IN THE HIGH COURT cm KARNATAKA AT BANGALORE
BATEE) THIS “.i’H’E: 20% DAY OF SE:-ZPTEMBEZR,
: PRESENT : I ‘ V’
THE HON’BLE MR. JUs’1fI’pE N.K.~P§$;i”3I%?.’,,::: AV 1
AND 4 V n V
THE H0N’BLI.«: MR. JUSTEQE
M.F’.AkNO. 33575:?’ 2o051(1v:x?1_’ ”
Betxveen:
Sri. BEV. Nagarejl .
S/0. BK. Ver:x_1:a”L2x~ram§;1ia1;1.,_ s ‘ .
Aged 42 yeaiés , ., No.27, '
2″<1Cmss, Beer::ngip;11ya;~».'%_' ._ V'
Shiv21112i§§C~_.i3 i-
R33aJ7iI1a§31″= ‘ v.” 2 .
Ba-nga1ore_56o'01-~Q.% V ~
" . 4' ' V. V Appaiiam,
{B}f'S1'i_. Advocate}
” iTi_7′}:*1:€’ €3T_–E§60 O27.
Efiiwn er 0? “§’€§np{>
M §%.s:s~3§_”:G;1{i{%;1E”
‘ {}3§? 8:31?” Ca EJ£§:E§sShfi1i E01.” $3. Y, ET~§21?z”§.pr21.$ad; ;%£§2-*<§<:ai.€§
about 3:15 P.M., on }5~O2–»2000_. when the appellant
was walkirig on the left side of the road near Jgmini
Motors, Vatai Nagaraj Road, from VVest to
attend his duty, aé: that time, a
Registration N0.KA–O1/N324, I-;i.'1'iVe«::1 'by V'
ra$h and negligent manner, so a_s7f_;o endangm. h1__jmé1.n._
life, without obsarving traffiiié, rules, aégaifisi: one
Motor Cycle and afteian 'Theréafter, the
same Matador knocked As a result.
of the same; ’11*q%3ust#air;eci’: g’riéV<j'L1s____i;fijuries to his head,
left vh3;f1d., t0 ' fj{j'§~6¢C:11T;*'fi.G' i<:;f1'"<:*c 0f right leg, face and
abreisiian,' na$3.1- and other injuries all over his
body. «fie. \vas"vi:I1:'31€,_d§'zafté{jg shifted to NIMHANS Hospital
by; {E13 He took 't.2"eat'ment as in patient
A":::§<1&:f saagi Ho§:1§ii':a1 from 15%: Eebmary 2000 ta 201%:
VEéb:€:§za1r§"'V%2TQQ9. Thercafiezx 3115 was ziémfited '£10 'i,7§.<:€0rj;;
Nursaizfg"fincémeg Ra}a1j§':1a.gar. B.';1E'1§§'cfl0E°€ far fuziher
%:rea:m.%:s.'?;. '§'<:»{.21':'§; hf: $52255 aidmitiad far 3: pééfiaé 9? E4
E: is the Case sf ihe app€:E§a:'3t mat. he hag spent
considerable amount towards conveyance, nourishing
f
food amci atten.da:11: Charges ineiuding meciieai expenses
and other incidental expenses and therefore, he .h_3.s to
be c:()mpeneated adequately.
3. On account of the injuries sL1st::fi;11eé3′.’,’i’n’_f ‘i:’}::_e
accident, the appellant. filed eelainf vu11de1*”‘
Section 168 of the Motor V’eh1e_lee;
Tribunal, seeking e0mpe’L3.e&tjon bf’ 21. ei:.mf_(;f..§’.–{)5.OO.L’
lakhs against. the reeponden{e;.._’I’]:1e s.ai’d–.e1a1};n petition
had come up for c0nsidAe1*2;tVieé.1 ‘be:§’Q19e._the Tribunal on
2401 Wes-‘en;1′?»3e1*V”:*;.;2O()4;.”–. The’-T1″‘i:bunal, afte1′ considering
the “relevant V V,_avai1ab1e on file and after
app_reeiaf.i0n’ Qf} f.1″;e”e’:Vz’a1 and doczumentary evidence,
:i1_I€’>\A:-.f_ed $116 <%17ai1n"'petiti011 in pafi, award.i§1g 2,1 sum ef
% ::g52eA
* an <
'jviteh interest at, 8% per annum {rem the
'<:§_;1V$;e V.:3§"'€–.V.pe:.§€ien 'iii'; the date ef depessii; Being
ciisegaiéefiegi Wfih. {he quz1n"Eum f{:en1pense:’€ie1′: awareied
” ..%_3:,§.–‘ {he ‘§’§fi.’i>’:,23E§”§§€E1SE1f{iiC}E1,
4. We hen-‘e, hear ieamed counsel for appellamt
M reagenfiaet ‘
A__’,,_..§
, ,/ ,,,…,» ………………………… .,
and learned eeunsei for §Insura11ee Comparx ff for
ccaninderable 1_engi;.h of time,
E.’
V? eerxeetefi Viée
$53,»/” 5. After i1ea11’i11g learned {:0u.nseE f<;':f."t.he,:p:l:":
area: étgiéfiféiand aft,er perusai of the jL1dgme';1if by
Tribunal including the original re.ed:'_d.s platted »be:fe–1:e–.us._V
we are of the View that, the».e(5C:€:L:r1"e11ee'of '_:e1e':ticiex1t. and
the resultant i11jurie'S'~.§3ust:2iihed'jé.appe11ém£'i"are not in
dispute. Iii is also not in disjpirte _.'¢}_i_'ai j11e_1.w21s aged about
42 years and' £;v.Q1i'kiIig age ~H0'me' The "i'ribuna1 has
assesSe'd–.thg3 irV$c;;r3me–.»0f the"'ap13e11e1r:t, at ?. 2,5OO/~ per
month, "\.7&;"hViCI1V afppe:1_i"s..»t.O._.be on the lower' side. Having
"regard t<j"hiJs age a#<1ci'~.-2ixroe21t.io11 both Home guard as
f 2 Fg?
_ ‘i;*..T_CH G1:21rd’*–~-~-:-31:1 the }-‘t3.E3.I’ of €i.{TiCi{§€f1’L, we €3.17}
:+saso’::;:b:y;,e_ 1je,–a1SsesS his income at. ?,3,,GQG/V per
‘mcsgliha ‘tég ‘meeii the ends of jus%:i*ve, §~§’z1’s.–‘§i1gj’§ :_°ega:*d fie éhe
=.:j1;é.Ifz”.:,1:fe G? in} i;}2e:.= apgéeiig-3:1: :”§1;%§,§E’:%;’ §;”:2we :.§:s:f1msa§d pain anti 3_§.é;e3{1}a it $t,21£;ed ihat: he has;
taken treatment for a tetal period of 141» days in {we
M. M»
£-
Ea
ciifferem: Hospitals. £)u;i§.11gg this period, he must have
spent m-*.e”ya11ee,
nourishizlg»; feed and a1t.t.endant charges, _.ap’ari.’e-§rc”3′:11
medical expenses. The Doc’t.o’;: has c>.pii*:edCfih2it, “the 9′
injuries E to 3 are grievous in :e=;1a1:u_1*e.; ‘I+_fav;1;{1g~:feggéifg:! ii)
the nature Of injuries s1:_s_t.21inedA in the~721ctt:i€1e£§.t.”‘ewee
presume that he would 11e1{fe..V«.ia.ke;1 fb!1(5’w=§’u}j:’;:reatment.
and bed rest, at {“619 23, ‘p–e:Vr.i_cn)’.:1″ all the above
aspects, we aetef’-mine c:§$n1p’ef1s3i:i()n by awarding a
surnf0″f” ~-..?A ,:i:,3630O)’-;:’-i0v»§2i’1*ci’:§: pain and sufferings as
agaii1st–_ ?, 05,000,/M towards coxaveyanee,
n0uriS11_if1g feed”-j..A’a7{it:£__’: ‘afifendant. ehafges; ?. 9,000,/~
igewfards e.€..’£n§C:v:3f1é”e dm’i11g t.reatmem. period, taking
iigeozgze if’t,§*;”1.e..appeiia,1r1i. at 3 3.089;? per menth. fer
» €:E’;z*<:€: 'EIi{}§1"§.§1$§ as. Eigeliiifif. 3 §.§G€};"~: Ei;I}.{i 2,: sum 0?
'?i_2i3;f§}}(}f}_;"-wV.Y;,<;?<5:a:*ds:e Ease ef2,1§:1e11;i€ie.s§§ diS{',{'}§7£Ef{}I°'€.S$ 3.335%
A:J§i:1E":21;'§_:§3§§';s:$§ em az;s.$ i:.§};z2:”§é;%§e; as agg2:%§’;:_=t:d:.
5 i.2PC§_Q§zV a.w2:1t°€’iec§ by “§”:’ibu::a§.
3
r
* earregtaé
viéa eraiar at.
l%fl@g”22i
The enhanced compensatgion. comes to ?. 21,500/~.
T
The Einsugrance Clomganvf is dire<::t.ed to deposit '(ha
LAW ———————— W //////// V–
enhanced compensaiiczn with interest. the1'e(_§h.f'at"'V6%
per annum, within four weeks from the daé,é"0f.0i". '_
copy of the judgment and avg v<iz§$é§G%;i$n%
/' ' _
. Arw
On such deposit by the
entire sum shall be 1~e1eése_§"~~i.n faiireur V
immediately'.
Office to draw 3ix{ardL-,.v:i(:C<)rdif1g15y*-