High Court Karnataka High Court

Kiran Kumar Kodi vs New India Assurance Co Ltd on 26 February, 2009

Karnataka High Court
Kiran Kumar Kodi vs New India Assurance Co Ltd on 26 February, 2009
Author: B.V.Nagarathna
"'-"If ,.'.-"V_~A'V'\' VI nnnlifllnnn rilurl Luulu Ur l\AKnlAEA1U-I HIGH GUURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH'

..1..

IN THE HIGH cmm GP' KARHATAILA M' BAHas..:§c::22E  

DATED THIS THE '26*** BAY cm FEBRUA§§;Y'{2;C§'{§I9'V4  

 

BETWEEN':-

KIRANKUMARKODI

510 K.8.NAVA.DA    
AGED ABOUT 28 _-- 
R;A*rm.1444, 13?, 
maapmamcx % _  A 
   '
snmauzptxnw T' - ,1;  
BAHc.a.LmE.:;:1. ._ %

-- I ...APPELum'r

(BY;   $121  v:._SI~:AsTR1, wv.,)

1.

1’3′-mm’ co. LTD.

R«:’:.£-1_=.i. Umryfifimnmn
. Anxmcfl. MI$3=_l’i3N mm

‘-.m::. ms mmvmammm mm L”I’IJ.,

_ ‘JFFICE, vim! KAR.NHi’AKA

CIRCUIT HOUSE RGAI}
DISTRICT –

‘V V …RE3PC3NI}ENT8

–run ‘urban: 7» air’:-n-r-I-a-I-nu:-3 1

In-“I 3-nxrvnl vi n-I-nu’:-|u-|l\.l-I I’li\FrI \.«\.lU’llI V!” l\l-IIIIVI-Ill-|l\.l| l’ll\ll’l DUUKI U!’ IKHKIWRIRKA HIGH UQUKT UF

-2-

THIS MFA FILED ms 1273(1) OF 1»s\,*llllac:r
gamer TI-E JUIDGMENT ANIJ A’WARD..~«~~.I3g%”IE¥D_”
3.5.5200? PASSED at MVC No.3394;20m ,
OF Tim ADDL. JUDGE, CGIJRT OF sMAIéL’.”gA1JV$Es,”‘ _
MEMBER, MACT-V, I~mI’R<}PQLrrAH ¢ L
BANGALORE, (scar-:.r:o.53 PAR?I'LY.,, Alznawmell 5
cum PE'I'ITIDH ma C(3IaIPENE':..I%.'I'If£)¥I mm 'E'aEf.I£I{;TlV1'§3"'–..

ENHANCEMENT 0? coxumtsagnafi,

THIS ma come on my
TI-IE coum DELIVERVEEQTHE

J U

This claimant
lfiafifmpiilnsation, being dis-
auatiafiafl. made' by MAUI', at

Ba11ge..1ore O6 d.ate~d:8.6.0'7.

' ..2A.–v.Th¢«v.Vlfelcvant facts of the case are that an

8.00 p.m., when the claim' ant

his Kir1etic*- Honda on Railway parallel
4' Bangalsre, at that time, a

'11' lorry bearing registration No.KA;:.25-6154 wafi

/'

nu-nun ruwn I-ilullllll vr nnnnninnn Hwin HOUR'! "Ur'li'Al(NATAl(A HIGH COURT OF KARNATAKA HIGH"!

=<I-II?-Inriu Iuwvlni TI nurlliliiilrnillfi"-I'II'lIII 'WT'

-3-

driven in a rash and negligent manner and
against the c1a.1man’ t, as a result, he fail
sustained injuries. He was shift-531

side hospital and afier first aid, ‘

Mallige Medical Centre for iiet’

patient and toek fellanw that

he sufiered permanent of the
injury sustaitlad in the

petiticm seelnrg’

8. On rewipt the
res-pon&nts “‘a,I1Vd S reapective .
wrtittcn Athe*««~~aven11cnta made in
the claim dismiasal ef the claim

above p1eadmgs’ , the

I; following 71381133 for its

the petitioner proves that, on
::j’QD.3.2006 at about 3.00 p.m., on

/”/’

…—- —–u— -v- cu-uuunvruu-III!’

_ 4 ..

Railway paralal % road,___

Subramanyanagar, Bangalore, he

with an accidcnt 8: sustained inj_v.iiiri¢Isu,._’._:”.j’
was due to aotzicmahle negfigeni;¢”iLri§ti::;{fi ‘
the part of driver (if A
Rmishafion H9.KA-25-;6s13.§ iéiw. ii” « . :7 A

-2. ‘Whether the peflficfier is
compensaficn?’ If sic; a;i%ii¢.ay mudh and

from whom? ‘

3- ‘
I’1’i$VWi:a.3ci the clajm’ ant

examiniiiami Dr. vrr. V-cnkatcsh –

PW-2; witfiiiaa as PW-3 and got marked

the respozidents did not let in

the basis of the material on

V tribtmal awarded compensation of
. +i)00/- with imcrcst at the rate of 6% p.a.
“the date of claim pctiticin till realisation. Not

satisfiizd with the said quantum of

9y»-

,~”ih¢

I “V! -A \g\-fivni Ur Iv-\IsIVlHIl-\l\l-I ruun LUUKE U!” KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH ‘

-5-

compensation, the claimant has preferred

appeal

5. I have heard 1ca.:’x1cd:=.__ ccuzzilscf Afcr “t’i2c

appellant.

6. It is eubmittcs:i:’_’.c_n ~–£.1’1c’ A
that the
& abrasions head injury,
fracture cf Vccnlplctc tear of
patellar ‘u the evidence of the

Doctor, ix;jurVi:Vcc5’4Vvfcru:§;’..’c’5g_rievcus in nature. That

wasaa.an~pancnt in Malligc Medical

to 24.3.06 and that can account
injuries, he was permanently
‘ the circumstances, the tribunal
have awarded compcncaticn on the head
ljificssi of future earning capacity” or in the altemativc

the head “disability”. In the instant case, no

fr

‘part c

..w.-y_-u:.ynanu vi nruuu-|u’II\l’| TIIIJI1 I.-\lUKI Ur IHKNRIHKA HIGH

-5-

oonlpensatien has been awarded on the said hgads

and therefcere, he requests this Court to ~

ccmpensation an the said heads.

7. Having regard to the

the counsel for the appe1Eé1m:h,V

arises far my cozxsicjzg-ra.b’c;11..VViis._ whetlfier the
judgment and await? ‘the tribunal

requires any :_’L;1tg§rferci 11c:#’§_:’V.«: –

;:I;s;%e§*i;a1«.(§:1H_V.é’ecord, it is evident

that mum ¢£:%;:–%i%%;sS,£jco/+ has been awarded by
* _ ‘
the tr-ibun”&I_’ on :.he%%ro;1ow~mg heads viz, ‘pain and

._gufi:e;tEZng§R§.50’,’Ci0Q,f«+, “less of amenities cf life –

fiuiedjcizza and attendant charges —

Rs.5Q,oo0_1%– k ‘loss af carning for the laid up

“-R’s.15,o9o/-,2 H/*

-unuu swan: vu nouns’:-nu-any-| nlwri 1.9!-uflunl I.lI”‘ nnnununnn I’!ll’l”‘I HUUKI UP IHKIVRIAKA HIGH CQURT OF I

-7-

-On perusal of the judgment
seen that far two injuries, the award 3
‘pain and suffering” in on the highattfsick-.._.:

though medical e::pense$”TV__v{:-ii V

proved, compensation. .. “’13. J%Rsi5o,kQDo;.
presumably because nafi has been
made on the of which
also does as such. As
far as “loss of incemc

during’ C€)1’1CCI’11Cd, though it

xhaa bggzx _v;:c2:;’.”1 i:¢:~;zv’1_§1’c=;-:.t”:I ‘.i;:3c1e appellant that he waa
Engixleer at Infosys and
F3s.25,(}G0/- p.m., the salary
is produced which is in respect of
there is I16 evidence on reward ta shcw
fifi account 91’ the injuries austainad in the
.u_4§;c*.H<v'.;.ident, there was no deductions or non~payment

V ofaa_1a.ry, even than the tribunal has awarded a. sum

/2"'

' """""' V' "-1-" 'H-'I-'H III!-7!"- -I-_-\.funI vr nnnnvnlnnn I'!l\Ji"I LUUIU Ur IKAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1

,3-

of Ra.15,000f- under the said head. As far as;
compensation on the head “loss of
capacity’ is concerned, a1thoug.h””the A

examined as PW-3 and he has

was whole body disability tile in
not award any {!{)II1]iZIa!’1;::34§137El’llif”§ii’:_ ‘iicad,
because cf the fact ircated the
appellant wan: Doctor
waa that reliance
could noi:.._ be irtiicience «of PW-3 as to

the disabfli{§*«…_aa3i§:a$:’é§1” Moreover, EVBII as

par Pii;§§i1,i?%ii:¢ f1;§§éitur¢«’Wa3 united and he could fold
iigfiifuld sit. In View of clear admisaion

of held that there was no ‘loss cf

— capacity” and thereby did net award
K ciiiitupensation on the aaid heads. Hcswwever,
note of the evidence of PW}. and PW-3-the

the tribunal awarded compensation Of

/9′

…-p- -uwwa-nu tn II:-urn-up-nu;-nu’.-g [1

-wII \,-_.-V-(‘Uni Ur nnnlvnlnnn rllllrl EAJUIII Ul’ IAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH ‘

-9-

Rs.70,00l3/- can the he-.ad “loss of amenities”
awarded total conzpsnsation sf
‘I’ak1ng’ in overall View of the matiéf;”I« V’

award of compaenaation on

aufiering’ i.:::., to an extent fin
the head of “lama of’ :« of
R.-$70,000/– are Aon reasons
have been ta why no
head “futune
earning the absence of any

material #1033 of income during

&——–aum af Rs.15,000j– hag been

the fact that the

– the head ‘pain and sufibring” and

. ‘ ‘–“1V~V”.xu”ag pf ainiénifies” are rather disprcaportionatc and a

%;§}¢m£%%ies.15,ooa;- has been awarded towards “losa
during treatment periacf” and censidaaring

nature of injuries suffered by the appellant, I

%/’4”

-s-an -“‘\g\-awn! ur nnawanannn ruurl L.UUI(i OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIG

_. 10-

find that the award made by the _t.rih_z_;na.§ Hdfiesfv a’1{:»f.:4_’ ‘V

call for any interference in thfa ”

For the, afar’-ssnaici reasons; fig ‘r’c,§¢:’tedf;