High Court Karnataka High Court

Gowtham vs Anil Chathra on 18 November, 2010

Karnataka High Court
Gowtham vs Anil Chathra on 18 November, 2010
Author: N.K.Patil And H.S.Kempanna
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 18?" DAY OF NOvEMIEER,:'I 

PRESEN.'F~~   
THE HON'BLE MR. .III.£'1' 1:55? &N.K.?EATIL' "

THE HON'BLEMR.JAUSTtCE'H:SKEIVIPANNA

 

BETWEEN: _ 

GOWTHAM"   _
AGED GYEARS      ~  
REPRESENTED-BY'HIS?-N*EXT FRIEND'/
MOTHER JiYOTI_~I,I*.g    . I
AGED ABOUT 31   .. 

W/O LATE HARISH . " f _ 
RESIDING AT QUARTERS No.10,
POLICE QUARTERSAA  '
KQTA P_OLIC_E STATION. ..... .. «

'VKUNDAP¥JRfiA 'TALigK  APPELLANT

(BY  PRASAD --ADV.}

"   .   ANIL  MAJOR

_  , S /LQTSACHIDANANDA CHASTRA
"  ROAD, KUNDAPURA

'  SHIVARAMAYYA

 

"S/O VENKATARAMANA ADIGA

R/O BALEBETFU, MANOOR VILLAGE
UDUPI TALUK

£5'



3. THE NEW INDIA ASSURANCE CO. LTD.,
BRANCH OFFICE, KUNDAFURA
REPRESENTED BY ITS DM, DO, __
SRIRAM ARCADE, HEAD POST OFFICE ROAD   _
UDUPI ...RESPONDENTS _ f _  _

(BY SRLVISHWANATH SHETTAR – adv. FOR F33, ” *’ ‘
NOTICE TO R-1 & R-2 DISPENSED WITH V
V/O DATED 23.11.2005}

THIS MFA IS FILED UNDER s1:cm’r,:i17isz1;Aiosw

ACT AGAINST THE JUDGMENT1__AN_D AWTARD * ,0
22.09.2004 PASSED IN MVC’0NO_.254/-2000 TTE-IVEVFILE OF V *

THE CIVIL JUDGE (sR.DN;’}’,l. KUNDA?,UiRA;, ‘PARTLY
ALDOWING THE CLAIM PErn’*i-ON–,,_FOR’ COMPENSATION
AND SEEKING ENHANCEMENT OF COMPENSATION.

THIS APPEAL CONIING. FINAL HEARING
THIS DAY, N.K.P_ATIL. .DEL1VERED’THE_=F’OLLOWING;-

“””

This is appeal for enhancement of

compensation agaiiavstvflhe impugned common judgment

tgwara uxdat-ed 22.09.2004 passed in MVC

the file of the Civil Judge (Sr.Dn.),

(hereinafter referred to as ‘Tribunal’ for

shori;},___f’1awa1’ciing Compensation of ?3,20,000/– with

interest at 6% p.a.

2.In brief, the facts of the case are:
The appellant, aged about 1 year, 2 months,

represented through natural guarclian–m0ther, claimed

g./.

3
compensation of ?10,55,000/- on account of the

injuries sustained by him in the road traffic accident

contending that he was hale and healthy priorfitop the

accident and that about 9.45 am. on

he was proceeding on the scooter ‘-._:”r:-earinggg

Regn.No.KA.20.H3493, as a pi3=,iion,,.fid.érga1on,g’

mother, ridden by his ,.e’father,”.gfrom

Koteshwar and when they vdvireachged ‘:Kuri1bashi, a
bus bearing Reg.No,i{.Ai2O”i4X from Kundapura

side, being driven byits fclriverg i’n”¥_a and negiigent

rnanri–er,’– the scooter. Due to which,
the appeilarit ieli and sustained grievous injuries

suclh superfic.ia1.’abrasion over the iateral aspect of

‘ .v.iov.rer’v.o;ne¢t:hird of ieit thigh, fracture at the junction of

parietal and swelling of brain (cerebral

oedenia). On account of the injuries sustained in the

“if traffic accident, he has undergone treatment for a

“period of 29 days in the hospital. PW3–

Dr.Sathyanarayana Shenoy stated that water was
stored in the brain of the appeilant and it was removed

by inserting tube from head to stomach. The junction of

/

»4

1.Towards pain and sufferings ? 1.505000/–

2. Towards medical expenses ?

3. Towards conveyance, nourishing ‘_ .. O_O(i”– -« .. T» _

food and attendant charges

4. Towards loss of amenities, i _ A. _ – V
discomforts and unhappiness 1.00 /'”‘._2

5. Towards loss of futurefdinecome 2~;2’5;0O0/- if _

6. Towards future medical expenses 50,000/–

5.83,000/-

Tot

AR

7. to circumstances of
the case’, appeal filed by the
appe.ihvIarit’_’ the impugned common
by the Tribunal in MVC

No_;2o4./2CiOOi dVated :22.9.2004 is hereby modified,

“Ljornpensation of ?5,83,000/– as against

-{awarded by the Tribunai. The enhanced

compe’n.sation comes to ?2,63,000/- which carries

iinterest. at 6% p.a. from the date of the petition till

.rea}{isati0n.

The insurer is hereby directed to deposit the

enhanced compensation of ?2,63,000/– with interest at

zé~

6% p.a. from the date of petition till th.e,V;d.a_tev of

realisation, Within a period of four weeks _fr_orn’dvate,»

of receipt of a copy of this judgment

Out of the enhanced

proportionate interest shalliie invested ‘iriv-,lr”i;i§e’dwwD’eposit’ V

in the name of the .appellairitp5–_ in.._.an.3’/itNatiohalized or
Scheduled Bank, with liberty to
his ‘mother–.na;tu_ra1 the interest
accrued on weliare of the appellant
and the reniaininpg ?63,000/- with
accrued interest in favour of the
natural guardiai-:.. vofVV:the*-._appellant, immediately on
a€bean;n&ln§§neRrer” «r
to draw the award, accordingly.
Sd/«
JUDGE

Sdf”

EUSGE