High Court Karnataka High Court

D B Madappa @ Jagadish vs P M Mohammad @ Mammi on 17 November, 2008

Karnataka High Court
D B Madappa @ Jagadish vs P M Mohammad @ Mammi on 17 November, 2008
Author: V.Gopalagowda & Swamy
U)

_. L34»,

* "¥& ?:ibunai hag fagtenad the --L"

 

uyon the rfispcndentg 1 & 2 driver and-théfcwhar,

jginiiy and severally asseggifig thé Cémpéh$ati¢fi

as Rs.2,7§,00Cf--. Bef¢re:fTthis_'~ccut:=x';;A

V

' aiiém
:jj_'. '.
Mug'  ..

£o.1/26%? is filed uaéeg araef 1f'2g;gV 2

€.?.€ seeking permisaion bf the Ccurt té graduce

additismal @videficéT namely} jxézcx cepy sf the

¥aiid licenae psssegéad by tfie f®r$t féSpOfid@flt.

Ehe le&:hefi,7 dcuflsél °.VfGr-W= the appellant

 ~that"xerox copyT 0f the

additianal document is a

 

  

fete fastening the liability

 

genuibe one--and%th.
upon respomdents7fiE%& 2 raquired ta-Ema set aside

afifi. same hgg. ts ..... bg fixed upon the third

,reSp@nfi9ht"in5ur3nce com@any Qniy.

3;_ ?he learnefi cmunsel for téa agpeilant

V". Subfiité that awarding' Compenaation under

'different heada in the imgugned judgmeat having

irégarfi is th" iaiuse sf the injuries ; & 2

saatained by the &@§8ii&fit which axe gzievous in

natuza, hi3 right leg was amgutated and ifiéfé is

"'51

al3o sractuze cf shgft femur Sf the rigét ieg.

E

.r~1, 



Therafora, compansatisn awazdgé tswatrssgaia &:

 

suffaring is on the iewer Sifié.

   

future mefiicai expenaes the amount

timm attandafit, csmpensatlon unaer the head cf

caaveyance, fac§*anaVnourg5fiment is not properly
awardéd and t0wa;d$V: laidwf my geried also

compansatiefit awa§d@d'vi$fuQ§f the lawer Sifia.

Fataré L55éw?m;"{égfniag£bvhaving regard to 50%

§érm3:@fitK--fii$3bilit3--faasesfiefi by the dscts: en

tha basis nf*fi3tm;e of inju'ies Sustained by the

3y§ei;ant"V&fid 'am§utation of his right lag it

t"5héfiidk&hava been taken as 338% fax the reasan

than hiS_:@a is last. %part from this, monthly

t_inccmégdf the appeilant taken at Rs.15SGf~ is on

'than R3.3G@§f* fa: the reason that he is al$o

theTlawer $ide, which should tave bean taken more

3})

E1

agricuiturist. Eartha: is view of amputatifin Cf

C)

figut leg beiaw tha kaee, fie is mat it § §a3iti R
to aithar carry GR with the agricuituze

occugaticn or 5u@arvise tha cuitgvation of land

 



J-

azrar in Law. The:efore,'it is soatended by ghe
learned Ccunsal for the apgellant that _he is

entitled for fuli ccmpensation, withQfiE"dedUct1ng

towards the percentage of centribugdfiyunéqiigéhcex

as it has been dame by thé ?ribunaE, '?hé§éf0re
he has prayed reascfiabie csmpéngétian to be
awarded by suitabiy fiéinfi the amsfint under the

aforesaié heads and  :équestéd  to allow this

agpeal.

4f Learned :¢ufisél7Mr,§ajagopal, has sought

to ju$ti§$_tEe fifl§iHgS and reasons racerded an

the Lcontentid@3 ;Is3ue NQ.1, 2 & 3 both on

c0ntrib§tQ:y in@§ligence and aiso on quantum sf

 

g@m9$W£@tiofi"~awarded contanding that iudgment

'Las@d*§n proper appreciation 0f facts and legal

*Aeviden$e ken reccrd and having regard ta the

gércégtsfie of total disability' assassed. by' the

sfimctoz as per the wound certificate Ex.?5 is

'jastifiad. Learfied caunfiel further contanded
that contributery nagligeace of 36% an the part

f whe appellant and recording a finding on

O

contentious issue No.1 i3 ifigal and valid 53: tfia

\N,/



amputaticn sf his right ieg knae pcrtian an

account of fracture cf tn@ risk? leg. 7Ezf3:.:s

tha FIR failawed by charge sheet Ex.?2~ifi %&iCh_

"f
F».
U)
U}

negligent driving Qf the 'vehiéie 7by.,th@ "§ir3t

utated that on -aécsunfi' cf" rash} 3nd 

respondent ac$idefit_", tdck v_ Xplacem'" aafi'

appellant/claimanfi suffé§e§’,;njfirie§A_$3 stated
supra. Ex.P6 §két;h}\§g%;?§ :5§ot mahazar and
Ex.?4 M? _repo:tw]_$3§l§ ‘ &;§§fi§ Show that
absolute;§ £§éfie Qaé_fio’§*gifgafice ox the pazt of
the cla:Qafi§1ifiKCafi§iflg”thé§éccidant an the fatal
dayg “”” “Ifi*%fi@%éiofi]$§ fih%W§ocumentary evidence an
reccfdgrtheffi §s aéfio an aral evidencg adduced by
Pfifg tiéxggaimafitbwflérein he has spoken abcu: the

Q§uss_ and hbw*w:he accident tookT glace aileging

.<Ehaf,fihé»first respondent has driven the vehicla

'ééép i5 afra5h afid negiiggnt manner. Neither the

dfivéfi Vmor tué Qwger had enterad into witne$s

'bax, there is 93 gleading on account cf rash and

.fie@ligent drivifig of téé fiaruthi Van by the

("J
'« .1
£3)

imafit ax account cf which the accident took

in

$1 ca. E? the absence sf pleading, tha

:e3§ondent3 1 & 2 Ceuid not have adducéd evidance

\m/

14

$9 damageg. ?h@ amcunt cf éamages
variaus according to gravity __of
injuries. Deprivation su5tained._aS_ a

c0n$equence af bodily injurigs may bfigg”

with it three Consequences, na$éiy, {i} E

3033 sf earning and mearning”‘afipa¢ity,W
{ii} expenses ta pay Qthef3’ fQr ywha§_

otharwise he would dQ2:fQf hi@se}f1n@§§ ‘
{iii} less or *§imififitiQa §fi<w_ful1
pieasuies and joyg sf l;vifig,T ?hbpgh it
13 impo$sibie_toiéfifiafiejmgney'witfi human
Euffering, u 'T&gcn§ .'" éfi§,_ personal

deprivation,» the Tnibfiha1$f and Ceuzts

Di

hauidg mafia iafi Vhbnestj and serious

Wéttémpt ;b éwfird Jéfiéfies so far as monay
can' ééfipénééticn "the 3935. Loss sf
qfi:ingH$flfi'e&;fiihg should adequately be
cdfip¢nsafiefi4V°: Tfiezefore, while
V CQnsifieréQgv deprivation, the Tribunals
afanfixfiourts Shouid hava due regarfi to the
¥gr$Vifig and d@gr@e of deprivatism as
'w§§i9 33 th@ dagrea of awarenega $5
Wfldefifivatian. It is trite, .in awaxding
z fidamages in personal injury' Cases, the
camgensatian awaréed by tfia Csurt should
be Substafitial, it should get be mezeif

taken damages.

15. In th@ Saifi judgmaat in para 2§ the Bivision

bench has extracted relevaat Gbservation made by

W

15

Figld, 3., in ?EILLI?S vs., SGUTH WESTERN RAELWAY
CG. (1874; 4 QED 486 which reads thus:

” You aanmot put the plaintiff afiaék
againT into his Griginal posifiiéfi}fabufi ‘
you xnust being year rea3@nab1e’.¢Gmmdn~
sense to bear, and =mqu; mu3&> alwéVéx
recollect that t§i3f”zi3′ thé ‘§¢nIyf
Qccasian cm whigh c@mpensat;énm céai be

given. (The giaifitiff} wcanT_ne¥erW sue

again for_€w. Yqfifihavg, §%é§efQfe, new
:0 give hififcofipQB$a€;§fi,_©nce aid fer
ail. He haSV d0%é ,§éiiwfiQng; he hag
sufféred ;iwQ:§§§ gfitx §h@ hands cf tha

defenfianLS’.aad E03 mQSt’ take care to

ffair compensation for

_ zfgisfeéfl ”

that_whic%”hé*ha3 sufferefi.”

gFrom théwgaadiag of the afaresaid d%CiSiOfiS, we
afié’ éequirad ta enhansg tha cfimpengatien under

‘”t%a M Eg5£ of pain and suffezing anether

.Rs}2S,GQ§/–, medical expensea we fig mat disturb,

‘*_fut3re”znedicai expenaés R$.l§,QQGf~’ ia awafidéé.
K

Zaéfiiag in ViEW that hifi right 196 has been

‘”¢am§utat&d he kas to walk an tfie artificial limb

augheut hia lifé, we enhance anetuer
R3.35,GGGf~. Tewards iess of incama duriag
up gerioé since he u§d takéfi 5 msntha geriod &&d

thereafter aiga h@ was unable :3 dc wcrk.

}…..n

Thezefmre W6 awardefi additisna gmcafit sf

W

18

‘5:¢s>Y- §.°:%!”:2″;:_* 45,», t
Uiigm -r=;€:*:;’:-M; ..L..Lx:>i’Li

thig judgment.

gégg