Rajasthan High Court – Jodhpur
Bhanwer Lal vs Gujarat State Road Transport Cor. … on 6 August, 2009
1/3
S.B.CIVIL MISC. APPEAL NO.402/1997
(Bhanwar Lal vs. G.S.R.T.C. Ahmedabad & Ors.)
DATE OF ORDER : 6/8/2009
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Lalit Vyas, for the appellant.
By this appeal, the claimant appellant has prayed for
enhancement of compensation for the loss on account of injuries
caused to him in an accident which took place on 3/6/1989 on
account of collision between Bus No.GQI 8936 and truck no.DEL
2990. In the said accident the injured appellant suffered fracture in
both his legs and according to learned counsel for the appellant he
had to remain hospitalised for 19 days at Ahmedabad and spent
Rs.31660/- on account of medical expenses and treatment.
Learned Tribunal has found that at the time of accident the age
of injured was 55 years and he was working as tailor and the
Tribunal treating the period of treatment as six months had allowed
compensation under different heads including the complete medical
expenses awarded total compensation of Rs.90,000/- including
consolidated interest of Rs.13,000/-. The findings on issue no.2 at
2/3
page 3-4 of the award have been perused by this Court.
Learned counsel for the appellant claimant submits that injured
has suffered 20% disability, therefore, the compensation awarded by
the learned Tribunal is on the lower side and same deserves to be
enhanced. He also submits that instead of consolidated interest,
interest @ 12% ought to have been awarded by the learned Tribunal.
Having heard learned counsel and upon perusal of the
impugned award, this Court is satisfied that the learned Tribunal has
already awarded, rather liberally, sufficient compensation for the
injuries in question while allowing complete medical expenses
incurred by the claimant Rs.31,660/- rounded off to Rs.32,000/-.
Learned Tribunal has also allowed Rs.2000/- for incidental travelling
and Rs.30,000/- for the loss of income on account of said disability,
which ofcourse was temporary, and further sum of Rs.10,000/-
towards mental harassment and agony. Learned Tribunal has also
awarded consolidated interest of Rs.13,000/- on account of delay in
proceedings caused due to non-production of evidence by the non-
applicant and thus, total compensation of Rs.90,000/- has been
awarded by the learned Tribunal.
3/3
This Court finds no ground to hold that the interest could be
allowed only at a particular rate and not in the form of consolidated
interest and ultimately it is just and fair compensation which could be
awarded by the learned Tribunal in such cases.
Looking to the nature of injuries, medical treatment and the
period of disability, this Court is satisfied that the learned Tribunal
has awarded sufficient compensation by the impugned award and it
does not require further enhancement.
This appeal for enhancement is, therefore, found to be devoid
of merit and same is accordingly dismissed. Copy of this order be sent
to opposite side.
(DR.VINEET KOTHARI), J.
item no.8
baweja/-