Karnataka High Court
Babu S/O Hanumanthappa vs The Oriental Insurance Co Ltd on 12 August, 2008
IN THE HIGH COURT OF 2
CIRCUIT BENCH AT
BEFORE?) é
THE HONBLE MR.
DATED THIS THETk%12f?H D3150? Aif(3«i)".:'§»T. £003 k V %
M.F.A. No;"}f$'92 1/.,'?g(:)()_'i"'A£I4}ZV)'1._
BETWEEN: " %
Babu, .,
Age:
Occ: E1c<':tri(':ia11;." '
R/9.YarmLams,'*-- " f .
Tq. 8; Dist:~.Raic1j1jur;~~._ " .. APPELLANT
" _ P. Patti}, Adv.)
1. 'i'he---':tZ.)1'iéntal Insurance Co.Ltd.,
Throizgh its Branch Manager,
,, Thar: Oriental Insurance Oo.Lt;d.,
'Dist: Raichur.
Shaik Shavali.P.,
Majer,
Owner ef lorry bearing magi.
L'/%
N.A.P~2 1 V 6728,
R/o.No.182/15,
Hasanjipeta, Adoni,
Bist: Kmnool, A.i3.State. .. ..
(By S:ri.M.Sudarshan, Adv. for
dispensed with V/o.dt.29~7*~2«Q_08) ' '~ , J,
This MFA is filed 1.1/'S. 1?V3(1)'0f NIV Aet against the
judgment and eaw_ard.VAe'at;A1'e6-1652007"passed in MVC
No.44/07 on theffiile-_ osii'jt1"1ef»P;O., FTCJII, Member,
MACT, Raichur, pa11'ti3rL'V'va11owi1ig_'~~th'e claim petitien fer
compensation * " ' enhancement of
"§'h§s'_,MF'A. eei:£!if1g.,.nn*~._fer admission this day, the
cmuft t1 1"c_
A¢voeé;tev,---«is permitted to file
the vakaxath :2»: tfie' jrespgm¢m,.
apméfi .ciir;ected aghast the judgment
'1jeeegm¢1 1:V'aWe-if%i'44'€iett1'ie..4_16;i&3-2007 passed by the MACT,
_ A V' nR 'aA~»i(::fl1VAIIV}i'," ;v£veieof44/ 2007.
1»/
3. By the impugned judmem the
Tribunal has awarded cempensatiott ,I_--
With interest at 6% 33.3.
4. In brief, the
The apmflapt the accident
that occurred onxa compensation
of R39? has awarded
1 ~ with interest at 6% p.a.
A' that, the appellant herein has
filed' t' '2. ' ' "dd
" AA x'1'he------~ learned counsel for the appellant
V that the 'i'ribunal was not justified in
'A 1/ 3rd amount towards the personal expenses
may injury case and therefore, the impu@1ed judment
= award needs te be modified. He also submitted
that no compensation is awarded by the 'I'I'ibunal
towards loss of income during the period of treatment
L/
and therefore, the impugied judgment anti seeds
to be modified.
7. As against this,
resmndent fairly submitted'1.&t11;ét nos "
justifieci in deduea'xigl. 1/ as g1eQL}nt"«:..;tswai'ds me
personal expenses in -ease.' * i
8. I have the submissions
made by..th.e parties.
ll ' erises for my ccmsideration is,
V' 'vllletlfler At1le'~.-lfzibunal was justified in deducting
ameéLmt-------«towmfis the personal expenses in an
" '_ " and not awarding compensation towarfls
'' .__4"'%loss,ef1.fLtieome during the period of treatment?
10. It is relevant is note, the '1'ribunal has
conxpenmtion of Rs.2,14,2G0/- towards loss of
future earnings taking the inceme of the appellant at
Rs.10()/--- per day and the disability at 50% and
L/
adapting the muitiplier 9f 17. Whiie d0ir1g.T"':;Q, it has
deductecg 1/3:6 amount towards the
which is not permissible in law 1é§:éd$
to be modified. Accordi1j'é3{,::A'it.V
csmpensatien of Rs.3,V(36_'_,'(}O!5; A-- 'i11steaVf1~"gVf / _
11. The ;V1ot amcfiiint
towards 3.038 of' of treatment.
The appellant an inpatient for
20 days. '1'};z~3fefdre;._iii niji..cGtisidered view, it is just and
§$r_0pr:': r of Rs.2,000/-- towards loss of
of treatment. Accordingly, it is
_:'§'':*''''3.''*-'.'é*"€;1eci.. " A ..... .. »
1V?;;'.v.':'I'he total compensation payable comes to
R3'.4fi.2.'4A,00O/- and the brwk--up is as followszw
1. Towards loss of future
earnings Rs.3,06,000.00
2. Towards pain 85 sufierings Rs. 50,000.00
3. 'I'ow'ards meéical expenses Rs. 31,000.00
52/
4. Towards loss of amenities . '
of life
5. Towards incidental expenses. ' :1A[Cr,;()()O;('}Q»
6. Towards loss of j;
during the period of; " --._ _ "
treatment
M J_ :és.4,24,o0o.00
13. The apfitz-I'1_a11't interest at the rate
of 8% pgr .§')% anrmm, as awarded
by
'A ' the appeal is allowed and the
" 4_; impugf1et:£ and award passed by the Tribunal
T. ! \§R!C.No.4~4/2007 stands modified, g,rant.ing
of Rs.4,24,000/- with interest at 8% per
from the date of petition till the date of deposit.
V " * Tfié: first respondent shall deposit the amount within six
V’ “:weeks from to–day. Out of the enhanced compensation
amount, a sum of Rs.50,00€)/– shail be invested in fixed
5/
deposit in any Nationalised Bank for 3 period of three
years. The appeliant is entitled to Wit¥1draw t}h§§~interest
accrueci on it.
T
Bss.