High Court Karnataka High Court

Sri Santhosh Kumar vs Sri Narayana Pai on 23 October, 2010

Karnataka High Court
Sri Santhosh Kumar vs Sri Narayana Pai on 23 October, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2339 DAY OF OCTOBER. 2010
BEFORE

THE I-ION'BLE MR. JUSTICE B.SREENIVAl$iffiV:V(i.C)'§lTDl%.

Miscellaneous First Appeal No. 210Q__d'l'._:20jGS§O'{l\II'_'Jj Q  

BETWEEN

Sri. Santhosh Kumar.

S / 0. Late Gopirlath,

Aged about 23 years,

R/at. 'Shabari Nivas', . --. L - 

Thandolige, Jeppirl211_li0ga'ru,;V-- .  "  

Marlgalore Taluk.    
    Appellant

1. Sri.'-Narayafirla'Pei';-4v
S /'0._._ 'Vivtté'l1a"Pa»il A O'
. ., Aged' about 38 years,
 R»esidin'g'»lilearAVitobha
5»-Telilple Road;
V -,C'arbS'u~eet,
' v..IVIgir;ga1Qre.

,._RatI§lnakara Pal,
.. S/0. Late Kamalaksha Pal,

"Pal Sales Corporation,
Mangaladevi Road,
Pandeshwara.

Mangalore.

3. The New India Assurance Co., Ltd.,
Nellikai Road,

9%'



Man galore.

 Respondents

(By Sri. K. Suryanaraya Rao, Adv. for R. 8,
R1 and R2 are served and unreprese’nt.e_d)*~–_

This MFA is filed U/S 173(1) of
the Judgement and award dated””1-9.’O3_,2Q08*-.pass.e’d in ‘

MVC No.27″?/2002 on the fileaof PrixricipalfitiivilfJudge

[Sr.Dn.) and Member, MACT¥I.V;”-_V_Mangalore; ‘partly_
allowing the claim petition for-_ compen;:»;ati_on ar1’1_._>

seeking enhancement for coin1’5ensation.”‘»i

This appeal cofmieng (‘i.)fr.ders,–VthisV day, the
Court, delivered the following;-,’ j. ”

:;i:2..I~zn:Ngrgja

This..Vap_}j§e_a1 is’bi§fi”~f11e”‘e’1lain1ant for enhancement of

cornpiensation ayi’rard.eVd« the Tribunal.

2. _ Heard consent of learned Counsel

al5’ee,rirlc5 for’ arties, it is taken u for final
pp be p p

the sake of convenience parties are referred to

f’as._thVe’y are referred to in the claim petition before the

if ” §’l’ril:>una1.

4. Brief facts of the case are:

%.

That on 1443-01, when the claimant was
proceeding by riding Kinetic Safari bearing registration
No.KA–19–K–514 towards his house in Arya Samaj road

from Nandikoor Clinical Laboratory of a

motor Cycle bearing registration No.

came from opposite direction in pa rash”‘an_d “n.eg].igen”txg

manner and dashed against”A:4his”cmotor’-cycIe[‘ic’—-.As,i_:a

result, the claimant fell ‘dowii and sustaivneidv–..injuriesV..L’

Hence, he filed a;__c1aim__..petitio.n ‘Eoeforeg MACT,
Mangalore, seekmgif@mp¢a;iati¢rt[o;are Rs.2,00,000/–.
T he Tribunaiiroy and award has
awarded; – with interest at
6% :V’p.a’–. quantum of compensation
awarded the the claimant is in appeal

enhaI1C6.I__r_ievnt of compensation.

‘ –._As”th’ere is no dispute regarding occurrence of

“accident;’jnegligence and liability of the insurer of the

offending Vehicle, the oniy point that remains for my

” t.Vco”nsideration in the appeal is:

Whether the quantum of
compensation awarded by the Tribunal is

just and proper or does it call for
enhancement?

6. After hearing the learned Counsei for the “parties

and perusing the award of the Tribunai. “‘the

view that the compensation awarded ‘oy__ti:.e

not just and proper, it is on side’ arid_t.he’refore it.

it is deserved to be enhanced”.

7. The claimant has hfoiiovxvinfig injuries:
Svveiling, of left knee
joint:.,\xI§;t’f’i_ ligament and
poiséterioit i’igaLrnent and multiple

and elbow joint
him are evident from the

wound certificated} certificate issued by physio»

— disability certificate — Ex.P.11.

~-siimmary — EX.P.12, Certificate issued from

Hospital ~– EX.P.13, case sheet — Ex.P.14 and

_ psuppoirted by oral evidence of the claimant and two

Vdotctors examined as P.Ws.1, 2 and 3 respectively.

4%

5
Claimant was treated as inpatient for a period of 16
days in Athena Hospital, Mangalore.
P.W.2 – Dr.Sridhar Shetty, has stated in his
evidence that he treated the claimant for the ligament

injury to left knee joint in Athena Hospital…

flexion is 85%. He assessed the disabilitjjllorii=t3’I”§2le?j45}”‘

and on examination he fc~iind;’« fiknee« .ls’ti_ffness “is 7

persisting and he has stifjfnesstiéof

In his view, he has got functional disability to
left knee and it ma}/The 1.0″/o afterusorne time.
P.W.3 is running a Claimant

was as ‘LabQratorf_VV Assistant.

8. ‘Considerir1’g’i_thex”nature of injuries, Rs.20,000/–

awarded 4’b5t_:Vt}’1ve.v”Ti9ibti”r:1aI towards pain and suffering is

on lower sidemand it is deserved to be enhanced by

anetiie:,%Vtie’ie5 ,eo00/– and 1 award Rs.25,000/– under this

he__ad._> ~ A

9. ” Rs.22,000/– awarded by the Tribunal towards

vrriedieal expenses is as per medical bills produced by

€51

6

the claimant for Rs.2l,825/-, the same is just and

proper and therefore, it does not call for enhancement.

10. Claimant was treated as inpatient for 16 days in
Athena Hospital and A.J. Hospital, Mangalore.

Considering the same, Rs.5,000/- awarded’V”-lofy:.V”‘the

Tribunal towards incidental expenses’ {such ‘ jas

conveyance, nourishment and attendant~:’ch”arges”Vis “on 7.

the lower side and it ispc.deserved–._to

another sum of Rs.5,00C)l/gland /4”
under this head. it l in it V

11. Ciaimant has salary of

Rs.;2..,0OU;’~V -rnon’thp’by’1r&orking as an Assistant in the
Laboratory”., of The Tribunal considering the

considering the period of treatment as three

awarded Rs.6,000/- towards loss of

ir1comev’Vltidu’ring laid up periodrthe same is just and

proper and there is no scope for enhancement .

Claimant even after sustaining injury has

continued his empioyment in the Laboratory of P.W.3

g,

and there is no loss of employment. Therefore, he is
not entitled for compensation towards loss of future
income. Nevertheless, he has to bear with the disability

stated by the doctor and certain amount of discornfort

and unhappiness, which he has to undergomfo:t’»V.’t15:1,C:

of his life. Considering the Rs.2.iooo,z;’~i1.-ma:-zfleici.

by the Tribunal towards loss, of isV.7o.n”?1,tl1e .

lower side and it is deserved to”-be andvl’

award Rs.25,000/~ _nnderVAt.his’vhead. it

13. Thus the clai1nant’– for the following
compensation’: H

3.) it ‘~fPainA:.a;nd”st1fferi_n§ Rs. 25,000/~–
2; . iirledical ezqjenses Rs. 22,000/–
” % I11cid.ental._e:«:penses Rs. 10,000/-

4], t Towards loss of income
” ._during’laid up period Rs. 6,000 / ~

Towards loss of amenities Rs. 25,000/~

Totai Rs. 88.1300/-

’14. ..__”Acue’ordingly the appeal is allowed in part and the

it Judvgrnent and award of the Tribunal is modified to the

lexjtent stated herein above. The claimant is entitled for

T a totai compensation of Rs.88,000/- as against _

fix

8

Rs.55,000/– awarded by the Tribunal with interest at
6% pa. on the enhanced compensation of Rs.33,000/–
from the date of claim petition till the date of
realisation, excluding interest for the delayed period of

241 days in filing the appeal.

15. The Insurance Co. is directed

enhanced compensation VaIr1ount*’_4 vinter’e&st,lf it

excluding interest for the
filing the appeal, within date of
receipt of a copy of this

16. Out of the 75% with

proportionate iiniterestlvis’ “be invested in ED.
in any nationalizellduoi’.Vsc’11e4dAt1le:d.”‘ Bank in the name of
the peri.oAd”of___6.years and the remaining
amount ‘*s$zi’t11.pproportionate interest is ordered to be

A _ order ~as’jto costs.

, Sci]-

Edge