High Court Karnataka High Court

Chandra Devadiga S/O Manja … vs M Fathulla S/O Anwar Saheb on 3 August, 2009

Karnataka High Court
Chandra Devadiga S/O Manja … vs M Fathulla S/O Anwar Saheb on 3 August, 2009
Author: N.K.Patil And H.Billappa
iii' THE HIGH COURT OF KARE-€:'¥fAliA AT BA;'~EG.Ai,OR§§}__

DATED THIS THE 3*" am' OF AUGUST, 2999 2 'f w f  

PR£S}3ZN°'I'

THE HoN*BLi~: MR. .I*LES'i'IC}'~3 m*%:5::; "    V

AND

'I'£-iii; HQNBLE MR.  H. i§:L.Lz2_i?A?;r§,   

M.F.A_,. fie. 2:~;%2;2§ri§_s~3M '»

BETWEEN :      *

u.........m4--s»-.-...u-»...»..».n. ..

CHg%.N1)RA m§€:r¥;Vi.£l£V{)I:(§V§L§{':'_V'     &
3:0. WLNJA D1:W:L>»:GA' A  
M,A.3c>R  %%%%   "
REG. KLELLIE»/£Ai\§E'V_--~V  
EANKESHWARAROAD " '  
BYEEDOGR, KEENDAPUR T;;LUK  A _ 
5130?; 13131'.  ~  ';...,~;}"i.;is:.;-:%%»?s;v<_zg's;I1f?_, S;'3&IEB
-- -- _  §T«:s%';'~éGi_,:%I';L1 VILLAGE
V  '§{{.;§E'D;3§3URA TALUK.



2. RAYI ALI

S20. HASSANABBA ALLIABB
MAJOR, R30. H. No. 4:22:25

NEAR AIRPORT PLAZA
VASCODAGAIVIA, GOA.   .

3. THE NEW ENDIA ASSURANCE CO.. 1.T1"i  ' 

BRANCH OFFICE, SANTHA PAI.,_IGA ENLDXNG     E  .
13" FLOOR, VASCOQAGAMA, GOA, A   
REE. BY XTS BRANCH MANAGER.  

4. MQHAMMED ISMAIL A «E

3:0.ME.K.Ez;zA1EmE1nNrN..E'E'.E  E ..
ALI MANZIL, MUSLIM sT1§EEf.':" .  
SHIRURU. '  5  .. 

5. UNITEE iN}3)L5i 1N%AEE%E.a.NcENE:c;E.% 1§N>.... A

BRANCH OFFICE;KA1'ICHN§_{'~E.TOWERS
NH. 17,-I{L?2$E_I),APU'.'i?;.;*&    A
REP. Bag' rrs EEANCN MgEsgxGEE.

6. L§§A'r'H " _   
sic. BHA.Sf;AR;.ACHA;?:'.Y«...
'fEI)THARE VILLAS '
 Emgmk  ..... 
 - KU?=~IDA.P'*URA TALUK. A ... EESPONDEEWE

(B:;r'S:i.'V}é- NANEEESNEEEPA. ADV, FOR R-3

 -  Sri. ?.B'.'Rz1;3'{}, Am;.;E0R R-5)

mum

:    ..jE=T1:iI;'}..MFA IS F£LE:D UNDER SECTIQN may OF THE

 "'M"'€_AC'?».AGAINST THE JUDGMENT AND AWARD DATED

'- 'NV-2%3.E';--*.2:;z.:;r5 PASSE9 EN MVC Ne. 2040:2601 ON THE FILE OF

 'ENE _CI'VIL JUDGE (sE..§N.) AND MEEEEER. AIBDL. MACT,

 E N ..Kt;NDAPURA, PAR'I'L'r' ALLOWING THE CLAIM PETITION'

 "*--«_F'C~'f: COMPENSATION EEN3 SEEKING ENHANCEMENT GF
 V(':OMPENSA'I'ION.



T§"iIS AFPEAL COMING {EN FOR HEARING THIS DAY'
 PATEL 3', DELIVERED THE FOLLOWING;

JLFD GZMENT

This appeal is directed against the judgnem and   V'

23.022905 passeé in MVC No. 204ez20G1+--on t.~'"1e;  :,,;,~;§:~;;e:3. 

Civil Judge (Samar Division) and Aa:1dii;g;i;:.;T ":;aoé¢;»i %'g;§c;c1e§§ig%

Cziairris Tribunal (for shaft 'Claigézs-.n"£*::ibun£i}')§  
Claims Tribunai by its judgmgmt gn£'i" L.awari§1e'¢i'-Aa~-Sjlxrzz of
Rs.1,'}'8,600f'- with interest at 4{3'%'c;_'fr<$1:1 pgiiiion till the

iiate cf reaiisatian. '".£"taé::"ag3peiE§gi;rVV1'tV'_§ia$::  appeal on

the gmunfi that  giriwgiviint afivarded by the Tribunai is

inadequate ans:i=1§:e  erit--itléc£ 'Ibr €:1hancement.

 , A   ciaigtns is he a kkader by professinn. Tizai: on

 S3-:§3.3€3 ;::-.111 near Naergaécie cf' ?adz:va:"i viilage

 fhe appellant"x$*aé«Tpf0ceeding fiem Smith 13:} north an a Bajaj Scaeter

r&gi's§§at£0n Na KA-29-H-3203 as a pifliozz rifier, Fourth

 '1ta:S;'so§I:§a2i£ was riding the said smote? beionging ti: sixfia respoficieni

VT  they were pmceeding ne Neergadde, a mini lorry bearing

 fagistratien N0. GA-{)2 "$38 . e fiom the appeséte direction in



a rash and negligent nzanner and fiasheé against the scooter.  a

reszzit of the said accident, the appeiiani fail dawn and stsstanged

gievnus injuries. The saié accident occurred 0:: &s'.3£'3(}Ui§"£ of the  x

and negligent driving of the mini 30:13; by its driver.   *

flied a ciaizn petition claiming a compensaténn  

under different heads. The said ciairn p€ii:TiiOIi::._§:21Ii;1e tap Tf

Tribunal for consideration on 23.Q'?.'2Vffi}';S.?V"}7hnA{'23.n§tns
hearing ban: the sides? after §;n;3£ide2:in%£;t}:1.e'<3{§a1 nnd'fir%¢t;n§entar};
evicience and other i'f31€i5\«'8.n1;VIi1'Z.';3;€7:1£'"§8."i--:§%§§€*Wed the ciann
petitien in part; and anxargied nrith interest at

6% fiom nae ._dain V':-f*~..neti1;£<;n 'iii}* the date of reaiisation. 'nae

aompensafinn *e1n<;untV';:)afg?;::b§§:.'is*;ia;§§ apportinned between the fifih

_ and  fesgpondnnts.   and 80% respectively. The appellant

V.  pra_sn1}t:.}}£ instanit appeal on ihe geund that the cempensaiion

 '{'rib1;nai és inadequate and he is eniifled for

V etfizancéineiziEfeiémpensation.

   '3.-n'The subnfissien of the ieameé counsel appeaxnig ii)? the

.: *p§}fi§i;az}{ is that, tlite Cianns Tribunai has commitied 3 gave error in

A""'2i§v.arding 2:, gain of Rs.1,34, 5- tewards 2-ass sf filtnre eaznings.



The Claims Tribunal withaut taking ink} consideraiian the age ofthe

appeilarzt has not appiied the appropriate multiplier and has not 

into consideratitm the reasonabie income cf the appellant.  " 

it needs m be modified. He fimher submitted t23_a1l_ "%ii2.s% <:%1a:;?1;»g§ T   

Tribuna} has not awarded any amount tow.-;9ards I0ss iwi' 2i:rnef;1ii»;:s;VV_ éfifi _ 

1if% and the game needs it) be g1'a;1fe_d b§$4"£his* 'V

submitted £113': the amount awaréed  flaizné" Tribizfial fgwards
pair; sufferings, conveyance; 'z';r)uri:;fin1_éht 1.  ~- .aHenééfit Hvéharges
needs to be enhanced by this CQ;;_1"'i;.   VV 'D

4. L¢ameéAéb::.fis§i3'for'thifd__and_'fifih respondents M Insurance

Csmpanies ¢€;r;ié;1deéi”‘:lia’é, i.’1;é ‘gégneni anti award passeé by the

‘i’ribuna’£;is”§u.st afid”:e;_é$fihabia and énierference by this Court is not

5; Haérfi aounsei appearing ii}: the appeliani and the

H H ” :’ ‘ ‘iaéfgzed _.c+.:}u:f3;sé1 appearirig for the Insurance Cempaniesw

6. Afier pemsai (xi? the judgment and award passefi by the

C:Eain1s_ Tribunal it einerges that the Claifiiw Tribunal has comrixittad

2: gave error if} taking the disability at 333% and not afiagting
appropriate multiplier. The appellant was working as Evade: and was

getiing an inceme 0f’ RS.2,{}{}0:’- per rnanth. The same has

rightiy taken as the income of the appellant and ii is

reasonable. The age ef the appelkaszt is 28 years ané the .

rnuitipiier of ‘ 1′?’ ought to have been take:1._I’h§_ Docidf’ é

in his esrisdence that the agpeilani has susta:iA11.ed:1’dis$£b§iit§}* ?;:: 1:_’

the whole body and the injuries sugifiitiad aré’0f’v’penn2if§éi:i’;za:;1ré,
The appellant is net abie to do my w0{i<_; inv_fu£.§;re. If"'i}2e Vsaiqfiaspect
offlrxe matter is taken into cansidsératien t§f1'e; 'irihunai ought to

have iakerijize _£3f3;} {§i.52l;;iiiiy' ihstead cf 35%. Tllerefore we

detezmine thé' pefrzaafieht d"ir§;;=;E,1i'1iit§gntE1e appeiiam; ai 275% in respect

vofthe @3013 Lbodyg, "i'11§zV"'ei§breV'£f'th:e income ofthe appeiiant is taker;

ingnth 3.326 the appsropriate muitiplier appiicabie ig

fithe appellant is taiiezz at 75% in respect of

V VV the whisie bsfidy, 'ffhe cosmpensatiorzz payahie towagés loss of fimire

_'::efz§es:. :3 Rs. 3,06,0~0<3;_ _i.e, zrm X :2 X 2'; X 73 5 mi).

:'E._¢c'<§f£ii:1gl§z, we award 3, sum efRs.3,fi6,fi@£}§~ scrwardg I053 T.

meciified as under: 3 V

21. Towards pain and sufferings _V –

Ex Towayds Mediated ex;§;§;;ses :$j:s(§.xr30
c. Tswards csnveyance, f ‘ . ‘ V’

a:1dmedic:aiat€.é:i’1cZant:;iiarge2;; _ – 5,G§{}.i}G

:1. mg of;nc¢fi.;§; ~;i§:r:ggaéargxenz – Rs. 4,0913%

6′ T0wa}e;i$_’Aiz>ss ccf life: ~ Rs. 25,003.63

_f’; ~;’§E’0§§}3;”d;$ tags “::;f.fl_1_£m*e earning -. Rs. 3,o5,e0e.c3@
‘A 1{q.3,33,?o§.:><;

..4.._.a=a…¢..x..-a-m-; mmmmmmmm .=..

” ~ ; ‘£”.?…'{, Aflszim Qf Rs.3,83,’?€}Gf’- with inierest at 6% from the éaie

getition iii} the éate sf’ reaiisatisn is awaréed instead sf

‘ ‘Ré;’1 ,’?3,6€iQ;’- awarded by the exams Tribzznai. Wit}: this

znedifiaafiicrx, the juégnent ané award passed bf; the Claims Triburzai

E;

L;

{E

L7