High Court Karnataka High Court

Janardhana S/O Devappa vs V Sudhakar S/O Ivelu on 2 November, 2009

Karnataka High Court
Janardhana S/O Devappa vs V Sudhakar S/O Ivelu on 2 November, 2009
Author: N.K.Patil And K.N.Keshavanarayana
 {By4'S1:é.R.Jaiprakash, Advocate for R2;

in: THE HIGH comm' or KARNATAKA AT HANGALOHE
DATED THIS THE 2nd DAY OF NOVEMBER, 
: PRESENT :  >' % Z %
THE I-ION'BLE MR. JIIS'1'_I(3Is'<..1.\'.I{é<.I""!,ifi".:i,«Ié\  '-

AND

THE HON'BLE MR. JUSTICE  » '

M.F.A.NQ.11855  2006 {1v;v) _ 
B BEN:  .  

Janardhana,
S/0. Devappa, _  _   
Aged ab_(Su'é':;:fsTé-'7 }'§a,rsi§a ' .    'V 
Thuc1:ya'i:;1;a«._t£':~use;,._A_ " ..   .
Ajjavara Villagé', s;i11'j'1;a f1"-a1a1§;.§ 

 .... _      ...Appe11ant
(By Sari. Krish1Ha,.Aci_V0cate]

AND: V

1. _V.Sudha1s;a.r,'--_S/ 0. Iwélu,

4;: Pal1ikaji"HQi1se, '
V'  I',far11_ad Postvéizlfillage, "
Sullia Taluk,
" V _ D.a'kshina-- Kannada District.

"  Natibna}= Insurance Co.
F'i.1"st E}Oor, Krishna Buiiding,
Main Road, Sullia Taluk,
"D-akshina Kannada District.

 Respondents

44 Served and unrepresented)

$***>i= J’;

This MFA is filed U/S 173(1) of MV Act against the
Judgment and Award Dated: 26.05.2006 passed C
No.749/2002 on the file of the Member MACT,.«’P1.ittur,

DK, partly allowing the claim petition for comp-enpsatiiin

and seeking enhancement of compensation. =

This MFA coming on fo:”””‘I-Ieari4_:r.igi_,V’4″

K.N.Keshavanarayana, J ., deliveredftiie fo}1o’vvii;gE

t_1__t_J____1;;i’cT_;\/1 EN *1″ V

This appeal by the the
judgment and awards passed in
M.V.C.No.74~9/2:002 on Accident
Claims District.

fiifilied claim petition under

Section ._th:e” e.’:_i”\.;’Iotor Vehicles Act, seeking

compensation fOr..__the persona} injuries sustained by

i’1.irr1-.inv.__ti1e’vi.rI10t0r vehicle accident that occurred at

aboititi on 29-12-2001. The claim petition

euwas resisted by the respondent Insurance Company,

A the owner of the offending vehicle remained

aiiesent and placed ex~parte. On appreciation of orai and

.$.”.’a

documentary evidence, the Tribunal. after answering

the issue regarding actionable negligence in”-,the

affirmative, quantified the total compensation at

Rs.l,97,540/– under different heads

payment of the said amount with

annum from the date of petition tillthe date dep’os’it.V”g

The Insurer of the offendin§”«V._\xfe.t1_icle”‘w’as’V’:directed to
satisfy the award.

4. Being diss’atistied’ quantum of

compensation the fTri’our1a1, the appellant

claimant hliaslvj’.presehte:d~«–..this_– appeal, inter alia, on the
ground that_ has committed error in not

awarding any’ compensation for the loss of future

“account of permanent disability suffered by

a’~resul’t of the accidental injuries.

“Upon service of notice of this appeal, the

secondvvllrespondent Insurance company has appeared

tthlrough its learned counsel. We have heard both sides.

V Hi3erused the records.

6. The manner in which the accident occurred

and the resultant injuries sustained by the a.p’pe_’llant

claimant are not in serious dispute. The ”

counsel for the appellant vehevm’e’n-tly

though the claimant in evidence ”

categorically stated that ohalccount of accidental it

injuries he has left the thoughthe said
assertion on his has
not been challenged ,Ve3flarnination by the
Insurance has committed error
in towards loss of future
earningl”oVn’– account._lof~l.::5cr1nanent disability. It is his

further subumissioyh that: if not 100%, at least 60% of

llossi’-of future earning ought to have been awarded on

1 -the;~basi:’s~.of th.e.1medical evidence available on record.

A 7. V. other hand, the learned counsel for the

ll.”~’~___l’-».lnsurer,V__Alsought to justify the judgment and award

it rconte–nding that in the absence of any evidence adduced

the claimant to show that he has left the job after the

.fg}/

accident, the Tribunal is justified in not awarding any

compensation towards loss of future earning. Thjerefore,

the judgment and award does not cail for ‘

by this Court.

8. The evidence on record establishes

in the accident. the appel1’a{1ti.ysustainedj”-rsoinffiessed V

fracture of L2 Vertebrilfiiith lalsollfracture
dislocation of surgical He was
impatient in 2001 to
Sta Februaiy examined as PW3, who
has suffered by the
appellatita has whole body disability at

60% -The llPi1ysicai1y’-handicapped Certificate produced

. auswlper EX.Pi3 issued by the District

Officer, Dakshina Kannada District,

Mafigalore-.,,ll«:would also indicate that the appellant has

]siiff_eretii*’t5O°/(3 physical disability. In fact, the Insurance

-_d’Clo’rnoany has produced the Salary Certificate of the

“‘at)pe1lant issued by the Sullia Taluk Parishista

£3

Vargagala Doddapramanada Vividhoddesha (LAMPS)
Sahakari Sangha [NJ Sullia, as per Ex.Rl. According to

this certificate the appellant was employedv….§isVV’:€iaiesV.

Clerk in the said Society on a

Rs.3,108/- and he was liable togfiayi:Api<o'ressio;ia1u

Rs.25/– per month. The appellant—-e$§amined. .hi'rriself

PW}. In his Examinationwin~iVCh.ief,_ helhasasseixited that
on account of the accidental has lost Control
over the bladder and. he has no

sensation in his ;?btoth.v l'0wtef: lii';4ib_s"'an'd"'on account of the

impla1tihtsmini* he cannot lift his right
hand he asserted that after the

accident, oii._:accsunt the disability, he has left the

l 3fl'1e"l'Societ'}Vf""and after the accident, he is taking

A'–co£I}plete~..;'est~.in his house as he is unable to move and

woifix. 'l,a'l1'c,f2'elri1sal of the cross examination of PW} on

J'beVl1_al.t the Insurance Company indicates that there is

even a suggestion to PW1 that he has not left the

"job and that he continued to work in the Society as

fl

Sales Clerk. in the absence of any such challenge to the

evidence of PW}, there is no difficulty in accep«tir1g«.i_his

evidence. As the insurance Companjfl has '

challenged the assertion on the part of if if

he has left the job on acco11i'nt:'.-A.'odff

disability, there was no need» or' occasivonfufor if the ''

claimant to have prodsicedyitcanyc:'docuimentarywt"evidence
from the Society to the job. In

fact; the Insu;ra.ri_'ee =Co1__n.pany,'* was able to

produce the per Ex.R1, there was
no diffiicnity odhtaiined similar certificate
from uSocVietyV,. appeilant has not left the

job in the Society. "Therefore, having regard to the

,…€,yid€f1cAet 0f1..record';'vJe are of the opinion that the say of

that he has left the job on

acceunt' the accidental disability deserves to be

Jacceptesii and we accordingly, accept the same.

Efiievertheless, having regard to the oral evidence of the

-c’-fioctor, who assessed the physicai disability and the

Certificate produced at Ex.l313. we assess the functional

disability of the appellant at 60%. The appellaritwas

aged about 43 years as on the date of

Therefore, the appropriate multiplier as

per the judgment of the Apex

others Vs. Delhi Transport Corporattoitand another \’

AG] 1298). On this basis}-.the_ totai dyiosis of future

earning works out to .,yA{‘Rs.3,0O(i/- X 12 x

14 x 00/100 1… Theappellantiyis’2’e_ntit.l’e+Vd for the said

sum of future earning
and

9.” Ha’Jing..re’§!ar:d”«to’the nature of injuries and the

durati’on of treatrnent, the award passed by the Tribunal

is just arid reasonable and they do

I1o’t__call __in:t’e’rferenee by this Court.

herefore, in View of the above discussion. the

V’ appeal allowed in part. The appellant is entitled to

total compensation of Rs.ES,O8,306/- as against

Rs.1,97.540/- awarded by the Tribunal. The enhanced

compensation of Rs.3,10,766/– shall carry inter;es_t’~Vat

6% per annum from the date of petition

deposit. y

The second respondent Irisilirer

deposit the entire enhanced'”eonipensation interest it

within six weeks frorrrthe re’c.eipt éfcopy of the

judgment.

the enhanced
wRs.2,00,000/– with
proportionate»”‘in’terest’shall be kept in Fixed Deposit in
the naini’e_’_4.V0f in any Nationalized or

Seliiediiled Bariityforya period of five years, renewable by

‘ ar1oth~eVr’fi:vei”y*e_ars. The appellant is entitled to withdraw

interest, quarterly. The balance amount

of I§s..l;.:lt)i766/- together with proportionate interest

1-

10

shall be released in favour of the appellant, forth=s;Vg:z:i’th’;~._

fiffiee to draw award accordingly.

_ 5″D3E