Karnataka High Court
Venkataramu @ Venkataramaiah vs New India Assurance Co Ltd on 23 October, 2010
IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THES THE 23rd DAY OF' oerosan at K
BEFORE tt'"tu
THE HON'BLE MR. ,;us,»r:cE
M.F.A.Nop..7_827/'»2oo9 ~ =
BETWEEN: A 3 '
Sri Venkataramu @
S/o Late Ramappa, ' 7
Aged about 40 years,__ _ __ as
R/ at C/O Muni'swarn'appa~,, _ ._
No.187/1, fin"
GoVindara}a;a,_aga:*;a,V
Banga1ore.;55C§:O4G.' ._ APPELLANT
(By Advocate}
A_N!;1=.
A 1.IvC(/s..NevvHin'd'ia Assurance Co., Ltd.,
._KIA,DB Complex, 1 Floor.
' ...HQSL1Io~.R,oad, Bommasandra,
Ba:*;ga,Iore--56O 099.
v_Rep,1=by its Manager.
,2_. Z 'vD«;fr.J.R.Krishna Roddy
S/0 late Ramaiah,
M/s Omkar Transport Corporation,
No.4/ 1 1-13, Rajarajeshwari
Weigh Bridge Compound,
Hosur main Road,
BangaIore--56O O27. RESPONDENTS
(By Sri M.P.Srikanth, Advocate for R1, R2--served and
unrepresented)
This M.F.A. is filed under Section 173(1) ofdt-he MV
Act against the judgment and award dated
passed in MVC No.3786/2008 on the
Additional Judge and Member, ll/lotor g
Tribunal, Bangalore (SCCH- '
claim petition for compensation '~ s'-eeliilng
enhancement of compensVati;on.g
This M.F.A. coming day, the
court delivered the fo'llo_*_oVing,:.§7'V::' T'
gs it before the Motor
Accident being aggrieved by the
judgmentnand awards' dated 29.06.2009 made in
filed this appeal, seeking
V' I =en?o.ai1vcem'crit' -of compensation.
'ilhev 'tirief facts of the case are as follows:
The claimant along with his minor son were
TA"-fplroceeding slowly and cautiously on Bangalore to
it "'"l\/Iysore Road on a bicycle on 17.04.2008, at about 7.00
p.m., to collect money from the customers regarding
vending of milk, near Rama Temple Arch, Ramanagara
/2?
Town. At that time, goods tempo bearing registration
No. KA--01-C--1089 came from Mysore by overt.a}:ing a
lorry in a rash and negligent
against the petitioner's bicycle- ~Due to ' ~
the petitioner and his minor
sustained grievous injurie_s:~~._% lrnmedia'tely,llV"'he was
shifted to Government Rar'nan'agara for
treatment. The son' to the same
hospital for, "accident, he has
sustainedllirij'u.'ries._ and he has spent
huge lutrleatrnent and sought for
compensaecn 5', oo;-ooa/-.
pursuanlclellto the notice issued by the Motor
Tribunal, the List respor1dent--Insurer
filed statement of objections. However, the 2nd
prespondient remained expaxte. The 1st respondent in the
-,,vob._jeAction statement denied the averrnent made in the
V.._..staten1ent. However, admitted that the said goods
vehicle was covered by Insurance. The 13' respondent
alleged that due to the rash and negligent riding of the
A
bicycle, accident has taken place while snddenly
crossing the road. It is also contended;'~tlfi'at*«_the
compensation claimed by the claimant is_.AexcessiVe
the petitioner has to prove the.;disa4bili:ty"an*d; ' in "
dismissal of the appeal as against :7'
4. On the basis of the pleadingsllof parties, the
Motor Accident 'i7'_rib-f.Jnal_'»t"r'amed the following
issues. '
I. proves that he has
.... _T"s_t1stained_':injt,rrie~s....i;i a MVA that was taken
Vplaeevf'on"-._l7._¢i.2008, at about 7.00 p.m.,
" ypBangalore'%'-My*s'ore Road, near Rama Temple
Ranianagara Town due to user of
Goodst....Carrier Tempo bearing No.KA--Ol--C--
being driven by its driver in an
'5s"Q't'ionab1e negligence?
a ll, Whether the petitioner is entitled for the
it compensation as prayed for? If so, against
whom'?
HI. What order and award?
A"
5. The petitioner in order to prove his case examined
himself as P.W.l and got marked documents,
to Ex.P.16. The Doctor who has
examined as PW.2. However, the._respondents liave not ' .
examined any witnesses. The of"-the_ins§j'ran*c.e
Policy marked as Ex.R.1 ofl'th'e'parties;" V
6. On the basis of parties and
also documents:-_ produced by the
ciainiarlt; tillairns Tribunal is of the
'the"~r:ashllafldfnegligent driving of the
has taken place. The police
have_regis'tered_a case" against driver of the said vehicle
voffences punishable under Sections 279 and 337
Section 187 of MV Act. The report of
tl1§ 1\/I;otr'):r:'.."\fll.ehicle Inspector and sketch clearly shows
that accident has taken place due to the rash and
T' negligent driving.
7. With regard to quantum of compensation is
concerned, though the claimant contend that he was
/$«
6
earning €12,000/-- per month by milk vending
business. In support of the same, no document has
been produced. In the absence of the .'
Accident Claims Tribunal taking into the
income of ?.lOO/-- per day and 7
?.36,000/- has awarded compensation. A .' by 1
8. The P.W.2 depose'd«..1;_h.,a"t.yhe has treated the
claimant and i.ssuedA.wo.und Ex.P.4. As per
the wound: at _the claimant has
sustained foilotyiin inj
I] 'injury to the right knee
it ll} Fracture, of 591 and 6"' ribs on right side
A A * -. .,:_IlI] *,?"Abrasion over right leg
at Eibrasion over the face
it Doctor has opined that, injuries No. 1 and 2 are of
grievous in nature. The doctor has opined that there is a
permanent disability of 25% in right lower limb and
permanent disability to the whole body is 9%. The
Tribunal taking into consideration the opinion
&~
expressed by the doctor considered the permanent
disability at 5% and awarded compen_sati'on-~.Vv at
?.1,05,200/- i.e., 325,200/W towards losisdd4'ot3j'fidit"e.reVy
income, ?.2(),00O/- towards, pain *4 ' 5
€50,000/~ towards medical
charges and (10,000/-- loss "medical V
expenses with interest at _6%-..per"'annurn"from the date
of petition till the date of aggrieved by
the judgmentarid Motor Accident
Claims preferred the present
9. _ _ Srid4B.If:{eshavamVtirthy, Advocate appearing for the
contendthat the judgment and award passed
'byuthe»-..ll/iotor_1..Accident Claims Tribunal is contrary to
law. the doctor in his evidence has deposed
that the permanent disability is at 9% to the whole
but the Tribunal has taken the disability at 5%
= awarded compensation, which is contrary to law.
Further, the claimant contended that he was a milk
Vendor by profession and was earning 312,000/-- per
Aw
month, but the Tribunal has taken into consideration
3100/ ~ per day and awarded compensation,vw.vif}f1:ic~h is
very meager and sought for enh_ancemen=t
compensation.
10. On the other hand;._ti}.ri M;p,si--:i;ant1§[,"iAavocate~'
appearing for the _.i§i responxcleii.t. contends} that the
compensation aw3.rded__' it Accident Claims
Tribunal is Taking into
of the claimant, the
Tribunal tcofii'pvensation, which is in
accordance' sought for dismissal of the
app6a1«
he gone through the arguments
addressed' the parties and perused the oral and
Apdocutmc-intary evidence let in by the parties. The fact is"
Q' --..pn-otiin dispute that the claimant sustained injuries on
V» ...----i7.0-4.2008 at about 7.00 p.m., near Rama Temple
Arch, Ramanagara Town. Due to the accident, he has
sustained injuries as referred above. He was admitted
/5»
to the Government Hospital, Ramanagara. taken
treatment. He has stated that he had spent
?.50,000/- towards medicai expenditure. by
of the charge sheet filed before they " ' ;
motor vehicle inspector and
accident has taken p1aceV»dt:1'e~._to V
driving of the said goods terfl]3i3_}"
12. With compensation is
concerned; claims Tribunal taking
into:c'o"Iisiderati3on ?.100/- per day and"
pemnanent Vdisab'il1ty'».E'3% has awarded compensation.
ACCO.1?dir1§" if' ihi'mt°.th'e" award of the Motor Accident
, to the report of the doctor.
iiiihie report has opined that the disability is
beiiiiig Tribunal has taken the disability at only
"which is contraiy to the opinion expressed by the
Vhtt-,,Vdoc.tor. Further, even a daily Wager also earns 3.100/w
e. .._..per day. in the instant case, the ciaimant is a rniik
vendor by profession and he was depositing the money
to the Bank. He has produced Ex.P.5---Certified Copy of
Ab
10
the Bank Challan. Hence, the income of the claimant at
$100/-- per day as considered by the Tribur1jali:.is:"Very
meager. Hence, his income has to be takaen "
per day and monthly incoineiofi
income of €45,000/~. Since, 'of
is 9%, taking into consi€l:e'I'ation the
claimant is entitled my thei"co.m:;ie11.sation"o1""%.56,700/~
with regard to the The Tribunai
has -- towards pain
and suffe:ring';'* expenses and
expenditure. I am
not with the other heads of
compensation.=..i~Ience';: the claimant is entitle for the
eomfae-r1.sa'tion §fr;'i,3s,7oo/- as against '£ the following:
ORDER
The appeal is allowed in part. The claimant is
entitle for the compensation of 11,36,700/– as against
€105,200/~ awarded by the Motor Accident Claims
Av
.1 I
Tribunal. The claimant is entitled for the interest at 6%
PA from the date of the ciaim petition till rea1i.s’at’i0_tI.–
The 1st Resp0ndent–Ir1suran(:e..__Cgrnpany
directed to deposit the enharieed:_:eOmpeiisatior1~..eeitfiafriin ‘
the period of eight weeksefijom “datesv»(ifVV’re_eei1§;t “Of
copy of this order.
V Judge PB