M.F'.A.8112;'2003
IN THE HIGH COURT OF KARNA'I'AKA AT "
DATED THES THE am my 013' MARc1--_{2é'é9 % " 1
BEFORE % T _
THE HONBLE MR. * Z
M.F.A.NO.81 (MS/3L
Sri.I)eepak BC. ._ 1 - _ '
S/0. Balaram 'V "
Aged ab0ut:44 « %
Manager, 5.. .. 5,
Creative Syz1diL:1t;e"jPIiii:iiz1g"*fiess, ' " V V
& Proprietor NihE§1 §3'nT£§iFpriSé'S,,_ . _'
12/0. (3% Get: Apa1'tme£zts;»,4 " __
N98, 3rd Kasturi Estage; _ V' "
Chennai. * 2 MAPPELLANT
(By «S:"i.{¥s_I¥iEa;11:1a1anflié1p;}9.,' Aciv)
§ VV T1115 C;§éf;er_8'e1'V}fé{f;'§£iager,
KSTRC, shamizjnagar,
-- . « .. _}:"'i.:3.;r1gal<:r1'::f..A t.
41;. ititgtmai Insurance F': 1116.,
Shanthi Nagar,
% .. §g:,:ga1ore. ...RESPONDENTS
{E5-“s:~;.:s*.s. Damn, Advecate)
L/1
EV.)
M.F’.A.8112]2003
This M.F.A. is filed under motion 173 (2) of thejixzzgtor
Velrxiclcs Act, praying to mofiify the J utigaent -.
datéd 08.05.2003 passed by the M.A.C.’I’-iII, Daxfariagfizfc; _._in.
M\IC.No.28 I /2002, and to allow this Appeal by e1j.f1a:3.(:.i11gAtht:
compensation. _. W ,. __
This M.F.A. coming on for Admi$sioIi.«ti}i:»:p(i§3.y;.
deiivercd the following: ” ‘ ” v . ”
JUDGME1<m§i
This appeal is directefi and Award
dated 08.05.2003, Qavanagere, in
MVC.No.231.§/2C.A§ 2;';"Vw.':'~-ff'
2. By t1A:{<*¥: and Award the Txibunai
g1'a§:i::g§€1E of Rs.90,0(){)/~ with interest at 8%
fig-«.1. of petition till the date of reaiisation.
that, the appellant has filed this appeal,
_ '–« . gtgieking erihazzcement.
brief, the facts are:
” ishat on 27.09.2001, at abeut 2.00 p.I}:1., the appenant
tlm othem were ‘aaveuing in a car imaging No. TN 07
M.1:*.A.s;:.:2:;2eo3
3289 from Poem’; to Bangalore. When they
Sueolekere cross, a bus bearing No.K_A.=.2Q4/ V’ ‘
speed anti dashed against the car in Lxsgmeh
the ethers were travelling. As éifesult ef V L’
sustained injuries. The appeflan£VVV:.eiaimAed heempexiisation of
Rs.6,50,0{){)/ -, the ‘eempensaiion of
Rs.90,000/- Wi£13’inj;erest egedate of petition
til} the date of bfwitlxat, the appellant
has filed
5. appeliam; contended that
the eompetisaiien the Tribune} towards pain and
ef eiiienities of life and medical expenses is
He also submitted that though the
permanent disability of 24%, the
.. awarded only 3 sum ef Rs.35,0GO/ — towards loss
sf income arid loss of amenities of life which is
He aiso submitted that the appellant has
Viii«:..fl;3::edueed biils to the tune of Rs.2,06,00{)/~– and inspite of
M. F’.A.8 2003
that, the ‘i’ribuna3£ has awanied only a sum of
tewards medical expenses, which is get co1%:’et:t{: __h’e
submitted that the Tribunal has Tnigtxt’ ‘
compensation towards nouriéhmg fmxd, Vc0i;:1iK'{:.3e*:~3.:1cr;¥ and’
I attendant charges and t1}eref0r§3,_ i}1’v.I3t’t3ds ‘fig. A1;§V:’,AAa§{?5arded. He
therefere submitted that and Award
needs to be H
6. As counsel for the
respondefiits’ _– fife Tribunal on proper
considemfidz; bf the record has awarded just and
reas0ne;bie_.con;;pF;nS2itiOn and therefore, it does not Cali for
.infierf6 i’ené:é,
.’ A fiéareftflly censidered the submissicms made by
flag }ea:’i1fi’:.cc}u;19:c1 for the parties.
8′. The paint that arise for consideration is,
Whether the Tribunal has awarded just and reasanable
compensation.
L//M
{fl
M.F.A,31;i2;2oo3
9. it is relevant to note, the Tribunal
of R:=;.25,(}O()/- towards pain anal i:Fiie.”aEp_:pel£eiitt.
has suffemd fracture of Tibia and Eight
arm and bruises over the _%ell)=o’w,__
awarded a sum of Rs.25.,00O/VA peirivvandi sufferings,
which is reasonable “does not call for
interferezriee.
10. a sum of Rs.3S,0O0/-
towards {loss and loss of amenities of life.
The appellant .i1ais~. of tibia and fibula and
also otlfiex’ has taken treatineiit as inpatient for a
days and thereafter, follow up treatment for
Doctor has deposed that the appellant
V it has Siif£’e1reel’;iiermanent disability of 14%. Hewever, he has
Efiflaileé” gnything about the loss of earning capacity. The
apfleflafit has stated that he is unable to walk and he lixnps.
i appellant has sufiered permanent disability of 14% and
lie has to sufier discomfort through out his life. Therefore, in
M.§*.A.8.1.i2j2Q03
my considered view, a sum of Rs.50,{)0O/
reasonable sum towards disability and »loss of V1if¢:: ‘
and accordingly, it is awanicd.
11. The Tribunal has awarded a s:.1__m’ 0:-R$.3a,eoo;-%
towards medical expenscéss…’ has
medical bills to the tune of Zjas stated that
he has spent considséifagble expenses.
Therefore, it is Rs.40,000/ – towards
medical exp.j¢n$r§AS awarded.
12. Thfié treatment as inpatient for 3
Qfg 1’2 tiferéaiier, follew-up treatmcm; and
The Tribunai has not awarded
any V”_~tQw}f.i11*és nourishing few, conveyance and
‘.VVaf:zr:nda1§t Therefore, it is proper to award a sum of
/– “‘ fowards conveyance, nourisfxing food and
:a’t1”.<§né1aiit r:haI*ges and accordingly, it is awarded.
L//.
towaxfls damage to the vehicle as t_;_;’§1er_t:4 isf “I§(}”‘ ” ”
evidence and therefore, it does not if
13. The Tribuna} has not awarded any .
14. The total _pa§}*a1:)§e c§;:n§§s
M.F.A.81;j2j_?2:}o3
Rs.1,25,(}0{)/~ and the bre:;:¥l;§l:A:~1p
a.
Towards painand ~ '>~1I§s;%'25,0oo.o0 b. ameni1;ie__s"c5i' '
Towards d;i$atai3ity Vanfii- v”}0Ss ()_fV
Rs.50,000.00
0.
cl.
Towards medi;-:_:a} éax _ ‘*::::-¢s~
RS. 40,000.00
Towards ;f1ou:i’i’3’1
f00d1_aI1_(}.attéI!}§1Ma13flCh}’i; ‘3 ‘
RS. 10,000.00
Rs.1,25,0()0.0{)
to
, & Accgmmgxy “ms_+ :ap;.§ea1 is anowed and the impugned
LL 4″‘ « . Xééziéeks from teday.
gm i;he%&;:a:e of petition an me date of realisatien.
passed by tha Tribunal, in
modified, g”ant:m’ g commnsation 9:’
_ ..’_12:;-.V1,25,’f1Qd’fi« ifistead of Rs.90,QGO/–~ with mterest @ 3% 13.3.
~”§I’he resmndents shall deposit the amount Within 8
M.F.A.81V.1fi}f’2Q03
The entire amount enhanced shall be
of the appellant.
HSA/Js _ V
{LC} ‘ =;’ 5