High Court Karnataka High Court

Ganesha vs M/S J J Travels on 31 August, 2010

Karnataka High Court
Ganesha vs M/S J J Travels on 31 August, 2010
Author: B.Sreenivase Gowda
,r~;J A 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 3151" DAY op AUGUST. 2010
t BEFORE   

THE HON' BLE MR. JUSTICE B.sREENNAs'$  "

Misceilaneous First Appeal v1'vi6."96A2*§'l of   '

BETWEEN

Ganesha

Age 30 Years V  , 
S/ o. Venkatara1nan*apI'pa   V V " '
R/o. Govindanahalli L'
Maclhugiri Taiuk   -- 
Tumkur  

Appellant
[By S171..-   Karegowfir:i'a-it . Adv.)
AND---._ '-- d V' d d V

1. M/'ST. J. VJ.~._Ti=aVe}'s
 " DC/o. Jayaraln
.  __N0~._15, 2fi<*"~F}oor, 9th Main
 '3.Id4E5loe1:, Jayanagara
 D ifiafigalere -- 11

Unijt.-ed India Insurance Company Limited
. "Kasthuriba Road
. -Bangalore.
By its Manager
 Respondents

(By Sri. L. Sreekanta Rao, Adv. for R2,

R1 ~—-~ notice dispensed with V/o. dated 10.08.2010]

g.

This MFA is filed U/S 173(1) of MV Act, against
the judgement and award dated 09.07.2008 passed in
MVC No.744/2000 on the file of Civil Judge (Sr–.’Dn.) 81
JMFC, Madhugiri, partly allowing the claim petition_ for
compensation and seeking enhancement “for
compensation. 0″‘ i” A

This appeal coming on for

the Court, delivered the following: ; ‘

This appeal is seeking
enhancement of V by the
Tribunal. V’ A 0 it 0

2. I-Iearr§;L_ ,_isf adrnitted and with the

consent or Codnnseiddvappearing for the parties, it
is up

3._ _ _ Brief facts’-ofthéddease are:

it/[That ond'”08t01.2000 when the claimant was

inifa mini lorry bearing registration No.KA-06

Sira towards Tumkur side, near

n VgGand.}iinagar gate, a bus bearing registration No.

0′ ”AV_V”I{}i–05-A–5858 came in a rash and negligent manner

and dashed against the mini lorry, as a result the

we

claimant sustained grievous injuries. Hence, he filed a
claim petition before MACT, Madhugiri seeking

compensation of Rs,5,00,000/– and the Trib1:,nal’~–has

awarded compensation of Rs.1,76,000/

at 6% p.a.

4. As there is no dispute”‘1«regarding~. occurrefiiceil-iof

accident, negligence and-fliabilihty.__ ofu:lt,he:..;”InsuranceV

Company, the only,.point¢r–emain’s._for riiy-co.n:sideratioii

in the appeal is:

vcguanturn of
__eompe’ns_ation_”avvard_ed by the Tribunal is
just,::,ana; ‘proper or” does it call for

5. Aftger he’ari°ng learned Counsel for the parties

perusirignthe award of the Tribunal, I am of the

.’ 1’#,rieW?,»vAtl’3.&f,:fh¢ compensation awarded by the Tribunal is

u = and it is deserved to be enhanced.

“—Clairnant has sustained grievous injuries over left

” kngeelwjoint, on the right thigh, right elbow. Injuries

sustained by him are evident from Wound certificate Ex.

@’

P 4, discharge card Ex. P 29, X~ray films Ex. P 32 & 34,
case sheet Ex. P 127 and supported by oral evidence of

the claimant and the doctor examined as 2

respectively. He was inpatient in

Hospital, Bangalore from 5 P. V

days. PW 2 Dr. 9. Sathyaroopalhas ps.t-atedi’ th–at-tiie

claimant sustained 60% tol”ia:pa_rtic1iiar’lirrib 25% to

whole body.

7. Considermg §;iié n Rs.25,000/–
awarded and suffering is
011 fiis’:ides’£lerVed to be enhanced by
anot’her’~ and I award Rs.35,000/~»

under this hea(;’._..l7, P ‘

has produced medical bills Ex. P 13 to P

._ P 35 to P 126. The Tribunal without

dliscuvssifllg the same has awarded Rs.25,000/– towards

V ” ‘medical and incidental expenses which is on the lower

‘side. He was treated as inpatient for 75 days in the

P hospital. Considering the same it is just and proper to

Kr”

loss of income works out to Rs.1,29,600/– (Rs.3,000/-
X 20% X 12 X 18) and it is awarded as against

Rs.50,400/ – awarded by the Tribunal.

12. Rs.50,000/- awarded bywthe

future medical expenses is not p_rep’er;re,hen’Ce”‘if-award

Rs. 10,000/– under this hs§ad,##

13. Thus the forvvithe foliowing

Compensation :

1} ‘and.st1fferif1§..V”*:.””V . «V Rs. 35,000/-

2) “‘1\/iedicjai’ :3;..Incident§a1V’ .

-:j__e;xpenses*ffA A ‘ . Rs.35,O00/–
.-3}. _ _ of iricome’ during
R’ ‘V ,1aid,up, pe_riod.. Rs. 12 ,00O/–

4} ‘ . of.,amei’iities and
‘ ‘1oss:’of’mAarriage prospects Rs. 25,000/–

5), ” Loss of i’uti_;re income Rs. 1,29,600/-

– .. 6) ” ._Future”medieal expenses Rs. 10,000/–

nv——uruwfiI-I ———— —_up

…————–.n.-…..—-..

.’ the appeal is allowed in part. The

and award of the Tribunal is modified to the

Vdéxtend stated hereinabove. The claimant is entitled for

total compensation of Rs.2/$6,800/– as against

Rs. 1,76,000/– awarded by the Tribunal with interest at
Q.

6% pa. on the enhanced compensation of Rs.”/0,600/–
from the date of claim petition till the date of

realisation.

15. The Insurance Company isfifldirected”etdfdefiaiosit

enhanced compensation with :_intere’st’ ~A.W3’thi:n___ ‘*.’-gwo

months from the date “r-ezceint-V.of V

judgment. Out {of /– with
proportionate inte1tes–t~;V:”js. invested in FD.
the name ‘V the ‘nationalised or
scheduled t renewable once
in ia4nd’~–te’tnAaiMr::i:n.g.eompensation amount is
ordered of the claimant.

‘ ” No or’d.er”as to cost.

aaaaaa t
mag