High Court Karnataka High Court

H Thimmegowda @ Shamanna vs The National Insurance Co Ltd on 24 July, 2008

Karnataka High Court
H Thimmegowda @ Shamanna vs The National Insurance Co Ltd on 24 July, 2008
Author: Anand Byrareddy
IN THE HIGH COURT OF KAR'NATA}§}$;~..}§_g_£.A_.:':    T  ' 

BANGALORE  ; 

DATED THIS THE 24?" .I_j.)A"\"'(.'I_vI:¥""'JUL*>E*v2-1"§?(.}, 81_v 1  

B13F0IzF35;§  
THE H()N'BLE MR. ;:§s'x'1CEL%AN%;u~:1§BYRAREDDY

MISCELLANEOIf4__'SV_FIRS'i" ;S.PfE:3gL_ 653301: 2006 (MV)

BETWEEN:___    53],: %  %

H.     
Shamar}:na,_56   "  ._
S/0 HanVi£II1éguwda' '~,W  '
Resident Of?' * V' 
Ankapura Viiiuge V _ 

Kan-agya Hsbfi '

 "'Has'sah'i'aluk..A  '''''   APPELLANT

  Advocate)

' " H 'T   ' =  ., T_he.Nasli0nal Insurance:
"  ,CC:mmny Limited
 Hassa-:1, Represented

 By its Branch Manager

 ~  2. AbduiNaset:r

S10 Abdul Nasser
Owner of Matador

No. 205, Lashkzgg



Mohalla, Holcnarsipum
Town, Hassan

3. Lathiofi Driver   
S/o Mohamed Nasser  
Lakshminurasimha
Swamy Temple

'Ffnlenarasipura Town     
Hassan flisifict '_  RESPQNDENTS

(Shxi. S. V. Hcgdc  R;-.s1:x)ndcnl No. 1
and Respondents Nos. 2  3 noticeidiapctxsod with)

  1

This  undor Section
173(1)or 11i:_~ilil1;1igili3s¢:il~:,z.=h:;;;§s i»°Lc't~w...;1#ainsl the: judgement and
award  MVC. No. 227597 on the E36

of the: _VAddii[io:_ial. Vlliioltioliiludgc, Member, Motor Accidonls

 ii   T17ibonal~iiH,""Hossan, partly allowing the claim petition

ii ~..for_ooorfipensai1oo_1and etc.

2   coming on for heating this day, the Court

ii "(itv3lii'ili'v:jl"t'»(l the following-



JUDGMENT

Heard the Cuunsei for the appellant. it it

the first respondent.

2. The appellant was injurett resiiit
and even after treatment,’: it from a
disability to the particular The appellant
having appr0aehe£§’A;’.tt}te Tribunal for
cumpensatioia a total sum of
it is this which is under

challenge –

3. The for the appellant would submit that the

wgrking as a Class-HI Civil Contractor and was

Rs.6,00Gi’–~ on an average per month. The

Tribiizzaliiiltaiirever has ignored the ineume and the percentage of

4, _ disaialityiiiin restricting the award tu Rs.25,00(}!-. The Tribunal

i has not awarded any amounts under the several eunventional

Z

«:4»:-

heads under which the appellant was entitled. The A’

has even been denied the medical expenditare in ”

treatment that he has received for the ;hijiz:’ies,_

accident and the injuries are net in disputegthe wastiot

justified in failing to address heads_ 6!.’ lender
which the appellant was aiidiitheretbre,
would seek award 9!’ uhdefthei..’yaiiuus heads.

4. The “‘itT;._st’: resipdeldeait wuuld vehemently
eppuseiditheiiapgieel eat that the appellant had
net prodtizzeci sitppmt efthe income claimed and

the produced, were of the year 2004

occurred in the year 1996. This, on

indicate that the appellant was making a

elzti:1i1.’v “tilt is this Gil”£.}ti’II1SL’:1I1Gt3 which has prompted the

{:3 award a limited amount cf compensation as the

~ sp1iellant’s bonafides were suspect. The elaim for enhancement

therefore is not wananted when the appellant has ” H

clean hands to the Court in seeking UL)H3p6fiSali§)’1.]___u’ V ‘

5. On these rival contentions and havitjig perused

it is to be seen that the accident’ ia._Ii”d….tl1e in§iiiies_ s’u£Ie§ed..b;« the r L’

appellant are not in dispute: The that the
appellant had produced pertain to the
period dining he has taken a
harsh View «Jr the appellant to the
Notwithstanding
the factiiiiithgiiu me’ jimduced hills which did not

pertain -to oli accident, the appellant was certainly

compensation under the conventional heads which i

A appellant was suilering from a disability

ol’a”perman’eiit nature which was at l4%. If the same

i into account, the appellant was entitled to

— towards disability. For want of better method,

multiplier method may be adapted in computing the

3

compensation payable under this head. Insulin as

the appellant is concerned, tho appellant has _

to indicatt: that he was in fact a C:of;’iif21lctof'[_’

was a Cl.a.s’s-III Civil Contracttm it cciagélot be lllhdgt lit:

would have earned an average li*a<_:lo1:1§: of if not

Rs.6,000:'- as claimed _if._ iiacorlric is adopted, the

appellant would of Rls.26,88G;'-

lowamds ll” 3 l: V

6. Further ofincomc during the period oi’

trcatmcnl ilSo«–co1;cci*ncd;._ thr:fTdbunal has not chosen to award

v _5if1y_’:L§’i3m(;1L_l1l:rt1.uM_ As ‘Attic-aggscllanl had suffered a fracturc, it is safe

would have been under treatment and

vitfzlrlrlfiiiiiliscd for allcast three months. Hence, ihc

“r~w._l__’»apmIla1;t__A+:vould be entitled to allcast Rs.l2,000l- towards loss

income during the period of lrcaiment. The appellant is

entitled to the same. The appellant would have also

incurred medical cxpenditurc for the trcatmcnt. In the absence

g

of relevant bilis, the appellant can be awarded a nt)m.ina3.:.t.su;:2

which in the upiniuzz of the Court is about

appellant is tllcrcfurc entitled to a total ” ~ ..

ui’Rs.43,880;’- with interest at 6% anmzyié ‘cit-‘.¢,_-.

award.

IIV