High Court Karnataka High Court

P Mahabu Sab vs K Dodda Basappa on 18 September, 2008

Karnataka High Court
P Mahabu Sab vs K Dodda Basappa on 18 September, 2008
Author: V.G Sabhahit S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 18TH DAY 01+' sEPrEMBERAV.2;_Jfi$"-  v. V.

PRESENT

THE HONBLE MR.JUSTICi?3"   

AND 

Ac mire aha um; 'THE HONBLE MR.JU$TICE sLsATYANAR5YA,;vA_VV  

°"'""'°"' ""'&"' M FA NO 6%/ostmxn " *
ckt . 1.1.0?   _ 

(

BETWEEN:

('~""5"3-,"§ PMAHABUSAB   V

suotak s/0 HONNURSA}?3,«_' ; §   ~ :
37YS,OCC:NV1§, _ _  _  ' 
R/O MoKA;v:LLAG2--:-_V «    *

BELLARY '£'A§,UK_ zg.VI)1s1.r~R_i'C:'?5:?_.A A:  

V _ 2 _  APPELLANT
(By  HAr¢m.¢Anr:f;-1Aie._ED~:jir SAHLIKAR, A{)V., )

' 1  - KjD_O'i)13A BASAPPA
~.  S/O."_BAL"3A'PPA
MAaoI~je.,'T
= OWNER OF LORRY N0 AP so/@7342
~12/0 SANGANAKALLU VILLAGE
, --, ..  ISFSLLARY 'I'A£.UK & D¥S'I'RlC'I'.
   THE DIVISIONAL MANAGER
   'THE NEW INDIA ASSURANCE co LTD

EDIGA HOSTEL COMPLEX

I FLOOR, DOUBLE ROAD, BELLARY
 RESPONDENTS

(By Sri G.N.RAlCHUR, SR1 GNARAYANA mo FOR R-2,
R1 SERVED) .

MFA FILED u/see 173 (1) OF M’! AC’? AG1§i1s:$§*f:i “1#1:;E
JUDGMENT we AWARD mmo: 6.8.2004 Passwm ;.x<;ve._._1m.

365/ 2003 ON THE FILE OF THE ADDL.CIVIL (SR;D'1'*!._)'
MAC'?-V, BELLARY, PARTLY ALLOWBBIG THE.
FOR CGMPENSATWON AND SEEKINC3 ENHANQEMENQ . _ "

COMPENSATIGN.

THIS MFA coM1NG7o«:sI ma’. m«:As:~I’:+i<'3'v:f1fi»1I<.§;

sawmmsvma 3., DEUVERVQES-MTHE 1»*oLLQv_.:_1N'e: "
This3is':elaim£§§e{fe_j§:ppeai::V" enhancement of
compenS$:£§z;x:1"""' MVC No.365/2003 on

6.8v;2(")"04A,: s=h":v:A{tr., Bellaly.

* to this appeal are that on

V..'§,.'2u.'29O3 herein was riding his Motor cycle

bC«.'§TI_V'iAI1g4VA.NO'.KA-34/J-1957 from Moka to Bellary. At

H a.1n., when the clean' -ant was proc6e€11I1_ ' g

smyean the ma side of the road near Shivapura, a

'A bearing No.AP-30/T-7342 came from the opposite

'elirecflon with great speed in a rash and negligent

manner and dashed against the motor cycle on which
the claimant was t1'a.ve1li11g. As a result of that, he

sustained fractures and several injuries. The petmoner

"*1

was taken to VIMS Hospital for treatment and tiiefeetter

he was shifted to Sanjeevini Hospital,

was treated as in-patient.

3. It is the case otthe ma: $”aid.f .

accident he sustained knee,
right proximal aed third
Inetatarpal bones or%egh:ep suffered the
said petition seeking
the insurer of the
proceedings, both the
mspofieettts by their counsel and filed

stat;:i11ent Vvveootested the claim petition. The

e issues and recorded evidence wherein

H “a:1’u mm’ self as PW 1, to prove the

mjuees hettifered in the accident, he examm ed the

2 ~ as PW2 in support of his claim and marked

xtcloeuments at Exs.P1 to P83.

4. In the said proceedings, though the

respondents-1 and 2 entered appearance and fled

“”7

separate written statements, they did not

evidence. The 2” respondent _

documents namely driving licence, _xero–:«'<f " =

permit and xerox copy of

the ofiending lorry. Based V' on *

record and also the =1par.1'c'e~–d_ said
proceedings, the the claim
petition award.ing_ Rs.1,'79,700/-
witha pay the same.

-_ aggrieved by the
quantdm d awarded preferred this

eahanoement of the compensation

Tribunal. In this appeal, both

E served. However, the 18* respondent

did xfiot eontest the matter and the 2nd respondent-

». Company is represented by its counsel.

6. Heard the learned counsel appearing for

both the parties and perused the judgment and award,
“”7

the depositions and the documents marked

Tribunal in support of the claimant.

7. On going through itis

the relevant point of time the. *

the claimant was aged 35 In
the said accident injuries which
neeessiated of 46 days
and due shortem11g’ of his
leg by, thigh and restricition
of it is also seen that he has

spent V. towards medical expenses

1$ei*io-z_1___when he was hospitalised and in

‘ same he has examined the Doctor who

as l ted’ “as PW2 in Sanjeevini Hospital and

Vmediml bills Exs.P6 to P69. The doctor has

A “ii opined that the claimant has suffered disability to

l. the tune of 25% to whole body.

8. It is seen that the Tribunal while assessing

the compensation towards loss of future income has

“‘1

v __is 66::

taken into consideration the income of the claimant; as

Rs.60/- per day and after deducting 1/3rd H

gemsnal expenses and applying the ‘ ”

has awarded Rs.57,600/ – towa1’dj’Smlbss

It is seen that the ‘I’I’ib1.m_al ..

income of the claun’ am; at )’.- ds–_.€_y”Aa”11d
should have been as _Ev2§’.’ daf By taking
the income of the cla1’111Ta’,if_1Vt’ day, the

clann’ ant wogjlti’ as again’ st

Rs.57,600,l,%V”t§”}§€§;§:ds 1r )Vss oéf earning. Hence, on
that that is I’equ1red° to

be awaI’d€:d_V%%is ~. So far as the medicai

fled, though the claimant has

-.—‘~_

to the tune of Rs.1,18,500/-, the

rejected the claim of Rs.70,000/-

_on that the claimant has not examined the

J who has treated him and also not confmnted the

” which are prescribed by him. Nodoubt, in this

case, the ciaim/ant has examined PW?-

I)r.M.J.Shashidhara Reddy who has clearly stated that
“*1

when the claimant was in the hospital, all the

that were used for his treatment were

outside and none of the medicineswere

from the hospital and he

claimant was in hospital me ~ gays and * %

expenses towards ‘iheevelaimant
himself. That the eeeeee will suflice to
believe the _ of he has spent
Rs. 1, 18,535 and the same
are at Ex.P-6 to 68 and
there L no e ,.:d.isbe1ieve the same and

cempensetien’ of}. – awarded towards the

be increased to Rs.1,18,500/~.

of the claimant is taken at Rs. 100/ ~

less of earning during the period of

also requires to be increased to Rs.6,000/- as

Rs.3,600/~. in addition to the aforesaid

. __e_;i1hanceInent, the claimant is also entitled to

R_s.30,000/- towards loss of amenities which the

Tribunal has overlooked to award. Considering the
“‘1

modificatien in the quantum of awani as ab¢vé;;”– f.h¢

claimant would be entitled to receive total

0fRs.3,20,500/-as against 1,79,7e~3/A–. %

9. Accordingly, tlxis-$PP€8lV_”i’s

The cla1’Inant is entitied to ” ‘vs: in a
sum of Rs.3,20,500/wvfirlth p.a. from the
date of petition-tivli th¢:vd:,.§1;§:» of”

The     to deposit the
compensation     today.
The     $61' the total award

among: kept iii The said order

appliés pompensation also.

Sd/-..

Iudge

Sdi-?-A

Tudge

?1*LQ