IN THE HIGH COGRT 05' KAR;\EA'I'AKA Afr BANGALORE % k DATED THIS THE 19"' DAY OF N0\r'E?s::i:B1?::i§'.9.§?§i§fE':§'_"*" ~ . BEFORE " THE HONBLE MR. JUSTICE
MISCELLANEOUS F’IRS9I’:§.PPE$L 3m.’?7ik7 j()i<;@0s k
BE"l'WEE?i:
Sri.M.Nagaraja._V I I szo Madagcs.vd.«z;TA % & Aged abdut % % Rfat 1§1p,36;~ :Qa;d':::n_,"~ * 6&1 F'hase,"3;P».Nag?;r, _ _ Bangaiore. V ' - ...APPELLANT (By %%%%% V National insurance Cf). Ltd., " B}'«ii:S.Ivi§flager, Nafifiiafiara Bank, Maraihalualii, 'Bangalore. 3 " Sri,S'Krishr1a, S50 Saiapszryappa, Aged abttmt 36 years, Cable Gperatot, Bhavani Road, Electrenic City,
Hebbagodi, Banfiflre. …RES?0NDE’:’-ETS
(By Sri.IVI.S..Sriram, Adv. for R-1)
7E**
This M.F.A. is {Red under Section ‘Ac.-_t
against the juégment and award dated 29._i*i’;95f it;
No.3764i02 an the file of the £V”Aéd¥,_ Iudge; ‘C«ej1:Vrt’-:5? S3131}
Causes: Member, MAUI’, 1\/I1¢trc§pcd:itai;._ Af<~:a," ::'Ba'fl;;_a}ore"'~. –:
(sc:c:H.No.6}, panxy a1T1.¢wingk% the €l#;1iJ_{3} * petiiiim "–for
compensation and seeking frxzisgncement ¢a;:3§§en–s3.t%on. '
This M.F.A. QQmingV.-Ga."§(3f–»finai'hearingiithis day, the
Court deiivered t¥1e'fQ i'§Qwi'ng:;~, ~
3 15;) (xvi
"" is' fii'aim;ant being not satisfied with {he
a*.=§%11f(i" Smaii Causes Court N{).VI,
Banga'1§§re,_V'in_E3z§;£i'f'°§§io.376-4502 dated 29-11.05 séeking fer
V-':?._'én1s,zjancemcnt'V df""¢ompcn$ation aad also challenging the
'VSafifiilifigvuqfvffisponsébiiity an the cmmer ef the vahidc instead ef
__the_ insgiief.
2. Ascozding to the claimant, 0:; 4§5.S.G2 when the
claimant was *£1’ave].Ii11g in a Toyota Qtzaiis bearing NQKAOS
MC 7367 an N}-1.43, Baszgalere Kiirfigai Road near
v[/cw
Ranganafhanagar viflage due to the rash and negEigeé1:ii{‘»:;iz*ix,§éz;g
afthe érivar ofthe said Vehicle in a high speed
the milestone an the mad side, d1_1qta €hc.*i2¥2;:2é§%;:t,b ‘i;§aé§iia:1tii’~–.
sustaineé injuries and immeéiafeiy1ie«Wa9£;._shifi3d :fe.&Sa:1jayi”‘
Gandhi Hospitai far treaiisiiiiéiiiig.» …1r;–i1s iispviit
Rs.50,00{}:’– i0wa¥dS…V.1§16di§Hii:»ii_§3X;’§’fiI}Se§ ii ‘aiad suffered
disability me ciaim The owner and fiic
insurer of matter. Based on the
pleading; by the Tzsbunai. iieiding
tmgiigence cm the part of the
d1*ivé;._ {ifthedééiiielfi’–i_ii”vzgiiestion, the Tribunal has awarded a
3 4.§¢dn:pentsiafiQj::§7(ii’ R§.6’i__€){}0x’- by exenerating the liability an the
i = .. _ Ifi§u%a;;§§e..company and fixing the liabiliiy on the mxmer 1:0 pay
ithiii this appeal.
3. Heard.
4. it is 61:: subniissimi of the ieameé Counsc} far the
appellant that fine ciaimant has not been suitably awarded on 3.1}
W
the heads. As per time: evidence (if tha Doctor he hag sufibreé
disability 1:0 {ha extent of 2E}%=te the M31 upper the
claimant was travefling in {he velxiele far find
the said iéabiiity is severed «?nS:ura::’2s§§” ::o17;i}:ré1n§:;. ilk;
Tribunal has erroneousiy fixed th”e..§Ai%:*:bi}ify Q§§”.;’*:1’§£: <itaé11saé*"§n';-éfifixad
of fixing on the Insurazzce Ciazfifxany Aésfiffiifagigg sought far it?)
aikaw the appeal.
5._V tigefi Iefirfiééi’ “{3m’1nseI appearing far the
§n:§n1an§§é”Lf:;§;fii?;j;any’–fias si§b1*nitté;d that the Tribunal is justificd
in:V§3_1;3sf:)’_Ix;*ingVV1}V§V€:L.Qnihe ins13r3,n.:;:.c company and fixing
Q11 ihe ew?t13;.V Tim “claimant was mveliing in the vehicie as
ihiaféi afiid’h’i’3’fisk is 110*: covered under the policy and the
by the Tribuna} eannot be fimnd téuit with.
A sought fiat dismissal ofthe appeal
6. 133 {ha light of the arguments aévanced, iet me
\.2
consider:
(5) Whether the Tribizzzal is justified in fixing the
liability an the owner although ifhr;i”e_ is an
insurance ccavefagc’?
(ii) Whether the c§.ai:z2an’t is eniitlnnciflfizir ‘c:ii:a,22{{ern$§:§”.._
ofcnmpensatieyn’?
7- As per the material _¢;§*’i€lf;:1:g§ 01i’:”a¢(§l”d aiad the wound
certificate pr06aced,”‘t%ié; .clm_rri{a1::tll .$t:s3t_ai11ec¥ fracture of left
radius. The 4’flri§:vuna:l”lilalVs’V;a “tall; Rs.3O,0{}0f3~ towards
palm arid”»l,5suffE§ijié2g$}’«..’l_’ On. lllllfl head of canvcyance 322$
zzoufiahfiagnt R.S;«;3’awardcd and R2”-;.259O0(}/L is: awarded
tglwards loss bf futrare amenities in litls. Hewever, rewards
ll “expenses cal}: a meager amaunt of Rs.2,{}()0;’- is
al;’d’V.fhe claimant weulci be entitled far enhancement of
on that heaci. There is said to be disability {If 26% in
AA ‘*~t}j2el”lefi upper limb. Although nothing hag been stated :32”
liemonstrated as to what is the éisability to tbs whale lmdy, it
may be {:2 the ex§ent of 2—-3% and 3 luimjpsum award of
Rs.l2?000f- would be appregriatc ix; this regard. The claimant
0443″‘
thus, wmzid be entiiiesé far cnhanitrstmeilt of con:upé.;§saf£i:}:1 {If
Rs.lS,(K30f- ovezr and above what has a}read§”‘%颒n.,l:gixyfiidsd
with 6% interest per annum the:Féiaaii’_at;’ *fietiVti:iaIi “‘i§.ll”‘-.V
deposit.
8. 80 fat as vtiag {ii2:;’ce1;f1éd?v-«:xn.¥>erusa¥ of the
policy conditions it i;’§éy*i11 t§?:4a*:”£V.i:t i4%:§:’:Vz§xLv:.¢{$fii;;j;”chensive policy and
the ziahixgg-%~;g%kshwa§ %§j:?¥%iira;té%’? 3,3 an the date of the
acside:”i’i::V’V’ig§¥:’s~’fi.=.”‘ of insuemce and it is the
was trave§}in.g far dcamcstic
purpose’. % In’ £} x37t. vée’W._¢i’f«’£he mattctr it fig neither fer reward R01″
hifing. I313 “‘i’ri$ii::2;§ having noted the contcntian ef the
‘A « sfiheuid have fixed the liability on ths Insuircr as it is 3
“..__ce§i1;ii_ehc’:i;Si’*§’c poiicy covering the persons travefiizzg in the
‘.4″‘ve§1§:::.le’ from ewner. It is aisso neat the case of the
AA ‘ ..Insti:’ance corzipany that the vehicle is used for racing er on hire
Wbasis. Hanna, while moclifyizzg the award passed by the
Tribunal in fafieiziiag the liabiiity an the owncr and by fastefimg
the iéabiiity cf the entire comprensation amount on the Insurer
i.e., Insurance ccimpanjg; it is oydarcd that the ::!aiman’; is
cntitied for aneiher R§;.15_,€){)0:”- over and abovs ‘T’,_§%fh.at has
already been awarded with 6% interest fmrn t}2_é.:”¥:i’at’s’_’af gfi-s;:tité:);1
iii} éapesit. The Insurance Comgjgmy 3i:3;}’i”d§fr3$i’t::th¢
campensation ammmt wiihin t:¥;’;jee :1311m 1§h~3._i?r€$i:2 ‘t}jje..__;i’:;f:;: 0f ‘~. -‘
receipt efthe copy Gfthig
9. Accczrdingiyi’ ‘afifwéi. part.
Sd/-=
Iudge