High Court Karnataka High Court

Dayananda Salian vs Vijaya .S.Hegede, 38 Years on 9 November, 2010

Karnataka High Court
Dayananda Salian vs Vijaya .S.Hegede, 38 Years on 9 November, 2010
Author: B.Sreenivase Gowda
IN THE HIGH comm or KARNATAKA AT BANGALORE
DATED THIS THE 9% my or NovEMBr;:§<t;f ,
BEFORE  k V'   '

THE HON'BLE MR. JUSTICE 

Miscellaneous First Appeal 1V"o__.  £2909  

BETWEEN

Dayananda Salian V  

S/o. Late Krishna Salian 

Aged about 35 Years A -V * «
Residing at Kin.iyarabettuf;. ' _ _ .
Upinaakote, Varanibzalli Viillage, fj  on t 'V
Udupi Ta'11.,1i; afid._Di.striot_. _.  

. ..Appel1ant

:';_{By 'sri.'a"s:'sA'ArigaL;ram.)

AND

.1    aya .nS'.Hev_ged.e,
" Aged about 38 years.

  W'/o';Nithyaranjandas Shetty,

 '  Afnaiitha Nagara,
 Manoi--_pa;=l.
[__Id'-.1p~i Taluk.

 _ 2. z"i"'.}ie Oriental Insurance Company,

V  Rep. by its Divisional Manager,
' 2"" Floor, Vishnuprakash
Court Road.
Udupi Taluk and District.

... Respondents

(By Sri. P B Raju, Adv. for R2,
R1 »~ Served)

This MFA is filed U/S 173(1) of MV
Judgment and award dated: 27.Q9.2008″p’assed’*in’–l\/IVC”

No. 394/2007 on the file of”Ad’ditional« oiviiiqudge
(Sr.Dn.) & Member, MACT, Ud~.;1pi1;”rp*artrly’allowingtiie

claim petition for compensation and* ‘seeking,

enhancement of compensatiori.

This appeal coming poni’fora.Adrr1’issioni_fithis day,
the Court, delivered the foilovsririg: _

Thi=isyappe’al’7;__s: for enhancement of
cornpensation the”‘Tribunal.

2. I-I’ea_rd.v is admitted and with the

cmfislent of learned Counsel appearing for the parties, it

t upfor final disposal.

_For3§the sake of Convenience parties are referred to

x as are referred to in the claim petition before the

if ‘Tribunal.

4. Brief facts of the case are:

6/

That on 9–ll~–~O6, when the claimant wasgriding

his motor Cycle bearing registration

from Kunjai towards Brhamavar side, near Ch.antha_jr

Krishi Kendra, car bearing relgistrafiolfl

5567 came in a rash and negligent”manne1j and

against his motor cycle. Alsaa”result,._the:’I=clatInant fell’

down and sustained:~..;nju_rie§,’§ hevvlfiled a claim
petition beforethe compensation
of 3′ . judgment
and awatd of ?. 1,041,850/»
by the quantum of
the Tribunal the claimant is

in appeal seeking enhancement of compensation.

‘ ivthiere is no dispute regarding occurrence of

itaeijidenttf’negligence and liability of the insurer of the

offending vehicle, the only point that remains for my

V’ .Vco’n_.sideration in the appeal is:

Whether the quantum of
compensation awarded by the Tribunal is
just and proper or does it call for
enhancement?

6/

6. After hearing the learned Counsel for the parties

and perusing the award of the ‘l’ribunai,

View that the compensation awarded by

not just and proper, it is on the’}oWe’r side .;ar1dcid«therefore

it is deserved to be enhanced.

7. The claimant has sustairi’e_d*the ioliexizingfiinjuries:

1)

Fracture it disI.o:;a}i(,;n.’ ff:o.f ” torsomrietatarsal

joi:1tS'{R);’foo’t.::: M

{R} foot.

~ (R) foot.

‘ 1 (R) thigh.

= 15X3X1em over (L) thigh.

about 32(1):}/2 em over (L) leg.

vii} 5 7,.

” _ viii)

iX]

avulsion (L) great toe.

Fracture T12, L1, L2, L3 and L5 lumbar
spines (CT).

Multiple CLWS over the forearm (R). Injuries

1,2,3.4, and 8 are grievous in nature.

&”‘

Injuries sustained by him are evident from the

wound certificate — EX.P.3, disability certificate

medical certificate -» Ex.P.9, scan report

supported by oral evidence of the’c’1airnant,ia’n.ddoctor

examined as P.Ws.1 and Zpprespectixlfely.

P.W.2 — doctor__has state’d__in.,_yhis’evidericfe that he
operated the clairriant. of femur and

assessed permanent: V 1 70/oz

8. cofis,1cie;§t,:,ngltihtaigiature injuries, €25,000/–
awa1{deC1 towards pain and suffering is
on theiower “itpV”i”s$.deserved to be enhanced, and

I yaiwara Ré.5o,,ooo/A4 under this head.

i i. /– awarded by the Tribunal towards

linjedicvalllefxpenses is as per medical bills produced by

A the”claimant for Rs.46,844/–, the same is just and

‘Vprloper and therefore, it does not call for enhancement.

l 10. Claimant was treated as inpatient for 18 days in

Mahesh hospital, Brhrriavar, and continued treatment

QK ‘

unhappiness which the claimant has to undergo for the

rest of his life. 315,000/– awarded by th.e__’4ff’rib’una.l

towards loss of amenities is on the lower sidev and it’ V’

deserved to be enhanced by §?._

award ? . 20,000/– under this

13. Claimant is aged 33 0.011}/Iliiltiplierl

applicable to his income is
assessed at doctor has
stated, of 17%. Loss of
earning 55/0. So future loss of
incoriie /-i (€3,500/« x 15/ 100

x 12 xisiand it

***** “awarded by the Tribunal towards

“futuire”«:nedica1 expenses is just and proper and there is

no scope for enhancement.

AA 0. -Thus the claimant is entitled for the following

‘ ~..VVco:ripensation:

1] Pain and suffering ?. 50,000 / ~

2) Medical expenses 3. =i16,850/ —

3) Incidental expenses ? . 5,000 / —

4) Towards loss of income
during laid up period ?’ 14,0xO0_/’-_

5) Towards loss of amenities ? 2O,’f)O”O’/:’~; ..

6) Future loss of income 1′.

7) Future medial expenses ‘R’ V A

. “”~,.l0{G00/~’ it

Total r «

16. Accordingly the alloiyed

Judgment and award of ‘modified to the
extent stated herein”4’ah_ove;.jdheu is entitled for
a total as against
?. 1.04.8001/To with interest at
6% of ?. 141,800/~
fromizithe pl petition till the date of

realiosatioln,_:e>;cl.udi~ng”‘ interest for the delayed period of

.. .. _ in filingthe appeal.

Vghdlsurance Co. is directed to deposit the

enhalnceld compensation amount with interest within

months from the date of receipt of a copy of this

judgment, excluding interest for the delayed period of

108 days in filing the appeal.

18. Out of the enhanced compensation 80%”-.._with

proportionate interest is ordered to be investe_d:Vi11u:

in any nationalized or scheduled Bank in””t_i:ie jV’na”m’e’ V’

the claimant for a period of

option to withdraw interest ‘periodically; ”

remaining amount with “‘p_roportion_ate-7 interest is

ordered to be re1eas’e:d”‘in his

No order as_ to ;_ciost’s~.;