Karnataka High Court
C Kiran Kumar vs C Srinivasa on 4 November, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-HS THE 4"' DAY OF' NOVEMBER 2010
BEFORE:
THE HONBLE MR. JUSTECE
MFA.NO.6752 OF 2OT0flMv1""-~A}fi=T > A
BETVVEEN:
C.KiraI1 Kumar
S /0. Chikka Panchegowda,
Aged about 24 years, _ B _ ._
R/0 N o.Mari1ingana Doddig. A
Keragod0H0b1i., A
Mandya A
Mandya--571_4.4'O1.5fh._._ . Q APPELLANT
(By ' IaLi'iVV&.'§0xi$fCE?i,B'AAd:r0.cate)
AND:
C_;E%riniVasa .....
S Lingajah,
' ,Aged years,
. Ry_'0'A£V'£:i1«';1katd1i Doddi,
'Srinivasaf}11i'a Post,
Mandyéi Taluk,
Mandya -- 571 401
..{Qwne'r~o£ Scooter No. KA~11wH-8598}
/5v
2. The Divisional Manager,
The Oriental Insurance Co., Ltd,
Near Fire Brigade, Opp. to
Muslin Hostel Complex,
Saraswathipurarrl,
Mysore -~« ll. it
(By Sri.K.Sridhara, Advocate «. V'
Inc. for R2, R1 sd.] l it »
=:<=:==:==i='s<_
This MFA is filed" ~L;nder'llSecltiolfi.._l73(l)"of'llthe MV
Act, against the 'Award dated:
28.03.2007 passed in:.'IVl"v'C': on the file of
the Sessions and Motor
Accidents 'iand},fa', partly allowing the
claim 'for lWl_Vc-ompensation and seeking
enhancement of
This for final disposal this day,
V. the d,eliVered...the following: --
_pggeflJUDGMENT
l* ,_.ll'Appel1ant is the claimant. Being not satisfied with
judgniaent and award dated 28-03-2007 passed in
"'l:NuI'.ICfl"pF.\lo.l8/2006 by the Sessions Judge, Fast Track
A?
Court -- I and Motor Accidents Claims Tribunal,
Mandya, ('the Tribunal' for short], filed this appeal
seeking enhancement of compensation.
2. The brief facts leading to the filing of
E1178 2
brother, were returning their-. **Jill_a§e4'V\VV"irom
Ummadahalli village by~..yvalking*lVonV:th:_e letitside of the
road towards Srinivasapnrl-a_ a Scooter
bea;ing"'felg1'st£e:1oiif'N:{;KA. 1 i§H;8598 driven by the 1st
respondent manner, dashed
against. the to the accident, the claimant
injt1ries.vMlrnmediately he was shifted to the
holspitpaleivdattvvplyltfanidya. The X--ray reveals that there is a
_ fracture,__"oi'-lateral tibial condyle. The claimant was
dptreated inpatient for a period of 10 days and he has
spelntshuge money for the treatment. The claimant, who
T 'Was aged about 23 yegrs as on the date of accident
On 09-11-2005 the clairnant--A-A_lVdalongvwith"
working as a driver and was getting a salary of
€4,500/-- per month, has sought for compensatirm-.ggof
35,00,000/--.
3. Pursuant to the notice issued by the M
first respondent -- owner of the "Scoo.tery .rerr_;ained
unrepresented. The second respondent--Ir1su'rer'fileduhis. V
objections denying the avennerits made the
petition. They denied ~--ar}.d aifocvation of
the claimant. However. that the
said Scooter It was further
contended '--t11atV"v'1't'-»,:i:S claimant to prove that
accident has-toccturred' to the rash and negligent
'driving ofthe rid'er..Qf A the scooter. Further, the Insurer
that the rider of the scooter does not
ha'v.e"a vatidj_ license and sought for dismissal of the
tcplairn petitiovn as against the second respondent.
the basis of the pleadings of the parties, the
it ;:Tribuna1 framed the following issues:
iv
(1')
(ii)
Whether the petitioner proves that on
gate on Ummadahalli«Sr'inivasaptiraV:Vi":u§3..V"'i V.
Road, when he was walking A
road, the rider of the
KA.11/H8598 drove :.vehic!e':
high speed and ina and negligerit"
manner and
petitioner and cdused'».him iry'arie.s as
stated in " '
Whe _ the-_' roves: that he is
en i'itle5Ifor r_npens_afion? '
the amount
é of corti}ié*nsa.t:ion:i?V.,And who are liable to
"p,c_iy? .
Wh,ether__2f1€'. respondent proves that the
A of the scooter did not have valid
/a 'drip licence?
Mohat order?
/$~
5. The claimant in order to prove his case exaznihed
himself as P.W. 1 and got examined Dr. K.Bha;sl;a_,1ji
has treated him as P.W.2 and got,
documents as Ex.P.1 to Ex.P. 12.
not led any evidence. But with the"r::_oi1ser1rt"'Vof:jlthe
parties, the insurance policydzl the l_ scooter has
been marked. p Z A
6. The Tribunal on the eitidence led in by
the to Ex.P.12
producedddddby heldflthat due to rash and
negligent the accident had took
place, --.'I_'he'u"rei:io1*t7' of Motor Vehicle Inspector and
Es§hee't.'and clearly disclose that due to rash and
of the scooter accident had took place.
1 VVith«. regard' to the quantum of the Compensation,
JDr.VK.Bhaskar, who has treated the claimant deposed
that "due to the accident the claimant has suffered
T 'permanent disability to his left knee. Due to the
/£~
accident he cannot do the work of driver and there is
disability of 15% of his lower limb and overall disability
of 8%. On the basis of the medical report ~ 2
Dr.K.Bhaskar, the Tribunal taking into l
the injury suffered and other l'inc'urr'ed_':d"£)y_VV'the
claimant awarded compensation oli'---{.;;'3«8,'72g(,l];'.3:
interest. _ A p
7. Being aggrieved 'by jufldylginent landl award
passed by the Tribunai. has filed this
appeal, allegir_igt;h.at awarded is too
meager';-, = l
8. Sri.l\u/larigowdaV,Azlearned counsel appearing for the
conter1ded....that the compensation awarded by
too meager. He has sustained fracture
of condyle due to the accident and he
l*..cannot_w:orl<; as a Driver. He has spent huge amount
medical expenditure and other expenditure. He
gyvgsiibmits that without examining the same, the Tribunal
/KM
has awarded a Very meager compensation of i'.38,7__20/--
and sought for enhancement of compensation.
9. On the other hand, Sri.K.Sridh.ai1.'é'r.VV
counsel appearing for the second;__resp4or:den't@:'on't.endedVi'
that the Tribunal taking into.___considderaticnhthey
sustained by the ciaimant_,:"'«agc. and has
awarded Rs. just H and fair
compensation and. same"is::h.ot interfered by
this Honble s:ou.._ghjt"'i"oi*WVdismissa1 of the
appeal,
10. I have through the arguments
addresvsed counsel for the parties and
andvddddocumentary evidence let in by the
"pa1'tieAs".~ i j' *« dd
W._11. itifis not in dispute that the appellant has
"'d:V'_s=.ist'ained injury on 0911-2005 due to the rash and
"negligent riding of the scooter bearing registration
/§~
No.KA-11-i-P8598. The Police have registered Cr._.,No.
364/2005 on the file of the Mandya Rural Police A4
for the offence punishable under Sec. 279, V'
and Sec. 134 of the Motor Vehicle: Act. it
of the scooter KA.ii/H-8598. ',l.lhe on"
basis of the report the la€[otor"'-«Vehicle
Inspector and due to the rash
and negligent driving of llthel 'accident has
took place.
12. 'i'hon_gh-~..ti?i-ed that he was aged
about salary of $4,500/* per
month, no doczlrnent'Ah'asl..'o'been produced to show that
getting l.sa1a1f_y__of €4,500/~. In the absence of
Vl'-theV'sarne,"~thve:l"'-.ribunal taking into consideration the
monthly the claimant at $2000/-- and applying
'the of 16 has awarded a sum of $26,720/--
the future loss of income, €10,000/~ towards
V' and suffering, 12000/~ towards food and
10
nourishment. In all a sum of $38,720/-- is awarded.
The compensation awarded by the Tribunal
accordance with Motor vehicie Act. As could "
from the Driving Licence produced
date of birth of appellant is
has been took place on is it
aged about 25 'years V asonivtitheiVr,:§iate.._gof the accident.
Further, the appellant as a
driver having -- taking into
consideration -- is very meager.
Even can earn ?'.3,000/-
per * In of any proof the Tribunal
ought, -to have ._,ta;kcn 'into consideration the income at
iper'iday i.Aedi,i%.3,ooo/-- per month and should
have -compensation. Hence, the claimant is
_ entitled for enhancement of compensation. Further, the
7wiT';'ib1p3gna1'i-'ought to have taken into consideration the
of 18 instead of 16 as per the judgment of
it .:'..:":'3'upreme Court in the case of SARALA VERMA AND
£/
1}
OTHERS V/S DELHI TRANSPORT CORPORATION
ANOTHER.
Hence, the claimant is entitledfor-'_4 the:OO1':0i_1c§iw*ii1g'O"~Vé
compensation:
Pain and sufferings ::
Food 8: nourishment _
Future lossof Ince«I1':e-- if: V" O
Loss of _V
laid 5-up _p"e;fi'od.. , if. 6,000
afofsi. 69,840
13. Hencei' is entitled for the
sf"ss:n;}si+1sat:on._of %.t69,'s4o/-- as against 38,720/-- as
with interest at the rate of 6%
p.a.A fr'on1___v'th.e.3'(AiOate of the dajm petition. Hence, I pass
O ' 1 Oi" -- follewning:
%~
ORDER
The appeal is allowed in part. The .
entitled for the compensation of.§Z.69,84–O’/4″ d” it
(38,720/– awarded by the Tribuna_l.’~’; ‘I’h.e’*
compensation shail carry intefest at”‘the~raie 6% “pa. * ‘
from the date of c1aim,petition~;-
The second ‘is directed to
deposit the en}_iancec’jg cortipeiisation “amount within a
perioddof datevyof receipt of a copy of
this order, ”
Sd/-3
Judge