High Court Karnataka High Court

Byramma vs New India Assurance Co Ltd on 23 November, 2010

Karnataka High Court
Byramma vs New India Assurance Co Ltd on 23 November, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 231%!» DAY OF NOVEMBER, 2010
BEFORE O O

THE now BLE MR. JUSTICE B.SREENl'VA_$E  

Miscellaneous First Appeal No.  'A 2

Between

Byramma,

W/0. Margrappa,

Aged 21 Years,    
R/0. N0.333, M. G. R;__Layo_1Z1t,V_V   , 
Roopena Agrahara,  ' -A   Z V V
Bommanahalli,
Bangalore. 'V

 Appellant
("Bysg;j7:g1fi}:;a1i:a;;§11, A¢mO

And

New Ifidlwa Asrsufanée Co. Ltd.,
,, 0.47, GO'palV Complex,
" H fF'1o0r, Bazaéif"Street,
A * --. _ 'fzishwanthpur,

rm'

V' . Vfiahgaloiée 22

 ..__By ItS'»L-Manager.

LA 2. '.'OMr§.ANai3zab 8,

Major, S/0. Syed Sab,

 " *»,_N0.73/1, P1pe Line,
=  I'-;/Iysorta Road,

Kasturba Nagar,
Bangalore.

 Respondents

(By Sri. S V Angadi, Adv. for R. 1,
R2 — notice dispensed with V/0. dt: 23.04.2010)

This MFA is filed U /s 173(1) of MV Act againlststhe
Judgment and award dated: 03.05.2008 passedj’inf”}.\/IVC

No.2355 / 2007 on the file of VII Additional Judgev;._C_o’n_rt~.
of Small Causes, Member, MACT-3, “‘Banga.l’cre;s 4_
SCCH–3, partly allowing the claim….,p’etitio”n._ for -.0 ”

compensation and seekingw -.enliance1nentV._j;. of
compensation. ” ‘ ‘ ”

This appeal coming ‘on for he
Court, del1vered the follomrig_:” ”

J__;I_J.D GM ;is*.;_,Nm;;=g_f_
This appeal Claimant seeking

enhancement ofc-om}§§ensation;,..l’f,V ‘ ‘

2. For’c’t–he’j;sal{é: “of ‘convenience parties are referred to
as theypare referred to._in— claim petition.

3. V’ _{ Br.i.ef fact;-slwoi the case are:

03.10.2006 when the claimant was

trav.e’11ingu_”_v»-inflan autorickshaw bearing registration

0 No.l.KA-’05–“Ci–l17l on Bangalore — Kanakapura road

l:f..near.A Salahunase Village the said autorickshaw met

an accident as a result the claimant sustained

0′ “injuries. Hence she filed a claim petition before MACT,

Bangalore seeking compensation of ‘<5-4.00.000/– and
@

' l -enhanced.

the Tribunal has awarded compensation of Rs.77,300/–

with interest at 7.5% pa.

4. As there is no dispute regarding occuri*enc’e–.E§f-.rthe A ~

accident, negligence and liabilitgwof the “‘

offending vehicle the only poigntf:

consideration is:

Whether the corr1peris–ation avsfardedby

the Tribunal is just and reas.on_able or does it
call for enhancement?’ ~

5. After hgfv,’-?r’L~’f”:i;«1.i’:§ appearing for
the parties and award of the
‘ vieilriflllllthat the compensation
awarded not just and reasonable, it

is onthe lowerVsi’de”ar1’d therefore it is deserved to be

certificate Ex. P 6 the claimant has

sustained crush injury to her left forearm. Injuries

ufisusftained by her are also evident from discharge

‘ Ex. P 7, case sheet EX. P 12, xmray Ex. P 13

if “and supported by oral evidence of claimant and doctor

9%

examined as PWs 1 and 3 respectively. PW 3
Dr. Prakashappa has stated that the clai.mant__ was

treated by radial artery and skin grafting.

permanent pain in the left wrist and moverne,ntV:

wrist is restricted. There is 15%”disabil.ity_. whole

body.

7. Considering the nature”-.:of– ?.::?5,000/~
awarded by the and suffering is
just and properand notjcalldhVfortdenhancement.

medical yisfilbased on the medical bills
produced». the tor the said sum there is no

scone for enhancemerit under this head.

,___9″. elairnant was inpatient for one month in

San3lay_.-Ga’ridhi Hospital, Bangalore. Considering the

.”‘~”««.__V”»same”»?_.5,OOO/– awarded by the Tribunal towards

incidental expenses such as conveyance, nourishment

…and attendant charges is on the lower side and I award

it r.10,oo0/- under this head.

Er

10. The claimant claims to have been earning

?.4,500/- by doing tailoring work but the same,:.:is..not

established. Therefore the Tribunal __

assessed her income at 33.000/»~

$9,000/» towards loss of income

and it does not call for enhlancementl

11. Considering the.__pernianentufgcgar onvvlthel forearm,
the disability stated an amount of
discomfort urlhap;isiness’l’f_”thae_:f’claimant has to

undergo tin ‘life 15,000/– is awarded

towards __l.oss’lof -a_1″ner1iti’es__. — ‘

l2.V_ _The4″‘claimant”v_is”°aged about 20 years and the

appllcai:>’leV to her age group is 18. The doctor

to the whole body. Accordingly future

loss works out to 197.200/«~ (€3,000/– X 15%

3 12″ 18) and it is awarded as against 225,000/–

Vawalrded by the Tribunal towards loss of amenities and

loss of future earning.

13. Thus the claimant is entitled for the following

compensation:

1} Pain and suffering ‘
_HM}£3€£3£}(§Kf’x’

2] Medical expenses

3} Incidental expenses
Expenses

4) Loss ofincome ,
During laid up period 7i_?;”–9;O0O/ates

5) Loss of amenities ‘

6) Loss of future.in-~:;_ome ” i.vp:9_”/32010/4

“”:”**.””

g,–u-«—————

Tota.l:’.’,V:’ .25.” 1:,369,500/-

14. Thus the for a total
compensatior:’«.of~?. ..&_i_$:.TalgainSt €77,300/-

awarded thy ‘interest at 6% p.a. on the

enhancedof $92,200/~ from the date of

claim pe-tidtiion tillthe of realisation.

é,Tvhe~ Insurance Company is directed to deposit the

V’ “co[:mpensation with interest within two

the date of receipt of a copy of this

xjudgn1.eht. Out of the same 50% with proportionate

‘ finterest is ordered to be invested in F .1). in the name of

‘V —–claimant in any nationalised or scheduled bank for a

period of nine years renewable once in three years and

remaining amount is ordered to be released in favour of

the claimant.

No order as to cost.

Vb/–