IN THE HIGH COURT OF KARNATAKA AT
f')A"I"I£D 'I'I"-HS T}"IE3 25"" DAY OF JAN UARY, ,,
: PR£SSEN'}':
THE I-ION"BLE MR.JUs<1"xc1:xL::~'vilzaigkg, '
K21sa'L2§1Vf'£é:b,VIi4 V' "
A:¥;s<:;-(egg; ';'a1"r;;k_
:gDiS.1,I.'i('I fi"'£.EV--1'§.';_SVE{E'} ." _ "
{By S:*i.I)2iy:1:[2e1:'1d S . pi-1_1.i}'.~~' 'Z\dv0<:a1.e)
, V Ga'i"1g_e:1:'1 aj undaiah.
' .3. / ":2 M . h::m cirappaiah.
" E\/Ez1;;<)V1[:;
R/-(3 N £111} 1.: 11 cf esh wara Niiaya.
N:-;_57/44 om RMS Road.
Px?.fS'ik€' I'€..
E.L)ism'(?1:I~Ias:sz3.n.
H 'I'%1<': Brancrh M21n21ger.
. . .Appe11a1m.
The Naliione-1} Insu;'a.m7c% Company Limiied.
Bramth Of"E'i(.tc3_
£12155;-11'1 .
ii
Q4
;
1n2=a<ic by tin-:* ::1ppcila1n1 for a sum of Rs.62.84,00_O/-- on
E1('.('()Lll'}i of the i:'1ju1'i.s Sl1SfE1il1€d by him l'1:4';~ ffVh§.'v,.i'O?3ld
i1'a"1i'i'i(.* .';1(?('iCi€?l}£. Beii'1g 2;1gg1'§e~.ve(i by the ;é_:.ajii(i.jj{,1Eig§.ri;r§i"ii_V'
and z:»wva11'd, appellant has pres;s1'i'iéLi.i;A11'is a;13p£'é22i,_s'c:ekiVing 7
t'l1hE1I'1('('fI1€I'}ii. on iihtl' grotind t.114aat:."*.t_i1e 21r'Iv1'QL'ir11'."21w2i1'dé'dL
by the 'l'rib1.1naI is i1'121dccV1u22';i@*';.
3. I n brief th fgczf s'.'*(')'f: are::-- H
'i"'i'1c* appeliam is aged about
30 years arid' veiidcnz That. on
"fel21tives were coming
in 21 Maxi crab loearing
when they came near
Sidda1*ar1iei'11al"1aiii g;a'-'11ie .011 K.21du1* Banavam road on I3.H.
. Rtlizid at ai'i;;~..Qui'. 8.36 p.m. the driver of the said maxi cab
'(Vi.i'<w?'ir;:..ii'i1.e"::3ei:1i.é in a 1'ash and neIili<f(-3111 manner and at
1Zh'é:§_ i"ir_st' ii'i~ST.E1I'1('€? hit e1g21i1'1st. bullock cart which was
gc)i1'i__g vei1hcead and then hit agai;1st the KSRTC bus
' b{:"'.~.'..'A"'i'I'}§__;' Rc3g.Nc).KA.13.F.3O6 which as coming from
2 ...opp0si_i.e direc'tt_io11 emci due to which. she sustained
cc1'ebi'21! radial and riglit. fmiiail (.IOl'11iLiSiOI1 and left
i
2'1€1'1'1ipamsysis and 5111:: has falififll t.1'ea_Im<;?1'1I i1'}";7\/ie1lIig<?
E\/Iedical Cemcir. Baligalore from 6.5.1999 '[iV(').. }.
f'")uc* to the i1'1'j1,11"i<%s s1.:sI_.aix1ed by I1er"'-._vi1'1v "i;1'1E2r ;s--e=;Tid"
aC(.:1'(.ic1'1I. she has suffered pt'1';.'hEi1'i(é:31 Ciis:e1.biIi.i.--y.;i.f1éI 111716
I_')octo1' has 2:1ss<*:$secI 1.11:: dise1bilit_y"¥at. 50%;' ginci' sI1e'"}1a'£s
spent. reasomible dII10L11'1ii fb}:"h(?l" i4fe;:1tIf'r:--*§nt7;1r1d other
i1'1cide1'1ta2 Cl1e11'ges. Q1';-,_ A_ eacficfi % in} susI.a in ed
by Ihe appe-filam in has filed :2:
claim ;3et:i1i:::@ ." claiming
pom said ciairn petitfliorx
had ' before the Tlibunai.
'Flue 'VIu'1<if')t.111Val'. both sides and aftel'
21ssQs.sir1g "the '0i"e1l and dociumeniary ev1'de11<':C. has
a1l"c_m}'etfi* said claim petitliorl in part and avvarded 21
§:§u_n1 ' as Compensation under dI'fferer11'
I1{:2;1ds fgv1'i:!1 V' i1'1i:_€:rest at 6% p.a.. from the ciate ofpetit,in fixing the Iiabiiity 21ge1insi. the first
"res-;3<§1'1c1e1'11. Being 21ggf.1'iev'cd by the said judgment and
* ~~.aw2»11*d. the appel}ar1I': has presemcd this appeal. Seeking
e n h a I'1éiV1ii'C)'I3"€1\Viil"_dE{"1_by" the
'£'ribu11al i1'1a(ieqL,1at:e and 1'c%qi2,j1£-:9, to b¢)'"'_"fAIi(3{fi"ifIl(:i'-'C71...'u wit
is not in ciispute that dfief by
the 21131361121111' in t:hr3" i1£fl:vef'1€l!.V 'éfnd she has spent"
nourishing food and
other the Tribunal has failed to
1'aI<;:. into Cf(;1'1si'ci~ef1*e1H011. the nat:,u'e of injL1ries sustained.
'1"1é1%f,L,':r£*"=afirl duration of the t.reat.ment. taken by the
I }ip;:)e'11.2§12.1 \1§Ih,i.i*<--é awardir1g compensation under these
11ea_<is.V_v" . 5I'he1'e£"o1*<2. having 1'eg2,1rci 1:0 the facrts and
g_::irc.u11"1.5iaz'1(:<i%s of the case. we award a sum of
"-.VI1{s=;-.:Z'E3.OOO/~ t'0warcis pain and s1,1ff(~3ring.;s and 21 :-.*.um of
~--Rs.E3.000/« t()wa.1'(i:.-3 (?()11v€=.ya1'1(:e. 1'1_;c=-%T.$ i1'}SIC.':1d of Rs.2O.()OO/M zulci
Rs.1.OOO/W :'€sp(=.(.'.1'i\«-'01}-', awarded by the T1'iE:J1::'1'c1l.
7. F'L.u't:her, {he "I'ribLmaI has erred in not 213?;-lrdirngg
any (::ompensat.ic)11 t.ow.2>.rds loss of i11c%()n1e_.dL1r'i'1';g.the
peri()d of 1rre21t':ment. and t.hercf0r€,. it {.0 " be ''
awarded. The Tribunal has ezséésesserd t':«he~:ir;g:"or11¢V 'Of the
appellant. at Rs.2.250/- pa:-T:r n1c)r1vt.h"'a_nd Séuzie
and proper. It. is not in disp'ut ér»t:hat é1"p.périTE:§ini' *.he1s taken
1.
1’eat.n1ent: for H dayS~~…gzs i_fi.pa’t4i–e;r1i;V’Vand thereéfiizrcr foliow
up trc=.at1’nent for thre’Te_V __}fi(:c?()L113t of the
injuries’ sL1:–:,’t:a’irr:aV§ici by i=:1c;-sf’ iii’ vacrtiderlt. ‘I’hereforc:,
1_2aki11gj intr)Vrto1i$i.r.it:feii;iQr1 this aspect of the 1″r1.2m’.er. we
2′-1.\~v.211’d 21V”s«L,1n1.()i” /~ 1.1nde1’this hfilad.
The”‘i”ri.l;)_u.;1al has erred in not awarding any
‘ ,.(:'()mpe_ri’s2:1’tj€511._towards 10533 of armsraities. dis(:c)rI1f0rt1s
3.1’£d 14lI1l1’E°;’;.:§}}f)ié;I”3tf§5&3 and Iheref()re. it an-‘reds to be awarded.
for 1:..l1é>}_ reason that. the appellant is aged about 30
;g*eéi1’rs, an 21g;ric:ui1rurist-c:um– milk v<2I1d()r and the
}§)0c:t:or has assessed the disability at 50% and due to
wl'1ich she c01,1]d not do any work from her lcfi: hand and
j
she eczitild not \v21i!8-t;iA:i:.e.t:}’}iS
aspect of the f}}£’tH’.€.’.l’ has not been eonsi’ai_ei*<'3ti_by [the V'
']'ribui1al_ 'i'he:'ei'oi*e. t.akingf éili"*tht;-.sc':.g !}i'cfIj.i*s”5ii’im
eonsin we award 31 sum of: RS_.}5,0’QOA/’ “l.()V.’V’2I1fdVS-.,
loss of ame1’1it_i<'5:s of life.
9. It: sigiiii”it’:fai:it t:Q”hiitite’jt}i§it.._. theTfibvitiiieii aftiei’
assessing the oral €Vid€.l’1Ct’.. has
i*ightly 1′(?j&fC§§t’.Ct{.fitfltf » appellant filed
E1§__{‘c1iI1SI. reasons and hence.
int.ei’fei9eV1ieeitby called for. F1l}'{.h€3′. the
“i’i’it)11i’ia1i has i”i.xe.ciV’vi.iaii3i_i'”i’t.§,fagainst. R1. t”h(=: ow1’i<-31* of the
<.)i'fei'1ciii'ig \/7t'l'f1i(",}C' }'i<5-1di.i1g t,_h21t the driver of Maxi cab
ddes. iiiitt the valid driving licence and this fact.
}'l€i'S i'1()v'tf'«v.it_.v)x€r€-{i'1-_€iiSp11i.€:d by him. Th(2l'€f()I"C. ther. 'i'i-ibunal
is 'j~t,1st',ivE'i'<:d§"i11 i"ix_ing; the liability E1g'£liI1Si the (')W'l'}€]' of
.' the \='(?'i1"'ii('1(". amt'! i'.}"1(*.'l't?f(_)]'t?. iiit'ei*:fere:i'i<tcé by this (3ei)t.ti*1'
'gtio-;ts"' not call for. "l'hei*e.t'0re, we ('7cmi'ii*m the liability fixed
' " ~-by the 'i'i*ibt.zi1::i! a,igeii1ist R1. the ox-=vne1* of the ()ff(?11diI}g
vehittie emd t}iei'eibi"e. he is iiabie tn satisfy the j1.1(i§:{i1"1(i'.I'l1
xgwflwfi
Vgj
and a\var<.i passe<:l by 1"l'1e 'l'ribu:'1a1 as well as by t,l'1is
C()1l.1r1.
10. Havitwg m§_§arcl 110 the lasts and <?i1' (tease as stated above.. ‘[.l}t? i111pL1gn<~3d _jucign1ej'1i; and
ax-\..rg1a'<.l passed by the 'l'rib:mal is: liable 1.0 b.c_"111vEjdific§d..
The total ctompe11sali0r1 payable comes to
zmd the b1'ez1kA up is follows: b
'l'owarcls pain and sufferings fl' '
Tow;-11'ds Medical expenses _ Rs4.;_A28;'34=f3'/-A
Towards corlveyance. I10L1"n1s"h_iI1g food "Q5..Q.0–O/~
and a{.t.enc1a1'11" (:he1rges V " " l *
'I'dwards loss of iI'1(_'.O1'11€ cI.1.l:1Vfi~t:1g=.._t.he £3,750/–
_mperi0cl oj:f',:'eat.n1e11Eb 7 " 'Mel _
'I'0w§1_1*ds loss of 21111e;1i'€.i5:L life} 15,000/W
___Ig_wa1'cis l0s§ of l'L1tLi_Iw'_t;;'w7iV_Ii(",'.~_(:3Ii3€ 1' V! ..f*<s.2,O2,5OO/A
" '"'~.fi'o'ta'i~.V__ – 'Rs.2,82,593/-
2 1. “1. A(t(;d judgment and award passed by {I19
1;i*}JL.:1’1v3.1«~”.’i;rf1 No.30/200} ..d. gramirlg 2:
(T(_)§Il})§’l’:1SE1lVil)1’il oi” Rs.2,82.593/– inszead of Rs.2.5l.843/–
2 (el1’1-l.’;;;11’1v{éemem: l)eing R$|3QK75O/W)! ‘I’he.- e1b1ha11ced
V(;0mpeI1sati()n shall (tarry interest, at. 6% p.a., l’1*0m the
date of petition till iis res.» iza’ri0r1.
fin/’K’/I/yw