High Court Karnataka High Court

Sri Prabhuraj S S/O Sharanappa vs M/S The United India Insurance Co … on 3 September, 2009

Karnataka High Court
Sri Prabhuraj S S/O Sharanappa vs M/S The United India Insurance Co … on 3 September, 2009
Author: N.Ananda
1 MI{7'A.66O9/08(MV}

IN THE HIGH COURT OF KARNATAKA AT EANOALORE
DATED THIS THE OSRD DAY OF SEPTEMBER 2OQ:S[}._ _
BEFORE  V

THE HONBLE MR. JUS'I'I_CAE_N.   '-

MISCELLANEOUS FIRST AH-EAL A:o...é5669.'/2:508"   A

BETWEEN

. SR1. PRABHURAJ. S. S/O. 'SHARANAPRA, 3
AGED ABOUT 27:*Y.EARS;"" -    
R/ATNO.87,7'I'H   . " '
TIH CROSS, R.P.c. L.A'&'OUfi',;'
VIJAYANAGAR II S."EA(3--E_,' ._ 
040%  

3 .. ._ 1 A A  _..APPELLANT

(Ey Sri. T. N;"V';SWAJ§A'1*::EAi'AOVi}  '
AND  ....  % V '

1. Mgis.=UN1TE::)'-~1N91AAV1NSURANcE CO. LTD.,

BY 'i'1fS' BRANCH A MANAGER,
BRANCH OF1~'ICE',: "1-A16.
AJWALAMUKI~IE"CO-MPLEX,

. «1SIDDA1AH ROAD

- BANGALORE-560 002.

   "   RAO,

. '1...O/O..'i"=*ILv;:ON ELECTRONIC PVT. LTD,
'  NO,.237f-JA, 5, K.I.A.D.B. INDUSTRIAL AREA.
" 3% PHASE, BOMMASANDRA,
HQSUR ROAD, BANGALORE.
  RESPONDENTS

:  (Sysfi. B. A.  SHNA ADVOCATE FOR R1)



2 MFA.6609/08(MV)

THIS IS AN APPEAL FILED U/S 173(1) OF  ACT
AGAINST THE JUDGMENT AND AWARD DATED: 18.2.2008
PASSED IN MVC NO. 3182/2007 ON THE FILE OF
ADDL. JUDGE, COURT OF SMALL CAUSES,;"'IvIEMI3ER,'=
MACT, METROPOLITIAN AREA, BANGALORE (S.CCI%I;J\:I(3,"10}T,'I " » 
PARTLY ALLOWING THE CLAIM pAETI*I*IjON«_ «FOR v '
COMPENSATION AND SEEKING  I:III~gIANCE.M'EI*IT' - 30$:
COMPENSATION.       

THIS IS AN APPEAL CIOMINEQ'-ON EOILAEMVIISION 
THIS BAY, THE COURT DELIVERED THE-FOLLOWING:

The mattef' is listed  'aI:i*:1_1iSV'siI;»rI. Lower Court
Records are,1*ef:'e1Ve.d.;;7_W'ithjd'Ie C'fiI1::".%V(":I1V1Z_ of learned Counsel for

partiesfithe   up' for final disposal.

V 2, 'I'I1e"cl_a1'n<1antA'i1as"filed this appeal for enhancement

"«..Of C'OIi1pI:nSatjon.  """ 

 ._  Uzgaveilhfieard the learned counsel for parties.

4.J.A'I.Th€ Claimant was aged about 26 years at the time

ddofpaeeident. He was a business partner in M/S. Havard



3 MFA.6609/08[MV)

Computer Services, Bangalore. He has shown his income as

Rs. 15,000/- per month.

5. As per the medical records and:  K V' 
summary. claimant had suffered fo:l1o§vi11g   V  V
(1) Fracture of Patellatleg  * . ~. " 

(ii) Haemothorasis  %  V  
ligament of z*1ght_k13ee joint  '

(iii) Abrastoii.  torlright elbow
joint am? other ;ir:1J'uIies;.u  .

The ciaimant was 'treatedttat  _I_iosp;taI.

6. Datfiiarded compensation of
~'_' i,1nd._er  headsc-

 VV [:1 '   and Rs.35,000/-
 % _ s:.;ffering_

(11)  "--1\/Iedical expenses Rs.30,000 /-

D'  {iti}~--. _ Conveyance and Rs.5,000/--
- '  _',.nourishment

 Loss of income during Rs.15,000/«-
" ' treatment

[v) Loss of amenities Rs. 10,000/-

TOTAL: Rs.95,000/-

 



4. MFA.6609/08(MV)

7. The ieamed counsel for claimant would submit» that
Tribunal has not awarded adequate compensati_en"'iindezf

different heads and it is on the lower side.

8. Apart from wound :e.ertifiea:te"ia.ai1.d"- disieehaiige

records, the claimant has not-prodiieed anyi.'di:'eur_I_1eri_1: 

he has not examined the doettnfl to pfowttithe severity of

injuries and nature ofi§.i_sfabi15'_ty ;,i1ffer_e.d"by him.

9. The  injuries stated by
the    ifiatiire of injuries and
€Vid€I1C€'"0f  'theopinion that compensation
awarded  tinder the head loss of amenities
and  laid up period is on the lower

 V'vI'I"ierefoV1'9e5,'~--i eonipensation of Rs.25,000/-- is awarded

~ i1nder.aVthAe«._1«'1"ead 'loss of amenities' and compensation of

" awarded under the head 'loss of earning

dUt'l:iI]g"~.V];'a.,ii:i'..V1lp period'. Thus, the claimant is entitled to total

it it V'  "co:<.i_ipeiisation of Rs.1,20,000/--.  1



5 MFAJSBOQ/08{MV)

10. In the result, I pass the foI10w1'ng:--

ORDER

The appeai is accepted in part. The impnigtied

is modified. Compensation of Rs:.’95,00Q_/Q.-.p aitlafdiediibythe

Tribunal is enhanced to Rs.1,20,CiO.Q/at’Mthi.inter.est

p.a. from the date of petition date of

payment and investment sha1i”‘befl:in’Vthe ratioevohred in the

impugned award. Parties to beaii’ :theirw_ofo.sts,

4″”-. A

Sd/we,
Judge