High Court Karnataka High Court

Chandrakala vs Vishnu on 16 April, 2009

Karnataka High Court
Chandrakala vs Vishnu on 16 April, 2009
Author: K.L.Manjunath And Rahim
§\«'II'*.--\ :\.§<3.;).---§i'.'};-'3 <3!' ;£f.I{"):.3

IN THE HIGH COURT OF KARNATAKA

CIRCUKT BENCH AT DHARWAD

DATED THIS; 'me:  DAY 09 APREL   _

P R E S E 

THE I~EON'Bi.E MRJUSTICE  

A  

mg :~:o:~:'3:.5 :x{gg.3:;sV1fM:';c:»AE,3Aw§;t3--«ggnxfm
ESCE LLAN EOUS F1 Rééi; 9, may 5 (MVC)

_E§mEIWEEE\l:

Kum.Chandfak_aia';"'3I.__ 

DEG. Hanmantn. ci§.:__.sc1:»n-«,..  ;
Age: 4&3'/%é§zarsA,"j;sintéz; mm-Qr--.F2egj 
By W {.5 ~ g at?zé:' ~:  H__a'r2.;3 ma rm» . J

S/0 YeH_ap';}a 'GQL:5i'a¥,   "

Age: 32',r_e'a'rs, V 

Occ: Ciooiiek _

R/'0 Rarngair R..C}; "

 D§f5:'C'}'£1Ct_:_k.B§gal!<'€J'C«'-. _____  ...APPELLANT

 ' { By..5;:.3,,_f\i~.Sh'é':w.kar Rangarejé Ravmdra U.Merawade Adv.)

 1.

V§:;t'{n.;;,VS/ca. E-Elwimajs E3m’yava.mSh:_,

T Age: ‘Ma}Qr,

~ ‘”Q«wa’2er of Tamgm,
R’/’o. Bagaikot.

//W

l\’?F.–‘\ i\ie>.’£/–i(‘);3 HI’ ‘._.l(}(}5

2. The Divisionat Manager,
New India AssL.irance Co. Ltd,

P.B.i-Zoad, Di-“sarwad. …R§ZSPC}i\i{,>E§§\’§TS3~..

{By Sh. P.H.Pawar, Advocate for R2}

{R1 M Served} _

This misr:ei|aneoi.:s first T.appeaé~..is”–fi|ed iihtier
173(1) of the Motor \/eh’:r:les’ACt._Vagaii-dist the j’,._iGg:1’T}.i(3FHit..3Elfld , *

award dated 22.12.2004 passe’dtg%r.MVC i\’o.3=3/.2004 or: the
fire of the S’/%ember_, MA{f.’E”~Il, 8__ag-ai_!<ot, parL~!.y_ ailowihg the
Ciaim petition and seeie’r:sation.

This miscellaneous ‘er-ti’I’.S{‘”v’€’iVi3§§E3&i:i’CiC’fii’u’]g on for final
disposal {his day; }:A\»”aJ»A:D.~ P:._A*H_IM’,v_ &”J,v..”‘dei”avered the
foiiowing: .

This’ isVciaii’h’a.rjt’vs.V.’t’a.,p:’|:~.-eai against the judgment in

M.\/.C,_i\io.i33y”2UDéi’V-.«:ia–.teVd~”:22.12.2304 on the fire of the

5agaii<Vot';" —–

3..As3″i_th3e CiE1ii’i’1aI\ii is dissatisfied with the amount of

W._compeh§a:;ation, we have examined the records in

so;j'{:%_iemeritaiiori to what: is urged.

3%”

i’\=ii’i\ i\?i>ti£1(.lT3i>l”3..{i()53

:13 :

4. The factual matri>< of the case indicates that oh
24.12.2093 the petitioner, who was 3 years old, along with
her father was waitiisg for a bus to go over to Bagailgot at

the bus stop on the Bagall<ot-Almatti PWD Roa{.lU_'I'iea.t

ivli.iti:atti Kirani shop. At that place, the velildie

KA29/2443 being driven by llZS.:r."'}'l'§»'~.f_€'F

DJ

fl€'.glig€§i"i'C m

nhet hit aeainst the pe.tit%_oli1er, lli:.O?"ri?E?t;tJ€}.l*'r%T.'tit?

whitth she suffered ll3jLll'lE3S al:i,gm_e.~ her vbodyl'i..iVii<;:l._ia'itlirag'; the = L'

genitai and the i'ectunn. SheAr.wla's._rushed t'o__the:§ hospital
where Dr.l<ai'hi'neclhlfier} ._Atr_e_ated her. The
treatment c:o='_i:t'in__L:et'§:'W "w::t:{io.LJ4:.':*.._ E3i"é.'y Voositive effect

i'iecess'i_tat.ir1g.Vthe'–..i~'elil?§%iii:T"'s_i_irg-ery. During the treatmeht,
the petitiVVoiti'el."VvvQ'as'7::.iii3_je'tited to surgery for not only the

skeletal'~dama'g"e.V:hL.itto the genital as well. She endured

ahcl.VsuAffe_riiig for a prolonged period and after the

ii-reautniemf-wa[§;"'t:oi1'igglete she was visited with the physical

disahilih; of permaikeht nature.

5. Dr. H.R.§<atti as a surgeon did his best to reduce

___tihe disf"iguratioi'i ahd to restore the genital fwictiori. The

249

?;’v”Il”.e’\ §\35’3 til’ 2.(‘)(l:’–3

sum of Rs.1,€}’§>,138,-=’~ rounded off to Rs.2,00,0t”}O/~ as

against the elairn of the petitioner.

8. Learned COtmS6}i for the appellant, in su_;::p’ortl_l’ovf

the appeal, would contena that the Tribunal

notice the clinching medicai evicJ_e.n.Ce wh’i’C”h”‘reetatbrlivsheclé

that the petitioner, a young giri of 3;”years’,»._lr1a«;ii’ s€:fterei,i_’

fracture of bone of both tl”ie’fi_ni-i:i.s upper anti”l:oi”ie it has become impossible

for to anoiriiv1aV¥””§ife. He drew eur attention to the

ev’iclem;:’e outta):-.i~-t,’¥i”;’ti’2€”)(.1:'”)

evaiiiated the physical disability, the loss of amenities in

money value and has awarded just. Compensation. _Se:ei§iin_g

Citatiitinai St,|!}DC>i’t from the said decision and {hi-3

cm record, he seeks €i’ihE§r’iCE3’i71€l1t Q_f..th_e cci_r%iij’e’r’i:sj’a.tii’i3.riL’_

9, Per Contra, in negatiion to ‘whats is,’i_iAi.i’r’ged,*:.)thee

c:oi_inse! for the insurer siipp0″rits”‘itiie iiri’;.}a;’gAi:i_€ci §.i.idt_jnient:

and Opposes any ei’iiianiCe¢_rne_nt. ‘

10. We i’i’e;a$._(e, i:i*ie’i’efore,.._”-.t_o k:§eiii”dei w_heti’ier the
impugned __drd’er ;ii’:e§’:LJ|’Ft_3’3_ any ..i«nt3e.rference to enhance the

as3’ioiii’1.i.. or i”1ét;!TE’_;i_’_ ‘ti I e”a.n’i’o£; :*!..t__i S V Eu stified.

‘I1. Since”itfiff.i_s”–.a”‘»».Case of personal injury, it. is

inCi.im..bent “*CQ_Cdi’is~iciei»r the nature of injuries. The medical

ev’i*de:’i?i:ie, “–ih ti’i:s””‘i*’egai’cl, shows that the ciairnant: had

si_i;fieri’eiJ»–.._’the»._figiilowing injuries: i) iacerated injury over

\ze.g_Vir’ia Van.d:’_-reiitiim; ii) fractwe Shaft fernur mid third right;

iii} frar:;ti~.i:e SL|DE3¥”iOl’ and inferior rami right: DLEDHC bone; iv)

fraetiiii’e of ischeim left, side; and v) deep abrasion present

fix?»

i’~=§§3E\ Nrssil»-i(.}fi :,)i’L€(1f)7)

genital of the petitioner is virtually effected severeiy. The

passage of urine, which is natural gheriomina %ias_4vbei:Qrn_e

B nightmare for her. Actcerding to the doctor, tneiidi”s§’i}i__lj’it-yr_x’ _

is at 40% to the whole ‘meaty. _

13. The Yribtmal has re_ferre’Ci.. to-._the ey;{ide.nCe,’:.”.t;~i;Vt’~_

regrettably, it is noticed evicientiev.sh’asa*.ig’ietV been V

appreciated in the right».pers’i§’eCti-ire.j”C._Qnsegti’ei’ri’tv by very
Casuei approach is adoptedlg by’:the_.j}iit5t:Vnz:;_.i. The Tribunal

has ewe rtied 1′ ri’e’1:C.?.3’i:’1 ;1ie:’isati~?ai’i”<as' %.I;"r1.<;j'eA:iji*s'es;.,

Act"u4g3Iit ex p"e_ri ses itiif-.l,J'rF€d Rs. 24,1 38/-

xAt~tendanh"t»–..8:; conveyance
5»-C:!1a'rges " """ Rs. 5,000/-

— Iréieifmés};§’ij.;t disabiiity Rs. 59,000/s
V Lg3sssi’jc_>f.5’e’><pectation of life Rs. 15,000/–
" {V Paginenti sufferings Rs. 30,000/+

"fetal ' Rs.1,s9,138/–

This being on the iower side req:.:ires iedeterminatien.

(9%

i\-‘II-}\ xn.;3»:.i’>:3 i.si’;/3€’_}0:3
: 312 I
geeitai and rectum effecting the marriage prospects,

which car”. hardiy be valuecé in mosey va|L,ie’.7,The

ciaimaet has to We rest of her iife with

infirmity anti, tliereftwe, award i?i*;._.u1,0’G.,OOOf–+.i 7

towarcis ‘ioss of amenities im°|ife”‘,’*

(iii) Rs.5O,{EOU/9 ‘t.Qwan:is ‘i0Vss*;cjf.ii=:fi~:1arr3iage–. L

prospects

(§v} The d0cto:’.’has’as’se.s.sVeij.=.dEinisiishing effect

on the_.fE’,”5′}’CEi.Qi)ié§Eit? t.hev”_j:Vimbfat =-iiO%. Thus, in

futazrefl to have a regtsiar

{earningsKw:-‘i-i_tc’%’;_ ‘(;£:Vi3ie.r*w’ise she woasici have had.

T§i1E”r'”F3_fC)i’v€,Vx’E§:i€§iT5§i€}5:i;i’i§cl? the physicai disabiiity to the

,._§:”\}9v§u2.oie bV’0’d.g}:,V vtiifich has the effect of reducing the

A eamirigi-..capacity, aiso needs to be vaiueci in terms of

gi”iiO’f’i’€y.’~:f:*3’i..l1C€3 she was young git! and there is no

mfater’i’ai on the basis of which her earning capacity

cauid be ascertfained, we award a sum of

;g1s.10,0£){}d,-: ttbv oss of earning capacity.

:\»’II7:\ §\’\;i).:_).–}-(‘J53 ()2, ‘2.(.){‘.}3

5…’

-_.>..-

K is also noticed that the Tribunal has awarded

R$,1S,O0{}/A {owaras loss of exgaectation of

in View of the grant made above, we d{>–‘:riot:Aii-fish

make any gran’: under this ne,a,c§_._

FlJl’t§’1E?i’) towards reimfiiursiernenfof”~t|j’i’e aaffi’oiI§:it:

incurred towards mec:’ic’a.|_V expenses an{2v§.’a–t.r.ei’iVdantv L’

and conveyance e><;3ens+_e_$u,"-the.._VtribLrn'–aI_ha3V:?awai'ded
the actiiai amount-.rj'f_Rso.2-%:§§;§. and a notional sum
of Rs.5,'{}OQ/» "T.§"j:i'$ V'a.m_oi;n:, increassed to a

totai of

In i:.I1V«{c§'vi"?l'i..'$Ai.jri:*ii,,4433$?"—c:i'ai'i'i'1ant would be entjitied to a

sum of Ri'3.;4,"{}Q,O'C§O}':a aficoinpeasation enhancing it from

Rs.2.}i)O,{}OO/~V"a'::..V:awa«raed by the Tribamai in modification

.tov1:he i_m,D l§~ gnecl j azdgn'1enif.

T’;5eA’a:=erihar1cecJ conmensation shall carry interest

g of 6¥fi~:,.p’fa:. ‘from the daie of petition {ill payment.

V Yhe insiirance company is directed to discharge

do award, WV