High Court Karnataka High Court

A Elango S/O. Sonalamala vs The Oriental Insurance Co Ltd on 8 November, 2010

Karnataka High Court
A Elango S/O. Sonalamala vs The Oriental Insurance Co Ltd on 8 November, 2010
Author: B.Sreenivase Gowda
 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 3TH DAY or NOVEMBER, 2010
BEFORE 

THE HON' BLE MR. JUSTICE B.sREENwAsE--Gow9fi,§' 
Miscellaneous First Appeal No. 2334. of -« .. 
Between ' M  V

A Elango,

S/0. SOl'1El18Il'1a18. ,  

Aged 43 years,  

R/a. No. 8. Anugrahaplsi F.1oor,_f- _
Jessy Layout, Behind}-iu_per Eginterpirisies,
Pipeline Road, T. Dasarahalli"    ' *
Bangalore M» 5?,   

:V..(By --\:Z:"Sh£istri, Adv.)

And

 T Qriefi'tal..._Insurance Co. Ltd .,
 D.:O.I~.No.49, 2"" Floor

' " e  T Jyothvi Mahal

94>

. __ 'A  Road
V ' Banggdore-1
 l':3y.it.-s" Manager

_ C'; Nagaraju

 S/o. N. Chinnappa

'A Major
Nandhi Village and Post
Chikkaballapur Taluk
Kolar District.

 Respondents

(By Sri. C Shankar Reddy, Adv. for R1,
R2 — notice dispensed with V/(). dated. 26.10.2010)

This MFA is filed U/S 173(1) of MV Act againfsfthe

Judgment and award dated: 11. 1 1.20081:”.’pasv-sedr.-__in_
MVC No.7163/2006 on the file of the XIX__Add1.Vi’SIi1al1 ‘
Causes Judge & MACT, Bangalore, pa1*tiy._a11owing thea

claim petition for comp€I’r1sa’ti3n?, arJ..cl” seeking
enhancement ofco111pensation.’.,_ – ‘- ”

This appeal comingon for”Adiniseion.’«this;

the Court, delivered the fo11tix2§fIn.g:

This appeal Ag:,_thex.’Vgdelainlant seeking

enhancement c§f’c.0m’pensation–.V d’ V

2. Hea.rd’.7[gThe.g is admitted and with the
consent,of.1earne’d’ appearing for the parties it

is” up forgfixnaividisposal.

‘ g3″.~—- V’ 3-F'”or”*the sakedddof convenience parties are referred to

VVVasV”r.e’ferred to in the Claim petition.

Bi’i.ef:i’;aets of the case are:

it That on 28.09.2006 when the Claimant was riding

it ‘–_Va-rnotorcycle bearing registration No.KA«O2«EA–6508 on

NH 3, CMTI signal junction, Yeshwanthpur a tempo

bearing registration No. KA~O8««l417 came in a rash

and negligent manner and dashed his

motorcycle, as a result the claimant

sustained grievous injuries. Hence h”e”fil_ed”‘=a”clairn’.pH

petition before MACT, Bangalore :s;eeking_ co_rr;pen”s’altio11

of ?.3,25,000/- and Ttibutrmli

compensation of interest 6% p.a.
on 31,89,000/t frolnIlltl1e– petition til} its

realisation. 0

5. The sustained fracture of right
humero_u4s, by him is evident from

wo;ui’id certificate ‘P 5, discharge summary Ex P 6,

Ex. P 9. inpatient record Ex. P 14, X-ray

._ supported by oral evidence of the

and the doctor examined as PWs 1 and 2

” iespelctively. PW 2 Dr. Kiran has stated that he

lllgexamined the claimant on 28.02.2008 and found there

” is constant pain in the right elbow and claimant cannot

lift weight of more than 5 kg, and there is restriction of

rs».

movements. In the cross examination he has stated

that he is not an orthopaedic surgeon. He assessedthe

disability to the extent of 10% to the whole A’

6. Considering the nature ‘injiii:ies«

awarded by the Tribunal towardsiptain

just and proper and it does r1’oftv”eall for’

7. The Claimant nrmdieal bills for
$23,796/– whereas 1.-“‘the:”: “has awarded
$32,000/-_.’v expenses and

there is no scope’:-;€or_ enl;a_neem.en”t under this head.

8. Claimant as inpatient in Manipal

Northside Bangalore for 4 days. Considering

I-‘TA”th€ ?°.§5i:0OO/Vimawarded by the Tribunal towards

Aincidental’-Aexfienses is just and proper and it does not

C V’ call for e_niia:-ncement.

,fl’he””..I’ribunal has rightly assessed the income of

Qgtheltciaimant at 18,000/– pm. and awarded ?.12,000/-

C towards loss of income during laid up period and it does

A not call for enhancernent.

10. Considering the nature of injuries and duration of
treatment €510,000/– each awarded by the FI1I’I’:’l’:5’l;1(1.’lEil
towards loss of amenities and future
are just and proper and they do b

enhancement.

1}. Considering the disabiiity by tire the
Tribunal has rightly awardedV§V!4’t’f\’;..:1V:,’12, loss
of future income and enhancement
under this head…’ 1 d V V.

12. As ” 61,19,000/–»
awarded by–the right humorous
is found entitlement and there is
no scope for en’ha1’ice:nieAr;t”oiicompensation awarded by
the uapp-e–ai is dismissed as devoid of
to cost.

d L Sdfa
§i1é§§