High Court Karnataka High Court

N R Panchaksharappa vs The Commissioner Tumkur Urban … on 20 November, 2008

Karnataka High Court
N R Panchaksharappa vs The Commissioner Tumkur Urban … on 20 November, 2008
Author: Huluvadi G.Ramesh
IN 'rm: mm; COURT me' KARNA'FAlriij;,
" ?g.§iI} kur.

*  General Insurance Comp%n_v.

Motor Vehicie Divisien,
Government of Ka.r:*za1:ai<:a,
Bangaiore. ...RESP()NI)EN'I'S

(By Sri.P.S.Manjunath, Adv. for Rd ')
W. arms



This M.F.A, N0.5635fG6 is flied under Secti<a$f1:"««§'ff"3v{'.1 _) sf
MV Act against the judgment and award dated}? E. ,_'{3'«<-'£1' passed
in MVC N0.491:'9§ on the fiie Of the Aiifil, AACi3?%} : ;§:-ldge

{Sr.})n..), MACT, '?umkur, partly aiinwing_thii4£:§3iV::i.:p¢ti:i0z': _£}:)i": 

compensation and making exihamzeinent of c¢';fi§'p§;';<sa?{i{::3.  
IN §.'viE'A N().5496/G6:

BE'l'WEEz\5:

The Director, V_ ' , _' V 

Karnataka Govt. Insii1'ai1ce'}T)e;%ia{rtfn£:31Ipg  _

(Motor Vehicles Divi$_iQ'n)3  ' ' "  '
G0vem:nent_::i'Karmataka,~:: _  -  '
B3ngai0r6§'5fi§i}{}V§. V.        ...APPEI,,I,A.N'T
(By sfi@3angaL:;;e§h P§;§i~iA;s};§;%  

1.

._SE(:z Reva’1’1:1a;’- X
Aged azb'<:ru.t«56 years,

" Rasiéiag at Svéitigafinahalli,

-‘$31133′-3i’ Tfihik,

” %% v.’f’;m1is:33′;’.Distfict-5722.16.

Cnmmésgiezzer?

.. Tigmkur Deveiapment Authority,
Tumkur-572101 . SP()?\”I)EN’I’S

kk (By Sri.N.Srinivas3 Adv’ for R-I,

Sri.P.S.Manjunat%1, Adv. fer R’2)

4′-‘*1?

This M.F.A. N(*:.5496!06 is flied under Section 173(1) sf
MV Act agairist the judgment and award dated 19.} 1.04 passed

in MVC N{).4§¥.:’95 on the £313 of the Add}. Ci*.?’§–3> Judge
(Sr.D;}.}, MACT? Tumkur, partly allcmzing the c§ai1’13vVp§:ti<t§3;1 for
comyensatiotm.

These M.F.As. earning on for ad212§$siéi:1.t}i§S

Caurt delivered the f0liowing:-

.1 D G

These twa agzgeais have .§)_V1*et”.e”:i”r’c:.VfAlj_:’vi;$gai19:fIs;t the awaré
paszsad by the Aééi. cg;;;:;1;agx;’% ; and MACT, Tmnkur
in MVC NQ.€–iA1. 9?_’95 by gram kk:%9;g: :[.o4 Cme filed by tbs
claimant’ azzather by the Static:

c£’:aE’i%.’:’rM1éiiz1Tg c¢1r:r;f§é’;é»sa£ie:3 awarded as excessive.

12′ AAma*1ttcr ‘is.:taken up for dispnsai at the stage of

V ” « Véédmiéféiuh “itself.

claim petition was filed under Sectim 166 0f the

.A claiming ccxmpensation of Rs.3,S0,0(}flz’-.

4. Accgrding to the claimant, can I}.li.94 when he was

gning in Chaim” fiom Siaganahaiii on his bicycle on the Eefi szide

6l;b/

of the mad an Hoskcrc-Chc¥:,:r mad, a jeep b$ai’i£§jgi’»NL>.CRT
1535 dfivcn by its driver earns in a rash and §}.§giiigi€}i1iF.ffifiililflf

and dasheé tea the alainiarit, due ta whic}1,_.i¥e ‘and

szistained rnuitipic injuries and the c§:cl_t:~ «da:ii’agedi”.-.._

The ciaimant wars shifted to Crizzicrai IjicgpitaligTV:.iz%2–§;im9.’ i§1Ié:’u’as___

inpatient for nearijfitwc n2:0n’fiii’s-_i.£:…A freizi’ ‘11,1_.I’i.94 to 6.1.95.
According to him, iiii ftdrviiipeiiitidicai checkup and he

once agai_n~g;0’_E_ m_iSii’gidV11ar”f}1fi Medical Celiegc &

Hospitéili imfj’.–.. has taken treatment as

in:§ziti§éfii.A.i.{5. -0 he had sizsmiried about 10

fraiéiures wizifih ia:é”&;éiCt1.i’res to the rib bases am} aim 1:0 two

bantfzs oi?ith,ieAri’gi§1t}iég.iiC1ajming that he is doing agriciiifure ané

:i21.i£3in__<=:ss aiiiiiiiéaming Rs.2_,5*3{}f- per manth fiied the ciaim

claim petition wag ffifiififfid by the owner and as;

,.,,,,.wc}§:ziSv lfiy the insurer. But, however, the matter was contested

" the Insurer denying the accident and suffetrance af injuries.

The Tribunal having aiaiseé two isgues fer consideration, after

enquiry, awarded a sum {if Rs-2u,4-4u,920,:'1- with 6% interest pa.

from the date of petition till depesit. Being not satisfied with

the said amaimt, the claimant has some up in apmai in
M.F.A.N0.S635§06. Cémtcnding that the :4:-r,)Vz9x'1;4,j'w_:"v::33V1_:~;ati(;2*:
awarded is exnrbitazzt the State has 33:-m ffiad :14-¥%E;':Q6

chailengéng the award, ._

5. Heard the C<2unsr:3Tf{$r._the re:¢;ieetiV'é5V:';§a£tf{ie.s:VV

6. So far as 11¢-g:lVjg\f:An*i%c thv’:A:-A fributaal having
taken note {:sf.t}1c efiiééfifxifig the HR, medicai
6’V§d6T1(Ia:_{<'$._,~w reiamé decuments has
npinsgi, the negligencze on the par': sf
;qzi:3stinn. In 30 Ear as awarding cf

cempezmatisésrz is €:kjhC¢i;ned5 as per the wound certificate. the

.,':j.j{fiEai'If§a;3t sa§dV'"t{_sv-ha-we sustained a segmentai fracture of both the

V VA leg, fracture of right scaptlla, fiactnre of S31 ta 9%'

A side and aim fracture (pf right clavicle and othtzr

j infizzfiés. Nothing that the claimant has sustained injuries in the

iccident and he was treatcci for nearijsz twa months, £1": has

awarded a sum {if Rs.50._GO0f- inwards injuries suffered and

2:

pain and sufférings e1z<:ieav0ured. The acciéimlt is {sf the year

1995i. Having mated smnzrai dflctimernts praydncedjtha Tribmiai

has awarded :1 323222 of ¥3s.:;”9¢;:1se::.

On them two headg, fiat: claimant hag V:1Tw$:.1f(:iesif

According in the cia§:nant, ilcgvwas::$.ge{f_Tai%~{)xx»t.: iii;

time Gfaccidmfi and wasV.ea§*ning”£?._s.’i’Si}gO{}{‘?#« gxér a{;¥2£i’s.:1 i’%i)ni

agficuiture and Rs.}{},f}00s'{vL4L’i%’§§m_hus§3ie3§Ta}1d ;€3;T§€E.t he is; ciaiaiizg

the busin¢:::.:%_::’f’.are§caz1:n;i;’V.A:a31a;§g.é}:.w. _s;:}c£,:rzi1t and czthz.-tr amps. The

‘Yfibu£i%.i sf’ iha céaimaat at Rsxif».0{){i.5-

pjtéf the’.1§:Vi}Vtipiier 0f 13 and 3330 imténg that

hc }3a,s”s;1t’t3er_é.:’c1.;$é:f1§éami’:2:t disa’oéi;’1:y ta the rigfii I{)w€r iimb m

5i’}1f3_C){t€Ii’£,VfZ?f'{5{§;§i’ izés awarded a sum of Rs;.93..5?inc0mc_ Even accardizig t0 the pieadimgs? the

inc{§’m;§: ciaimant was Rs.2508:’»- per manth and as per the

ev«iV€i£:1;c3é of the Duster fihe éisabéiity is to fheaxtent 917 1 ‘J53 ta

‘A ‘_ tiié vfivizcyie bmdy. As againsi the mid pieaciingg the Tribunal has

‘ ‘i:ake:2 the izzceme czfthe claimant at Rs..4_.(}€}{3!– par mejmtiz and

has awarded a sum of Rs.93,5G0:’~ which is an the izigher side,

Henciz, by taking the digabiléty at 10% and the m(mt§”;§}: im:m”ne

JP,

at Rs.25(}{)f- per mmzih by adopting the nmltipéiei” 0%’ E3 the
ciaimant wgaiid be enéitled ta Rs.39,G(}(}z’- tzawards i0s§T0.f” future:

eamixzg. Hence, the amount awarded is g’i”aé1fu.:;;§dj’ ,_f1′!’-73?}!

Rs.93,6{}Gf- tn Rs.39,()O{)z’–. ()2; the a.mc=évii’té¢a””.._

the c§ai223az21:has been awarded Ra} San1e”—-

is enhanced by another _v suffered 8
fractures. Towards .: :€f’i(}d sf
treatment aadjrszst :V~:a .(3:2t?1s: he has been
awarded ” §§aa”vvV’iaca>ma at R3.4.{){}0f-.
Rs.2.5{)Of- per month the

saziziaisf red’uc§éd’.”ta%V According in the ciainxant, he

has_vunc§éi=gQae V:i”$gt>11A£sv_;;ii’a?ting. Although, no bills are pmduced

regard, Ré;9;OOO?- wmsld be awarded tawards the same.

total compcnsatian awarded cat” Rs.2,44,920:”-

‘after_v’da;d’u¢ting 39,6005» thf; claimant would be emiflcd to

.. _’Rs:Z,V{;5,320f- which is reatzded caf £0 Rs.2,(}6,()O{?£4– tngether

“with interest 6% per annum farm: the éafie {if petition til}

2 a«
deposit”

7, Accotciiagiy’, apfseai filed by the s!a.émaz’:jf’i:€ é:§.i§mis;sed
and the appeal fi§-ad by the Insurance C0133p£:fi:§fs'{}:iV?f€%fii¥§_¢’!}f”ii;

.’-flowed in par?

Bkp.