High Court Karnataka High Court

G D Jayashree vs M Srinivasan on 9 October, 2009

Karnataka High Court
G D Jayashree vs M Srinivasan on 9 October, 2009
Author: B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 09TH DAY OF OCTOBER, 2009"'-----,T
BEFORE   .
THE HONBLE MRSJUSTICE3  2  .
M.F.A.NO.7718 /206'4u»m".,   V'  '
BETWEEN:   A 'T 

Smt. G.D.Jayashree,  
D/ 0 G.N.Divayanancla Kumar 
Aged about 25 years, 
R/at No.48, 6*" Cross, V
Channammallakere, _
Banashankari 2?"? Stage,__ ' -
Banga10re--70.  ' "

. . .APPEI..LANT

(By Spit:   Chowdappa D N}
1. sxf;_.M.sri'§=xsy::sa;:--.
S.,j'_'0 Ivianikyéim.

. 'MédC5.1'«_ 111.aé§<2.  ---------- 
' , Lorry Qwfn"L'..xf and

V  "l'rar134;3G3j't.'~C0:1traC1,0r,

 50   feet,

" . Wa1aja,* jj 

Iflorth' arc=§)1'. District,
Tamil Nad L1 .

V'  The Branch Manager.

 ' Uriited India Insurance
 Co. Ltd, Bramch Office,
 35/J, NB'? Road,

Gandhi Chowk, Ranipet,
North arcot 1.')1si:rict.

Tami} Nad u, 



3. SI'i.T.KriSl':11amurthy
S/o 'I'himmara_ya Setty
Major In age.

R/ at No. 54.

Timber Yard layout.
Mysore Road.
Banga10re~20.

4. The Branch Manager.

Oriental 11-'1Su:*anc:e C0.   -
Ltd., N0534/45, I

2"?' Floor. EZSSAR Mansions,
R.V.Roa<:i, Basavanagudi,  _
Bangalo re -- 4 . V

....' RESPQNDENTS

[By Sri: R Raj ugopalarr   
Sri.B.S.UmeSI1 for R4. R1.-'.SVd.}'V'"V  * 

Tms ax/11:«é.z\':Er_L,Er3i;' 7r3"(if)'_;.QE 'léqixk ACT, AGAINST
THE JUDG'£3i?3/iE2§£'f__. A1\}"D' AWARD "DATED 15.07.2004

PASSED IN Txrwigi NO,2?2'/.2002-ON THE FILE OF THE PRL.
CIVIL JUDGE 'oN'.*)._'& 'c'.J.M., & M.A.C.T., KOLAR,
PARTLY v A1.1.ow1N]jo~_ "1~..T}»«1E' CLAIM PETETION FOR
coMPENS;n;TITR,.»wS To SET ASEDE THE FINDING

 rAST*EN'1No THE LEASILITY ON THE 1ST
 .RESPoNE.EN":~=.1 HCREIN.

 ._ " .__V.'I'T1i:§§'\~v..I\/Iiiaigr' ooming on for HEARING on this day, the

court de1_1'Ve1'}€;j:ciTV' we following: --

JUDGMENT

H x a;:»pve:11 is filed by the injured claimant challenging

the correct.1’1eSS of the judgment and award made in

Mvc.No.272/2002 dated 15.7.2004 by the MACT, Kolar.

9.

//2

2. The fat’rt.~:s oi the case are that the injured claimant on
29.6.1997 st.:siai:’1ed injuries in a road traffic accident.

Contencling that she has suffered permanent d1sabiltit;rt~on

account of E.1’§L:’ ;1t:cident.al injuries. she had _

petition seeking; compensation on various he_ad~s.–.._

3. After st:i”vit’w;r of notice from t11e:_.sa:n1e”tzlras”‘«

contested by the respondent Nos.2 &/-1 herein. ” ‘

4. In support of her case th’e_ciaiman’i: eiiipdence as

PW.2 and §_{(‘)l mat~het__ certain .d’do'”cu_rI1entsl;”‘ While the

respondents ‘d r’1o*tX1ei..inaany evidence.

5. On the ‘§.=;t.sé~s”~ol”-t;he–,niaterial on record, the Tribunal

awarded (;()l1’;1_V1″[}t-itif-iE:tl.l(i’lf}:Olf~’llVRS.45,000/- with interest at 6%

p.a_” the Eli-:lVt.'(‘«_Q_f”pClZilLlOI} till realization, but however,

‘t~1r1’e._dla1″‘-atégility on the owner of the Vehicle, by taking

l’ri’3:te..loflv’tli€’p’cl’2’£ip:.i”xt’}’12at the claimant had stated in the cause

titleaof the”t5lz.:inz ;>et:’1,ion that the policy was valid between

ll”‘.4f_:28.;9:1997 to 27.4.1998 and whereas the accident had

.l Cccu’rred on B9AE:5419g? i.e.. prior to the date of the policy.

“Therefore, mt: lnstirarice company was absolved of its

ta»,

liability. Ci'”::–..1iii’é1’1gir1g the said Judgment and Award the

claimant has pr<.=i"erreci this appeal. i

6. I have in-‘a1″ci ihe learned counsel for the appeila–i.t’*«an.d

the learned c’.’om1sc?i {or the respondent/ insurance ‘

and perused 311:: 1’i’iai.erial on record, ..

‘7. Counsei for the appellant

respondent/iiisiiraricre company idid :ioi;._ furnish

authenticated cnpy of the p’c1i}:y _beforeti’ie Tribunal.
However, th.e:'<: was "typograplh'ica1elzerror the claim

petition. accident. occurred on 29.6.19? but in
fact thevllpolivy between 28.4.1997 to 27.4.1998

and the sanilii: ewidelricedll by way of production of a copy of

ll"–v.Athe-tlpoieicyas ai<ici'i'i.'ional evidence in this appeal and

p_itl'1.erefore,_:talE{i.:;ig.ginto consideration the said fact, the liability

niayllllbe _fasii.§g:e2Ail§:c.i on the insurance company. He further

submits 'tjhai 'size award of Compensation is meager which

"requi~res €1'1lT1kli"1i'C?§"l'i61'1l in this appeal.

. 8., " ''AOn ;)ei":.is;:l of the material on record, it is no doubt

"'eVident that in the cause titie of the claim petition the

validity of t.l'ie policy is shown as 28.9.1997 to 2%.-41.1998

:/¥~

the policy was \ra.lic.I. the liability ought to be fastened on the

insurance Con'1p:.-my. Taking note of the said decision in

the absence oi" élltz' inolicy being produced by K

company l)el'ni-v the Tribunal and on the V'

additional €\='i{lt"'il(?€' produced in this "appeal,.;l.a'm ofvthefl

considered View that the liability fastened on the ow11e"r;_.W"as'.'.

not correct am? instiead the insurance company, narnely the

second respo11der1i.. is liable tosatisfy the awards

11. As far as the enha_nL:.e_rnent’~.ofl[s::_o–mpensation is

concerned, it §.;.~j_; 15.1′ ihat. there is no–.l’pern5lanent disability as

such and il’1l;i:5.j;=.; s{§i.nl1 oi°Rs.45,–OOO/~ has been awarded as
the oveV1″‘A_all 9.0;:3;$cais:ai:ionc;a.__ However, I find that in respect of
future mcidéltrm e;:p.ensesl”‘*also interest has been awarded

which »is not .._ii..1:l~;if”and broper. Learned counsel for the

l V’ .Aap1;iellian¢;, l’;a\ar<\vel1 'su'bn1its that in View of the injuries on the

'face., V conib ,.

:Er.i_i():1 may be awarded on the head of loss of

“:?i1ai’1’i«ag’e«aj_>:ig.Js;’;e€§1us. Taking the same into consideration a

sun’:-. of..__’R.>:–§l”{‘f},é}{}O/~ is awarded on the said head. While

‘V..,calculating; lllli.’ es;-il’1ie the insurance company shall take into

consideratézm Liie fact that 6% interest on future medical
‘expenses wzis gzlso 21w’a:’ded by the tribunal and therefore,

.. mthe same n’*;:”1}=-* be deducted and the balance compensation
. V F;

Zia

«It

with iI’1t€l’£’.’I~SI Imzy be deposited which shall be withdrawn by

the appellzmr.

12. For {ho ;-‘:£'(‘)rcsaid reasons. the appeal”i’s~–

part in thv ;.:’:.><;vc {'.C'I'I}'1S.

é

KVN*