High Court Karnataka High Court

K.Chandrashekar S/O Kalaiah vs M/S United India Insurance Co Ltd on 22 July, 2009

Karnataka High Court
K.Chandrashekar S/O Kalaiah vs M/S United India Insurance Co Ltd on 22 July, 2009
Author: N.K.Patil And H.Billappa


Q
3
$3.’?

3

Q
E
E
E
ishs
§
§
3
3
Q
x
Q
3
E
g
E
E
San
§
§
3
5
3
g
E
2
i
X
E
x
E
E

§
§
3
1?

2

3
E
3
§

WWW 3i..éW§.Wi¥ WW §”a.§%%NM§M?§.é’%. WEWW fimflfi-%M*.§fflE WW ?§”$M$r’=§=%..€

IN THE HIGH COURT ox KARHATRKA AT nmganom
EATED mus ‘rag 22*’ my :32 JULY 2V.;:}n_ 9T._V%
PRESENT ‘ _
‘rum zsownm m…:rUs’1:1cE A’
THE E-IOWBLE rm.grtisizmzzz ;éi.’4i:e.:i%x;:;;ai.i=’s?2a..%L
Mm No.52.36/2’e§4V–(nv)_. –“.: ” ”

BEEWEEN:

SRI.I<.CE§3X1JI)R1LSI.5z,._ QXJAIEFERS, ;,
KGRIfiLHGZAL2~’;.;-. V. A

~– ” APPELLANT
{mz:’,sR;.T’;2:,–vI’swm.~§3.m«s.’ SR.I.T.N.B.AMESH s.
K._.SVmEVI13YA, ‘AD.?S. , )

M9

2 my mum msummn co 2%.,

_ ‘~}3Y. £I’3’ REGIGN?sL MANAGER,
“‘R£€§_I’QIw’AL QFFICE, No.25, z«1.G.RoAB.
S m EUILDING,
=.fBA’£’¥EALOR.E-568 003..

~ __2 “5RI.s.mIz=1’-AIAH

5/0 s.BIH.za1:m<;A91=A, mans,

Kf0.NG.25, m

caarmm am': mwm',

Bamamm.

. .. msmmmm

(2? sP.z.s.s1z..IsmIm, AW. ma R3.
Nctice ta R.2 diapanaed V/¢.dat$d 26.11.2008}

petitian and aardad a glahal aampensationt

cf R$.25,G{3€}/- with intaxeat: at as p§i”J’:.””-::._”‘-«_i”‘.

zmnum tram the date «at petition L

date of payment. v»W–

4. Heard the learned §a§n$é; £§t”tfia>°

appellant and the leatnedgcttnagl tbs tfie

zespaadent fax R.1.

€Z®§§?§”§’ KW {%lM§§%&”¥”.f&K& Wfifl @F %fifiNfl?&W% HEQM €CfiUm” Q? K#’%%¥’é»%’¥”flKfi Wfiiwfi ¥€§3a§%Nfl”§”fiaKfi MMQH GQUR?” 0?’ KARWWWKA H36?! €

5.;”fig§tfi§d?tfi§u§é9i;’£02 the appellant
aubmittéfit that fthtt ciaima Tribunal has
aamfitttmi g Qtttgtttrar in px¢aaedimg to
award glsbtlxtééfiefisation without awarding

¢&m§§n§atién “under _____ variaus heads. The

‘t&ppel1§fit has sustained grievcus injury and

‘Kthéréffixét he is entitled to a just and

rfiaéépabla compenaati¢n tawaxds ‘injuxy,

‘ttt§&in and $u£fexing’; ‘medical expenses’,

V§’aonvayanaa, ncurishant, faed and

attendant chaxges’, ‘laws ef amanitisa’ and

‘fataxa madiaal 9xpensas’. The claims

E

Tribunal has not awardad my camgensatian

1:aa:pnd.ent–Insurance Cogpany—-;’i;'<§nte_1;d§e'd'
the compensation awaififid «:7.-laims
'.{'::ibunal is juaft;_ "a;:.d flisegefore
interference " called

fer. ——–

‘3’. on .V¢a1;e.fx%Vl._ 7f;6:;6i#dere.ticn off the
“b3V{..__._the laarzaaé acunsal an
after perusal c>:E ‘aha

“‘ the mat aria}. avai lahl 9
rec;e:2:éi .; ;t.zm1t1ciing the anal and
evidaancza, tha only question.
fax: csansidaration is ‘Whether
HV’c.§cs:zz_;-:ez2s:tt;.£on awarded by the claims

‘ifiihunal is just and reasonable?

%M

i

WM am mmmm”mm,m WWW %b;I’5g-«-7A3,§9&§f%R%.-#1-§;’§’l§K’ §:<£.:~M~£mmm§m MEWM awmwma RM' Rfiflffiflfiflflfl ramm zmuum my amzmmmmmm Human m..WKI' W?' mgzmmm-Mm &-WEN :39

under any of them: heads. Therefore,
Judgment and Award passecl by the ""

Tribunal needs interference by ,*.:h.:§.__z3 '

5. Per (tantra, 1aa.rnad'[._§a;1_1n5é”3,V_

Eémwfi fifiméfifl? W? %%%N&”¥”;M(& WQM Q?’ K&fiN&T&K& WW-%W ammmf €.%%”3 %%.%N&”§’fiaKA Wfifivé $3?’ Kfififlflfiflm §-WQH fiflifim’ Q?’ K&E€NAYfl%A MGM C

waulzi be the just and zzeasenable agaaunt.

A<:¢¢::din.gly, it ia awarded.

10. As per the evid;e~nr::§

the claimant has 3:.:ata.i:§5.9d:’_ ¢i-ségi'<:r§i'ii§¢g. V
of right foot with af"
was aperated nine-a;A"'L'vt§3a;; £ie" .haLa; §pain in
his right leg 'z7L «aV§':'.V:iv133,:'1:V'ii%._'ivi¥-'3: R'difficulty to
bear wei9fh.t;}.._ has itching
ca-var Further: an
exami-na§A'i;V5:;;i:;A: that he has:
leg with big exam: on
the ffifigzliai of the; right fc.:>t:

§§pi.:;’G;§.£’3j.ng AiIf£§}§g1.vdifitfil and «of tibia tat: heme

toe and potexiazci 12:2: tendc:

sale at foot. The scar is

€£1t;f)..’§I.’tJi7.’.,.vfl..(V34.tf9d -r'”‘”*—‘”hyps 1: ,m…_…«. p ignaent ed and

hyrpegrtrephied laying an hue czubaid and

gc¢§.J.a::ameaJ. haness. we fmzst is: inverted at

aubtuiar jaint and great tare has fixed

flaxicm éeformity. This is due to loss of

A

/WM

19

haspitalisatian and madicina etc. In the _u
light: of the evidence of the Doctor,
consider it proper to award Rs.25,G§é;§ ff *’
towards ‘future medical .W~exp¢fi§§#?; H :’

Accordingly; it is awarded.

12. Further, ths, claims fTtibunél= ha$
nat awarded any amcfihE ~fiafi§rd$§ffIa33 or
incame during th3 p5z$5d”§f #£egtmefi§’. The

appellant fi&$_£a;én tfi§a§ment as inpatient

?=*=-fiwiwfififi §~’§EG§~’% §§%fZ%?é§’§”<?"E" $3}? mmmmm HEQH amgm w? %W.%Nfi."E'.4%KflL WGH C

f¢x,~23 da§fig.afifi 'fOlla§"up treatment fox

anofhét 'fi @§nfi§5;';fihich games ta nearly
thtaa m§nt§$f i£ the income of the injured
$$.t§k9n at E3.2,3G0/- p.m. rounded of ta

%k1.'aa,3,Lo0:i3~, the total comes ta 333,000/—

a
$3'
%
E
@
Q
3
§
:

a
E
2

‘Kf5rVtfii§é”mcnths. Accordingly, R$.9,000f~

i$.§3atded tcwarés ‘lass af iname dnzing

fihe peziod of tzeatmgnt’.

13. Having regard to the facts aud

circumstances of the case, the Judgment and

/WW

£€L:3f»§~§ &’I€§%§E’€’E” {W3 §flJfia§%%%£a%3%1%§€fia wmw Q?

2?

5::

E
E
E
LL
Q
E-M
%
3
Q
Q
x
E?

$

E
E
E
£33
3
Q
3
.3
.5
K
£
E
E
Q
2
§
#:-

3

§
3
3

:

E
E
E
3:

E
3
§

.5m’lvfi”‘§ mmmam 9%?” $3/w$5<%%Wa%1§M%Jv"%. Wiww 4

Award stands modified and the breakup _i__:s as
fcsllaws: T T

3.. Pain and suffering

2. Medical expenses; foodwa-.rgi

ncaurishment, conveyi}.nc e;_ ; 4′

3. Laaa at amenities:

‘..’

4. Future medical as-:p’§3%:;_?a€’m-_.9 1<.'s. :§ 25,000

5. Loser of inco::§%1’e¥k-%«Mc:u*;1;:;V;% — as.” 9,000
period of tre’at_:_:1:2entf; ‘ ‘A

as.1,24,m

fffza appeal is allowed.
The judgmeiit; 17.4.2004 paaaad
in INC :uo1.1oéé;.2s,%e¢Ao;~%gs ¢;med by the claims Tribunal.
Ccmpany ia cfiiracztad to
Henhamed azemenaation within eight
tardzary with interest at 6% ;:~..a. from

date of petitizan tiil the date of

vxéaalisation.

MWWWW

I’

Z

.. _ GA ‘

12

It ia needless to alarifiy that thfi
appallant ia nah entitled ta any~infg§gat

madical expenses.

If the Inauxance éQMfi§hy “h@a _a§£§$dy

directed ta be d§po§it§fi withifi”aig§t weeks
tram taday. ‘ V ‘
The _¢iaimfif”§§£§fi$al ‘i$ dizectad ta

disbur5é ,Eh§ -ggbufifii t6 the appellant

imme&ia§$i§};r”

Sd/~
FUDGE

sd!/Q
JUBGE

aw’

:=-=…»=v’-:.%M%?%&% Wfiif-§ 3? %&RNA’§3%K& %”§§%§r~% fiifiééw” Q? mmwmm W-?§§*% w? K&%N&”§”‘&%fie. Mififi fiflfifim” Q? mmmmm WEQH C!

a
§
%
Q
3
Q
Q
3
$3

on the amount awarded t¢wa§ésv, £fitfiré

satisfied the award} fine §hfian¢§§”§fiuEht is’