High Court Karnataka High Court

G Venkatesha Murthy vs United India Insurance Co Ltd on 24 May, 2011

Karnataka High Court
G Venkatesha Murthy vs United India Insurance Co Ltd on 24 May, 2011
Author: Subhash B.Adi


km}.

This M.F-IA. is flied under Section 173(1) of MV Act
against the judgment and award dated 18.2.2006 passed
in MVC Ne.2S12/2004 on the the of the Chief 3udge.’:’e.:sg;.r;4:rs

of Smaii Causes, Member. Pr}. MACT, Metropofitahhi'”e.’rfea;*..___T’.

Bangaiore (SCCH.No.1),. partly allowing the.~e%ai:rjfs.VVpe:tit.ion;”

for compensation and seekirjg ‘_’errha_ncem.errt._:’gr

compensation,

This Appeal coming en the
Court deiivered the foiltuwjghg:

This aDD§:'3'i§;s.1'    enhancement
of  judgment and award
 the file of M.A.C.T,

Bangalore. dated  vr5ebfuar'y 2006.

0’C|aima”n-t?.gs___L_J__Affered grievous injuries in a road

aeti-d_VerrtVA_vt«ha«t:’ovc_eurred on 4.3.2004 at about 11.30 am.,

w’hiAie.*heV ‘w’asVA’erossihg the road. In this regard, claimant

‘VVSOUQTHQ eompensatioh of Rs.10,CI0,000/-. The Tribunai

V’ ‘..f’er1’the basis of the evidence on record has awarded

ec~§r’hgensation of Rs.1,01,600/–. However, hetd the

“”V.:Weontributory negiigence cf 20% on the craimaht, the

Tribune! has awarded a sum of Rs.81’.280/~ with interest.

,l
x _ 3
»./~.

3. Learned counsel for the appellant

claimant has suffered intracerebral conttls’ion.oVVVwxitl1’_”*”

traumatic CSF rhinorrhoea, bilateral__and_’optien’e’t§_rot¥at’lfrg, ‘AV’
multiple mandibular fracture, r~§3arletos§5ceu§§_i–ta”l¥.f
haeamatoma, fracture of leftV_’g-reaterering
sinus, fracture of maxllla, fracture’:-ra’rr:lVs mandible.

He further submitted has also stated

that the claimant has’..l.est’*V.e3r-e neuropathy
problem. . I .

4. Onithe:..e’ther’ lejarned counsel for the
insurance co’:nd’pja..nyV that P.W.2 is not a doctor
who treaAted”the’ medical bills are produced

and as..such;”the=T’ribuna’l taking into consideration the

‘ “evlde-n’:Ce.,’en ‘record hastawarded reasonable compensation.

H VVThue;_’*L:aeeltClent is not in dispute; No doubt, P.W.2 is

V -not the who treated the claimant. Nevertheless,

,éLx~.P4_an’d:Ex.P5 clearly show the injuries suffered by the

‘_”&rA.;’:l”aVéVrnant. E><.P11 is the X-ray'

6. It appears that the ciaimant was not in _

to give evidence and his wife was exami_h~e–d….’:€iS

Further, P.W.1 also admitted that7__vthe».,.claitnaht’t

years at the time of the acc.i»de_ht aéndihe as
patient. She has also stated was weak
even before the accidehi;’_.”j’-‘Itisifibihistheseljfirrcyumstances, the
Tribunal has not a_c_:cepte_c.l.. in Ex.P6,
Exi.P9 and the age of
the claimant,..V.e\fii_d;e!nce eorresponding wound
certificate, the claimant cannot

be disputed. é’ ,

So far as”th.e.«ioss of eyesight is concerned, the

V.V,e\zi.dence.._is~~-clear. In regard to medical bills, it has

cor”ne’in the”‘..e_\iii1’dVence that B.E.L factory in which he was

‘earlier wo’:§l<ing has reimbursed the amount to the tune of
v~l?is.46;~850/~, though it is stated that medical bills to the

ll'-.___"."turi;e of Rs..'L,40,OOO/- are produced. No original medical

'flxbills are produced. Only to the extent of Rs. 83,0C10,!~, the

medical bills are produced, for which the compensation
has been awarded. It has come in the evidence that the
ciaimant was impatient for about 28 days. Considering the

evidence and eonsidetiag the nature at injuries; the

compensation awarded by the Tribunal reqdiresiilititie

enhancement. Even though it is stated that there…i.sJy';(':)'_l3i:4ésig."

permanent disability, the same cannot

Towards medical expenditure, rea"Son'a'ble'-it<:o;m.be«n_sation

requires to be awarded as agVainst'a__

The same is enhanced j"_;(a'dd"i't'ioVnal
Rs.11,000/–) Towards V ..iVncid_en'tal'y_:'–e§<-penseé;'V-a of
Rs.5,600/– is awarded by another
sum of Rs.S,OO.VO/{' of amenities,
the claimant. of Rs.25,000/-

and anoyt_her_’su:ii’i disability. Thus,
the claiinan_t’ide”ntit_lie’d.ytodav—suni of Rs.51,000/~ in all over
and above theoonwoen’sat:i’e:n’awarded by the Tribunal with

V interefst;

l “S,”T;hei,4ap:pe.al is accordingly allowed in part.

Se/L
E3333

Msu/~