Karnataka High Court
Rajashekar Narayan Bekawadkar vs Suvarna Ishwar Potadar on 17 September, 2008
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 17*" mm 05' SEPTEMBER *'
PRESENT
THE HOWBLE MR.Jus'rIcE *§:fA1.s.:sAxBTvHé+i.i":.' 4'
AND' -
THE new BLE MR.JUSTICE §;..1§I;sATYAN.A§iAaEANi;
MISCELLANEOUS _W5miéiéE:AL?4:§d;~?.2o6/2,60%'
BETWEEN: W"
1 RAJAsHE_t{AR RA KAN 1:3'§#;KA;-:z;r>iéP;ii""""
23. Ym:'Rs.,.'=--Qc<:':--V__23111;--.L "
R/O KA:3.AaAc:z_3frTI _ .. '
mimwx
DHAEEQ DIST _
(By 3:5. ADV}
1' ._ '-..suvARaa9. Isnma pcmma
A V MAJO_R, ~{C'¢CC: Hous1':.Hm3 WCRK
""--R/Q_'r~&'$zR I\ERi~a'£1KARC'¥kI.LI
S':'r~iA?JR,_ BELPJM
.. _ (owrsm 05* BJS MAXI CAB mam
"=uo.KA4115)
hfi EATIML IINBURANE COMPANY
? LTD, 1:JIvIs1:cmL omczaa
RAMDEV GALLI
BELGAUM
(By Sri C.S.BENNI : H.S.LINGARAJ FOR R2 gl
R1~SERVED) H_ ~
... REsPoNDENTslf-fa'.
THIS MFA IS FILED U/S i73£i)7 OF."M§*«ééT,'?f
AGAINST THE JUDGMENT AND. AWARD HDATED:29;6;O4 *
PASSED IN MVC NO.231/O2 ON EHE FrLE OF THE 1;:
ADDL. CIVIL JUDGE (SR. DN;)*.& CJM{*-DHARWAD,
PARTLY ALLOWING THE CLAIM ;_PETITION i%FDR
COMPENSATION END V'SEEKING*,"ENHANCEMENT" OF
COMPENSATION. =a* ; a» 13.'-
THIS APPEAL COMING om FQR HEARING THIS DAY,
sAm:AnnnaxAnA.;,,-DEL:vERmD THE EGLLOWING:
This ;' is x*x¢laimant's appeal seeking
enhancementL - of--'"acofipénsation awarded in
V Mvc.Ng;23;/2Do2_l"¢n" the file of the III
;I_AddlfioDal Ciyil Jaage {Sr.Dn) and CJM, Dharwad.
',Q. VTha$7facts leading to this appeal are
l~u that the claimant, who is an agriculturist, was
" lfiialfig his bicycle from his field to his house
l"_ "at ;Kadabagatti village on 11.12.2001, at about
"1
A*._befo.r:§ Tribunal and ,. the
3.20 pm., while he was so going a maxi cab»
bearing No.KA-24/4115 came from his
and dashed against his bicycle, as a
claimant f ell down and s.uffered5_"
fractures and injures all
Immediately, he was
Hospital, Dharwad anci therVe4aV:ft,er.,_V he ijiaken
to Hospital of Dharwad,
where he was an in more
than 40 daysg:Thafiiingaajsuffered the
aforesaid petition
againstcthei"oiknerifif,'ianriainsurerVflof maxi cab, who
are the Tribunal and
also in this"~.proceedAi_n{:}:i'.
The 1""'respo'r:dent/owner remained exparte
2nd
res_p'<:i_1_1de11tV}'v.insurance company was represented by
its ""'«.Coa..;_'nsei° and filed written statement.
"'r.Thereaft'e--r, issues were framed and evidence was
"/5
recorded. The claimant examined himself as PW".----1
and examined Dr M.C.Bellad as PW.2 and
documents Exs.P1 to 15. The 2"" respondent-Ariidiidi V'
not adduce any oral evidence,-._
document Ex.D1, the insurance fiolioyf
4. Based on 'the pie-a:diI;'gs\,"~ ,.4:0:lf.:al and
doucmentary evidenceA---..._..V:on' Tribunal
awarded a sum of Rs,3._.Vd'2..34¢)?-flehg:f_'¢@npensation
to the claima'nt«f;a.ionr§& at 6% pa.,
from the date date of payment.
The .c}.aviInain'tn~ the quantum of
compensation this appeal seeking
enhancemenxtiiof *
__this appeal also the 1"
res.po'ndent.?_' though served remained
.unrepi'esented. The 2"" respondent/insurance
"*.'*c;omp;any entered appearance through its counsel
""7
and contested the appeal on merits. Heard the
Counsel for the parties.
6. On verification of the judgment land 5_l.
award and the material on record, it""isf,seenV
that the claimant has suffered ififieiafraotfifes Vfid
besides injuries to the lower fiagt of his hodt
right from the waist and dse to the injaries he
has suffered, there Ties sfi§%fi§§is§=_of 'hisl left
leg by two inches causino linoingytshocording to
the Doctor, PW;2;- who §hes*.§iven.ievidence and
issued ioettifioatei"Qfkidisahility, which is at
Ex.P5, the .olaimehtlzis.:not in a position to
stand 'for fl;ong,h Cannot walk, cannot squat,
"*c8n"?£' db Qhy lother' work which he would have
idone"inathevno:mai course prior to the accident
and that atcotding to the Doctor, the claimant
~has sfiffeied physical disability to an extent of
l3§%.tp his right lower limb and 50% to his lower
Il:§§t~~and ankle and the claimant has also
"V?
suffered functional disability in using of hie"o
leg for his dayrto-day activity.
7. Based on the evidence of the Dootor; the j '
Tribunal has held that there is L{jisabi'ii't;,}'
30% to the whole body or Hthe iolaimantfeand§
proceeded to award co$pensatioaeunder'the head
of loss of future inoode,AlWhilé{deiug so, the
Tribunal has taken the ineémergf the deoeased at
Rs.80/+ pen §§i;7howe§9fi&"thiee€ourt is of the
opinion that._the§ lribunel "ought °to have taken
the '1'Re.5;V1.1QA¢7/la If Rs.100/- per
day is taken as the inoome of the claimant, the
compensation *thatf Could be awarded to the
;f¢iiamant;,under 'd*ww"head of loss of future
earnihg_Ca@aCity would be Rs.1,94,400/- instead
of §=zs;"1',5S,~;'$jg<:j¢ awarded by the Tribunal. Since
l__ the inoofie of the claimant is taken at Rs.100/-
d'fier day, the loss of income during the period of
.treetment also requires to be alterefiqfi. which
W'?
the Tribunal awarded at Rs.2,960/-. Admittedly,
the claimant was inpatient for a period of fibre y
then 40 days and he would have taken. atleaet"id*"
another 40 to 50 days to resume to hie Qorkiandd
thereby he would have been under treatfient for ad7C
period of three monthsedgz Aocordingl§g%,the
claimant is entitled to R3é§dOO/~ towards }loss
of income during the period of treatment.
8. Though the Tribunal haS,aQarded a sum of
Rs.40,000/- jtowardst pain ,éfia_ suffering, no
amount:iWha$eW_béen 'Vawardedh' towards injury
separatelyi. '.Hefiee;. the. compensation awarded
towards pain "and, suffering is increased from
~.as.4p',"«:oQ(_§'/-__ to"""Rs...5.0,ooo;-. The Tribunal has
"v._,;1.«}:;o--»..aW3vraed°"a.__ sum of Rs.25,000/- towards loss
of*narria§e prospects, which is required to be
--enhanCedfl "to Rs.35,000f- considering the
d'dieabilit§' that he has sufffred to the lower
:»lifib'7of his body, which would considerably
"*7
reduce his chance of getting married. Further,
while granting compensation under the head- cf5_
follow--up treatment, a sum of only Rs.3,0QUf+iis€;'
awarded and attendant charges are not.V----.a_§faVrdied.,
Hence the compensation awarded underf the; same _j}
has to be enhanced to Rs.5,O00/4;'tHowevér;"thisi
Court is of the opinion thatv the *é¢mpén$a£i¢n
awarded towards medical expinsési fyture medical
expenses and nouriahfientfii at dj§sf80,860/W:
Rs._20,000/-- ._g5.:j;gvv'tj";:jt)}é-- is in
Order- ACC9fé%n§$§gi i§I"V?éWid0f' the aforesaid
modification} the £otai'conpensation payable to
the <:laiman.tVwouidpibei'-.Rs_.3,99,260/-- instead of
Rs.3.3$.345f§ "awardedk by the Tribunal. The
"=aforeaaid'snm of RS,3,99,260/-- is roanded off to
Q4», .oo,.,p'eor5";v
%9.*in"the result, the appeal is allowed in
V"d'parts awrading compensation in a sum of
:,§s§4,ob,ooo/-- to the claimant recoverable from
W'?
respondents 1 to 3 jointly and severally along
with interest at 9% from the date of
till date of payment.
respondent/insurance company s__ha.l_Ll_. d+ag5¢s:ii:_."'tvne.e
compensation amount within two'-_mo;»n%:h's 'f;:o:n"'
day. ~. . . . . .
"Tud§5
.....