High Court Karnataka High Court

Arun Natarajan Diwakar vs K Sathish on 2 June, 2008

Karnataka High Court
Arun Natarajan Diwakar vs K Sathish on 2 June, 2008
Author: Manjula Chellur K.N.Keshavanarayana
N THE I-HGH cwm or KARNATAKA.     ~ V

DATED THIS THE 2ND DAY or-' JUNE.  A ' %   L

PRESENT

THE HON'BLE ms. JUSTICE  , A 

THE HON'BLE MR. JUSTICE _;<.si§KEsHAvANAaAYA&4A
MISC. FiRST 
BETWEEN  _     

ARUN NNFARNM  if; E .

Si0.DiWAKAR    

AGED  N057, I CRO'SS~ _ 
v:vE'K;¢a§;:xsDAw.GA,§2-, 

JAIBHARATH   NOW AT wows.
GROUN_0FLOG3?. 

3  EAPPERS 

BANAS¥§fADl ROAD. BLORE--33  APPELLANT

 . (By Se':-:.;.  s nJAVA_I,_I_H& SR1. LAXMINARAYANA)

'Ia '  SAT_Hl$H§'S!O.K.MADHAVA RAG
'  SACHIN
4' CASHEW FACTORY
KULSHEKAR, MANC-}A§..ORE

E   5 : 'THE MA:~M£ER

 -MISORIENTAL INSURANCE C0.LTD..
LEO SHOPPING GEEK.
RESIDENCY ROAD CROSS.
BLORE-25  RESPONOENTS

A (W Sri : M SOWRIRAJU FOR R2)



'mas MFA is FILED ws 173(1) or w ACT AsA:.s~¢s3*.Té£E.  " 

JUDGMENT AND AWARD DATED: 21.1.2603 PASSED -. 

NO. 161098 ON THE FILE OF THE IX ADDL. JUDGE',-..ME_MBER, ' ~

MACT-7, coum' OF sum. muses. ..BANGALOR"£:g_"PARTl.Y  k

A1.LOWiNG THE CLAIM PETITION FOR  
SEEIQNG ENHANCEMENT OF    _ .  

This Misc. firs: appea! com[ing_Von    
KESHAVANARAYANA J, defivered t.~»g:saowing:_   

U°G¥EEI=.
The claimant in M.V.(f§.i\éI£DA.1"6.1£§§»V;V,¢f  tbs an of the IX
Addl. Judge and 4.§we;nbes§'  Small Causes.
Bangalore.     with the quantum
of  

2. meta . Vfiaécégimgsu filed ctaim pew' 'on in the Court

   for persona: mum smaimd by him
 id  um occurred on 3.12.1997. According to the

éaaittiagi iaiked a Maruti car from HERTZ Company on

A % . 3.12.9? m._'§o'$v$ Goa. Mangalore and back ea Banmiom and wise

    firoéeeding on NH 47 at about 2.30 pm. on 3.12.97 near

 M§n§<en"Town a passenger bus came fawn opposite' direacfim and

    mains! his car. as a result of this he sustained muitipie

 %  injuries on his head and came: parts. immediately be was shifted to

%/,



a private hospial in Bafltai and ihereafwr to Unity 3-batik 

at Marmicre in an ambulance where he was in-musgiti

7.12.97

so 9.12.97 and than he was mm to Banga!a{e.4V.Ev”fiéght..i§’v
Ir-k>sn1m-h%pim|- where he mm mm ‘ x V
him he sustained mumpae trauma of rlg_»¥1z’:…&%§*¢a’i*2:£_.: %paa:e;.s%%%a;us%{%’

screws were implmted to reduce.fi’:e__fraact£n”.¢{” .

was again admsued to me hospiml y9a: 1999 i§r égaays for
remove: of the impiants; n§M has spent
Rs.91,47?1- inwards medical’ at Rs.amo:- far
the air ticket. ca :§:<s p_as:s Compensatksn of

"

3. %ed by me tmuramce

– __:fi.f£_er ma; «ezzmmed Member at me wanna: awarded
Rs.1,%,006l- under vati-nus heads. Being

d:ssaasaod* said award. me mmw has mm»: this

V. _» V , The two main grounds mew by the Imyned counsei fer
V’ appellant during fimts ware um he mated aaarnbew of
“4”‘V.§$Tflmmlfmmamrmdmw mmme medical

axpendimreandatsonoawardtaasbmmadefotfuturelcwof

earning. In addition to this. ieamed counsel ”

amount of compensation awarded under other —
it is atso his contention that the Tribunf§to£igi~:?£_ to havo_”&y.faVrdxed

Rs.91.477l- towards medical expenses.

5. In this appeal, rwpondont’
heard the learned counsels ‘

6. The court below hag compensation
under different V. t

(a) sniury 9ain.éfié”S4’§§tin§ 0 Rs. 45,000-

(b) Medina! _ _ 0 0 66,000!-

(0) convefifanoe, food ‘am 4.000;.

(0) Lo:§gs’of.oatnirioAA<xiuting.treot:nent 20.0001.

t (0). of mwicai expensw 25,000!-

Rs.1 .60,000!—

us-unn-uunu—–um:——u

..t.hisVv’it is noficod that the Count betow has awarded some

towards future medical expenses. However, there is no

Vt aword for loss of future earning. Now the quesfion is as to

A V ” ‘whether the claimant is entifled for enhancement.

?. As noticed alrmdy. file Court below has

Rs.45,000i~» towards injury. pain and suffering. We _a.!.’;e_J” V.

considered view that having regard to me M

sustained by the claimant viz. fracture ofithe’ right esiboalvu slaving ”

regard to me avocafion of the claimant in; anteunt

awarded under the head injury. pain isiuat “proper

and there is no scope for enhancetnent; . -. _

8. The Coutt below towards

medical expenses; “««T..8lccoreling counsel, file total

amount R-5.91.477/.. However, the vial
Judge ace; verifying’ aie.e:aire.. bills produced. has noticed’
that adxiarscevv receiptslihaiée been included twice and those

Erefceipts ‘afe«tal_c_en into considerafion in the consolidated

bill,” “LJnde__r’c__i_rcumstances. the learned Judge has calculated

ll.ll’m.l ‘rnedicalisexpensw paid by the claimant at Rs.65.671i-

V -V and has Rs.66.000I-. We do not find any error committed

H K coal: below in this regard. Hence. it does not call for any

‘intetfefenoe by nus Court.

9. The Court miow has awarded a sum of Rs.4.000.!-

towards conveyance charges. it is the case of the claimant that he

came by air to Bangalore from Ma-ngalore for further irwhnerrt end

he has incurred an expense of Rs.5,925f- towards air.

However, the Court below has awarded only Rs.4,Gf.§b}é’ .

ground that this amount oovereci mree iioirets. FY3515? K ”

have been accompanied by an afiendarit. it is

proper to award the entire expeneee by

ticket. Therefore. we are inciinedVui’io:_'”ewardV”ReiS;fiOOI;’:§iowerds
conveyance expenses as .

10. The Coin’: oeme’onasL’o:awai;oeeii’a of Rs.20.000!-

towards Vloe”s”‘of.ue%irnin:Q According to the income
tax returns,’ tire claimant for the financial year

1997-98 the financiai year 1998-99 his

, Re.6’$§’.iG0{¢_,___The accident has occurred on 3.12.97. it

tiji-e,’VAbi:sievA.Vii2e’Tribunal has taken the monthly income of the

olairnent and awarded Rs.20,000I– for loss of income

V V’ . Having regard to me nature of injuries sustained.

treatment and the surgery he has undergone, it is just and

grant ioss of income during laid up period for six monfiis

ei:Rs.5.m/- p.m. Therefore. total loss of earning during five iaid

ex

up period works out to Rs.3i3,0mI- as against Rs.20,000l– awarded’

by the Tribunal.

11. The Tribunal has awarded a sumr.eas.2s.oc¢:. govmsogs d ”

loss of amenities and future media! exlpeneese ;’; T’?re_’evIdenu:’d off

the doctor indicates that the claim:rr;’t’~r;as ouffered~’d1e%

extent of 25% of the whole body. toiheivevidence on
record the claimant is a vehicies and
takes the tourists insuch yehéofeo tourist places.

Having regard on account of me
accident. ‘dfi?e’dfee.!.:’€?§e under’ A head loss of amenrae:s’ ‘
at Rs.25.oo0;. semi lower side. We are of are
considered are under this head should

– be to

k ‘ro2.ir~ea§v§ng regard to the fact that me claimant was in-patient’
and as he has also undergone a second

removal of imphms during this period. he must have

‘ expenditure for conveyanw. attendant charges, nourishing

V. em. However, the Court below has not awarded any amount

dd this hm. We are inclined to award a sum of Rs.20,000l-

under Eris had.

13. As noticed eartier. according to the learned

Court below has net awarded any amount K

expenditure for M replacement of he _

to the evidence of the doctor the mtient ‘V

repiacement but it is not the of
ciaimant is required to W5 *5*3’fl°£ fifid 3″?
ground ta grant sepafaté’ fat are
mphcemmnoffigmiégbiowébi-m}.::::: .

14. of earning has not
been by the ciaitmnt
himseif mat on woount of disabiiity
insurred by ism; of income during the subsequent

. _yaar.-;.’ the income tax reams that he
me mam. Under these circumsiancfi,

We. ta-award cos-r:%afion anw the head

M V L’ ééfning.

1%[%%e;csora:ng;y, the appeai ‘m exam in par: with com

..__”V”.”eaVléancing the compemam to m.1,97,9eae. as agasmt
k’ ” .r=as.1,se,eeez~ awarded by the Tribumi. The 2*’ madam being

theinsuraroffiueofimding isdir%”todeposit!.?ue

compensation amount together with intetest at 6% _

petrtton” tofl1edateofdeposIt’ wieninesghtweeks. ”

Other directions of the Tribunaf a rg c<§;1r":.:'imo§d…' :" ¥