High Court Karnataka High Court

Rajan S/O Somashekhar Moogi vs K H Arab on 6 January, 2010

Karnataka High Court
Rajan S/O Somashekhar Moogi vs K H Arab on 6 January, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA
CIRCUIT EENCH AT DHARWAD  _ _V

DATED THIS THE 6th DAY OF JANUARY, 2O;O~   ~
BEFORE  "  I

THE HON'BLE MR. JUSTICE V. JAGANIJATIHAN-fi A
MISCELLANEOUS FIRST APPEALINO .8892 /2oCVS[IMv_)V' " 

BETWEEN:

RAJAN, S /O SOMASHEKHAR MOOGIV, 
AGE 18 YEARS, OCC: STUDENT  
R/O M.B.NAGAR, KOPPA TANK, DHARWAD.   

' ..  5 _ ~ '=,....APPELLANT
(BY SR1. F.V.PATIL, ADV.)  .

AND:

1. K.H.ARAE,4--At:-EI;§:A,JOR,._: ._ 
OCC:BUSINESSER/O-~H.NO;'3,1/1,; 
MANKILLA STREET, DHARw'AD~.  

2. THENEW INDIA ASSURANCE CO._'
BY ITS DEVISIONA1} MANAGER',
SAVITR1 SADAN, 'OPP; .I_<ITTL'E COLLEGE,
P.B. ROAD, DHARWAD. . 
, - V   " ...RESPONDENTS
(BY SRI. »I<. SURYANARAYANA RAO, ADV. 81. SR! LAXMAN B.

.. _ MANNf{JDDP.R, ADV'; =ROR__R;; )

' A.  'IATPIIEIAPPEAL IS FILED UNDER SECTION 173(1) OF MV ACT

I -AGA;INS'T»v.THE JUDGMENT AND AWARD DATED 20.7.05 PASSED IN

MVAC"NO.398-/"2--OO3 ON THE FILE OF THE 1 ADDL. CIVIL JUDGE(SR.DN)
AND.__ CJM.,. i\'/IACT, DHARWAD, PARTLY ALLOWING THE CLAIM
PETITION<.FOR" COMPENSATION AND SEEKING ENHANCEMENT OF

I A CHVCOMPENSATION.

 INTI-IIS APPEAL COMING ON FOR HEARING THIS DAY, THE

  COURT DELIVERED THE FOLLOWING:



JUDGMENT

Heard learned counsel for the parties in respect p

appeal preferred by the appellant for en.h_ai1cerr1:entliof.,VV

compensation. The liability is not ‘ ‘ V

2. Learned counsellifor’-.the a’ppella_ntv-VSi’;ii”‘F;VV’;jPatill”i

submitted that the MACT has _fail’ed to award«c_om.pensation
towards loss of future .and_ towards loss of
amenities of life.» In this rhedic’a1.V…pe’véidence of Doctor

was referredéto, byéigjtihe appellantfs

llll the?-Ioth’e~ra”’11and_;’submission of the learned
counsel”-for the insu:arivce’c.,oz:npany is that the Tribunal has

awarded eixciesvsp amountflunder the head of pain and

suffei«=ingfiand so far…._a,s<the disability is concerned, the Court

'zn.ay–.coi1_sider. the medical evidence.

.Vi}¥iaving thus heard both sides so far as the

if'"'.__l"~disabilit§zlis concerned, PW-2 has put it 10% for the whole

if taking the notional income at Rs.15,000/~ p.a.,

_FQ5wards loss of future earning capacity, the appellant will be

}r

I

entitled to Rs.27,000/–. On account of the disability,

appellant, according to the Doctor, has lost se1ni.sati_'ori"~Vof

smelling and some times he also behaves in _a':} ~

manner and taking these facts into; a,Ccoun_t',"to'wards'1o'ss

amenities of life, a sum of Rs.20,GO0

the claimant is entitled to Rs???'-,QOO/24-v.oi1 these' iWO.H(;QL;1I1tS. 2 i'

At the same time, the amount is onvitize» higher side tinder the
head of pain and sut'fe_i*i'ng »siarr_1e is reduced to
Rs.30,000/–. Thus, Aezchess head will be

Rs.34,500/–. Ei;[oweVe–r, [the_4_i.A_..co1'i1pensat1on Wlll be

Rs. 12,500 said 'a;:ficiia;i:it;'vv"i11"¢al}1y interest at 6%.

Appeal is hallowed. part.