High Court Karnataka High Court

B M Ramakanth S/O Manchigaiah vs Jalapal Singh S/O Basmal Singh on 9 February, 2009

Karnataka High Court
B M Ramakanth S/O Manchigaiah vs Jalapal Singh S/O Basmal Singh on 9 February, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANOA;I;;ORE

DATED THIS THE oaamv OF FEBRUAR?    =   

THE HON'BLE MR. JUs'r_1OE Anmb  A 

 

MISCELLANEOUS FIRST Mrég, NO.V1£¥V5 1_" {EF   mv) Ak

BETWEEN :

B. M. Ramakanlh,».27 ytsatwv. _    "
SfoManchigaiah"«.._V    ~ 
No. 37, 10"' Crass O « O
HOsahal1iPi}>e}.:;i'ne'  . '    

(By Shr i'.~.S:ripaVd    G. mm, Advocates)

'     ..... 
     sins!-
 % '-NO. 3514, mm

' A  Assam

' '  2.  Vilisgional Manager

= Qrieiital Insurance Company

¢ - .,_L:i;nit6ci, NO. 44245
 Leo Shopping Complex

 Residency Road
Bangalore



By its Manager  REsmN::¥§.14ffs

(By Shri. K. K. Vasanth, Advocate for  

Respondent No. 1 notice dispensed with)

Ikfililflkill

This Miscellaneous First «I

173(1) of the Motor Vchicles Acat agaizist fl1e.V.ji–zdgemezi’1 “a’1d’g
award dated 20.9.2005 passed Nt;.6{}62!2003’biH3ic file”

of the 18″‘ Additional Small _Iud’g’e, ._ ibiiémbgzr, Mater
Aecidents Claims Tribvunzgl-4, ,M<v£:f0ptS}iian A1w,5Bangal0n:
(SCCH-4), partly allewing the; 'claim pafitiun fur compensation
and etc. 9' r

This appezai and coming on

for pmnouncgmant 3;]fudgn3e2,2; t!xisfjday,,ti1e Court delivered the
following:–

%% flgUp¢MENT
;’x”Ie..-a_rd ihe appellant and the mspundcnt.

._ had met with a road accident in the year

. 2oo3%%%- a.4&%a4..;m.:¢ uf injms sustained and even after medical

& A y%%%.%;%:muma%he was {band with a permanent physical disability to the

of 10% to the whole budy as certified by a medical

_ Hfuaclitioncr. The appellant was aged about 27 years and was

working as an Assistant Mgager in a private company earning

about Rmeoox. per mtmth. The Tribunal havipgllag;g;e;m1l

Rs.2S,O00/~ towards pain and suileringfm Rs.47;&l4(Ifu-.V ~

medical tnsaimcnl and ether

loss of amenities, totalling to *

filed challenging the same. ..

‘ It is contended. that consider that
the appellant lover 30 months on
acouunl %,pPt’»llanps permanent
d;sab;1;ay au Elle lo am whole-budy is ignored in

rejecting lhclclzgina, filium eaming capacity- That then: is

avéalid §,«.3{w:«:,nls iliitm-;£..medical expenses.

2 claims that he had sulllcn-;d loss. of pay for

élumunl of being laid-up, as a, result of the injuries

‘ that this has uni been compensalcxi.

It is seen that Ihe appellant had examimsd his erstwhile:

D» l ttmploycr who had stated that the appellant had remained absent

%

Fm-m employment for four munths and that he had

{mm service. Though his evidence has been

nature of injuries suifered by the appetIant,_§;an it ‘

warrant bead-rest fer several month:-:. ”

entitled in loss of pay for a VIimi”momtiji-i”.eI”:~§ZS’;25;i000;C’ ‘ it

as com nsatitm tuwanits. loss ,13£’ 7 iii”-»duriuiii”ihe~”i: tied uf
9″ , . P33′ 3 5″

treatinent.

4. Rs-1G,00Gf«- (awards
1055 of ziiarieiiitieszi it not considered the claim

towards lussidii. I’u’tur:;’V«.ezi111iii:1g”iiicapacity, The medical evidence it:

the e£Ti€ct:,.Att1at~.§l1c gppeszant suirm fium a whole-budy disability

‘iii! it the same ought to have been taken into

i cons1ci.¢:ra1i»:3r:.Viiini awarding a nominal sum in this regard and

21:25:’ appeliant wotdd be entitied to a further sum of

G,3t)0!~. There was at:-an evidence to indicate that, there were

it which wueld have H) be fBffit)V6d after surgery, which

i iwuuld involve further medical expenses. Hence, the award of

‘.”>

nv ‘V

as [hriher sum ui’Rs.10,000;’– towards such future

was juslified, which has not been awardg] by . AV ”

The appeal is allowed. 131.; apgc:;an%£ is mu§%¢nmz¢i’1uank%

additional compensation uf Rs.45;’9:(:}0f~ 6% per’

annum fium the date of