}f:.f«.3£'iL{gf 32:): the first rv:spo11cie11t: ~i.:1s:.11*er am}
perused the material on record. The
despite service of notice have remained * 1
4. The principal oomenumas
oounscl for the claimmlt-agapcilgmxt isizhxfix L'
occurred in the year 2004 being
agricultugrist and civil R-3.5000/--- per
month and thc1'ef¢ae_, an error
in taking the R§.7o/- per day and
therefore,_ " towards 'loan of
future "to "be enhanced; that the
claimant has % and took treatmem as
for timri 131? 3% according to the doctor
.. .. ..... _. M
'Ar;---; more surgery for removal of implants and
has commit ted m1 error in net
comperxsatinn towards 'ha of income
' '-tgeatmontfirélw of future medical amount'. He:
'2»-
that the compensaticn awarded by the
towarés 'less at' unhappineu and has at'
/AWN.
amenitlu' is on the lower side and mquim-s'* Q
enhanced.
5. 1361' contra, Sri.
counsel appearing for the u
that the Tribunal, after evaluafi§§1« tyxc record
in a pmper 1' and urvtlzasonable
oompcnsafion and,_the "fbr interference
from this in suppon: of the
impug1ed by the Claims
'I'rib1ma].7 _ L " %
6. _ _V is' respondent---insurer has not
«.aA.ppt3xz'»V1l',""ci'iaileI1g't1g the findings mcerded by
accident in qucstian had occurred
: V' solelfy' sf rash and nmligent driving of the Jeep
i€§§KA--20/M--2401 by its driver and also the
on it to pay the compensafian awarded by
. Tribunal. 'I'heref<x'e, I am left with the sole
" -cfuestion for detcrm- ination as to whether the Tribunal is
QLW
/
justified in awarding compensation towards 'low _Gf
earning ' by 2 ~
g the 1% e emf
at Rs. '70/- per day and that, the K V'
it under otbtaz' conventional heads are: 77
7. The compe11sa£:ion- " 311:2
under difihrenit 1&3 foiioivsxzf-1 "'
i) Pa.-in & 3{),000-0t)
ii) e.;€;p¢1zse.s ' 21,828-00
iii) "--§;sA8a..I 3»')iLfishment 04,200-00
iv) Losscf ?'1,400~0O
V) Fatfim. & or
Total 1 $4,428-O0
9f the oral testimony of the 'mj=umt:i
he was aged 30 years aid mixing a
sz;m pm' month by dong': @111" um wcrk
Wm'!-I. Tbs mcfidcxzt in qumttian law
the ycar 2{)(}4' . hémeiy because there was an
V mridenee ta that efiiect, the ¢:x::ulm*- evzdenoe' af
die cmifit cannot be bruslwd aside and thcrefom, the
AW
7
Tribmxal has committed an ermr in the income of
the claimant at Rs.'?()/- per day and since it is a case of
injuxy, the Tribunal ought not to have deducted 1/
out of the income to assess the loss of futu;r::""
capacity. 'I'herefore, having regard to the _é
of the claimant, it is just and
average income of the clslimam;
against Rs.70/- pm' day and 31. 30
years, the appropriate :4 His 17. As
per the eviknce of coupicd with
the 4" the ciaimant sustained
hicondir .l11;tv.Qf 1gp;;e{fend of tibia, fracture shaft and
"also Kof and there is limping of riglt
of about 2.5 cm. and they opined
that sustamed 25% permmxcnt phyflaai
whoie body. Having Ififl to the nature of
and conwquenfial disability, I hair} that the
.___"C;lai133s Triburxai is not jtzstiiied in awarding compensation
me hem of 'ion a mute earning capacity' by
,___.__M____,__'_,_,.,,..._.»---=-v
19
the instant appeal is liable to be snowed m
claimmlt-appellmlt is entitied to be
compensafion ofRs.2,45,()O(*)/ -- the V'
i) Pain &Agony V" ' ».30,0'«E)0¥O0
ii) Medical expenses _ a2I,82v8--O{)
iii) Nursing, attendants «. 04,-A2€r0--O{}
iv) Loss of future eaIniIigs"capaci;1y " _1,.53,000~O9
V) Future medical expense-s_T_" V_lO,O00-(K)
vi} Loss of income Ad1H'ing.11fea11m:nt ' 'O6,0{)O~O0
vii) Future unhagqpéness 8; }§rss_ofT'_g._ V' '
Amenitieg ~ . 20,990.00
Total %%%% 235,023-00
' R<§ii§;£ied'c§fi'--f§.R§.2,45,000/-.
Tneretizmg, I ham 'that, Ati1ie c'lnVa1m' ant~app~clIa:m: is manned to
"1:1'~1¢ of Rs.2,45,0()0/-- as against
xés; by the Ci&iIBSTli'ib{.1Ilal. Thus, the
_,,,,__/},com.pensatio;1flpayabie to the ciaiman-vappeiiant :«-----x_M»«~--
=_y- \"V/./
§«§:.Rs.1,o0,o00/-. Hence, I pass the folk)W'mg:-
ORDER
Z A’ ;’}’hc appeal is allowed in part.
(2) In modiiimtion, afthe Judgment and award passed by
the Claims Tribunal dated 21.o4.2o9′?, passed in
(3)
(4)
MVC.N’e.56/2005 on the me of the Additi<)r3éai:I":.}9_.':1§:1¥t<)r
Accident Claims Tribunai Yadgir, the
payable to the claimant:-appellant is " V» 'V
Rs. 1,45,ouo/- to Rs.2,45,(X)€:)/;"(R!V1p¢es§
forty five thousand only) 'as.
annum fmm the date of
realisation.
The 1st respondent 994 is directed
to deposit the__ amount of
Rs. 1,m5,ooeé/{V . wmaan eight
weeks the certified copy of
The accrued interest thereon
shell. LA be ‘ 1f¢leased’ favour of the appellant
o§i””ciéposit of the amozmt by the 15*
‘ ;respoi}(i:=:1;.t Insurance Company.
is to draw the award accordingly.
Sd/-
JUDGE
‘s VRI.