High Court Karnataka High Court

K M Janardhana Reddy vs N P Ramachandra Naidu on 5 September, 2008

Karnataka High Court
K M Janardhana Reddy vs N P Ramachandra Naidu on 5 September, 2008
Author: Deepak Verma Gowda
II? TEE HIGH COIERT OF KARKATAKA AT BAHGALORE3

DATE!) TIHS THE 5% DAY or SEMEMER 2093 T  .

PR.E8EH"1'

-'rrm HOH'3I.E £&R.J'D'S'1'ICE nmmrm  V  I[ _

THE Hozwmz ma. mswxan  ' . T 7 A

PdiS%LLAHE«0US FIRE'?     V

EETWEEH :

£<§;Ev£.Jana1'éihana Raddy '  ..

Agassi 44 years " '

Sen cf E{.Mu1f1iyappa H   u -- -.
§'§'0.i2;'2, 15:12 Main_   3  _  % 
Héxi. QM Stage, I:_ic13;:';»;::1a.g_2=,£r    _  
Bajlgalore 56{}'i";}38_  ' V.  '

(By Sri K.Varadaraj'g1n,  

~Appe}1a11t

AND:

1; " 'N_.P.R-31i1?a¢ha:;dra Na;d._1,1«
"  Majnr by ége ' 'a
Vf5§:§0':1.<f:i -N * 'P.,VC;P iaiéi11
No. 49.93 f2'*~:h' :£?,1"C:s$-.,~'
sra Stage, Indixiamagm

2  Banga-1oI'ev___5€;€} 38

' 'é " -'1'F1<:ANexv Imiia Assurance

A ' €I{;111ps;nyLimited
" Mahlalakshmi Chambers
"N0.Q§2, 123" P3901", 1'si£G.R0ad

VA  'Bangalore 560 001

 *33y its Divistionai Manager -Resp<:v11den.t$

(83; Sri ID.S.Sreedhar, Acivocate for' R2; Notice ta RE
dispensed with) W



ta. It has fiat baa}: di_sp{1f:ed befam us, which eméz';

otherwise stafids prove-:::i in the finding recorded 

Claims Tribuzzal deaiing sszith Essue N0. 1, that": on t11¢:':§e:1cvV:§§ifs;¥§% --  M

ciaaifz the offending vehis1e«b11s was bei:fr_g"'driszen'_¢by_.  

and was owned by responderfi; N<3J ;aiz--<iA'  

Respandent N212. The acciéent 2:-s';curI:cd 0:: T2:iv.f_:<:VV'c';::§.'iV:1i' {Sf
rash and zzegligemz driving" Gf the 'iI:_s driv€:r.§ afid in
any Case, the ap;::e1§.a11t was r'i5c:i;_T:«;2;':, fa1j;;'1f;  'aisa net. beam

disputed that in tI:1c4s a.ie:i_   herain had

-sustained i3Qcii--1y*  .. thus was entitled to be

c«:::mpenSa£:e{i 1:3; jghe V;féV'5p§$:[;;c1»efi'i.;s.4

 E5113 xque$'ti€§ii'V 7:£1e:*ef:";e" . us is whether apgellant ha$ been

"=4:zward€a7.__ just,  and adequate compensation or it

-. . _}:'§..*:':.;*.s<'~;»:t.f7LI*es is 'be Enhanced.

.'     For the said ptzrposes, '§e'§?€ have criticaiiy

 :  Te:s£3:;i3j;iIied the record and heard the learned counsel fer the

 "péi1;€;ies.

\+$



5

8. Pram the eviéence 0f PW~4 Ihxfirappa Redd}§___it

is established that the iefi: ham? perma.r1€nt diaabiiityz

the extszzt of 3:') per cent am}. in the hip ;7c)§.nt it    ~

cent, and, as compared :0 the whoie ha-i3?,_i_t is_'E§G'V'pé.t»éé':14§.g 

There is no reason to doubt the c0rre<E¥::1e::§S*~iheI'«*st<3f._.. If

We proceed on the assumption "tbs péirn1V:a..mefif.:V§ii$a"i2iljt§
to me agapellant as cempargad ta i;_11&§i'za?_t1a:1},e b§§ciy.,i§;  the
extent of 58 per cent. Dr.Eré;p§}a. Raddy  fi1::t_11e1* deposed

that the agpeflant would b{.:-req:;i;réd..A."£Q'  ccsrrective

surgeries inivfutureg '9'v3h,i<;:h,E1€:' so [far not undergone.

9. '1'i1eV'a;}pella:3_t,}1§§ 'a31bnti0I1e<:i herein above, is an
a ;;§::*.c§ca;¥:ev_"ii}z p;_£*of¢;ssi0"Ii; «a_t:d.was aged 41?, yams at {he time caf

thé -- a<;{;j.dc-..1}i.~w  % " A

 The éfgqieflant had filed income tax returzxs for

""K.~}11€__é;S$€$SIIi€vI%i years 1.994-95, 199396, I99€a~9'7, i2QOl~CI';2,

 2003-04. According to the aypeflant, at the

 _Qf--§aCCi{i€I1t. he was earning Rs.:35.{}0G/ -- per mamh as

 _ i;E1f3IVZ}V111€ from his legai profession, and if ha had 1143?. met with

" 'the accident. his income Wfiliid have gone tr} Rs.§{}.(LiC§(}l--

was



13.111. As mentiened herein abeve, after appreeiatienefibf
evidence available on record, the Claims 'Z'ribu1;,e41fl" 
awarded a beta} sum of I€s.5,1?,896/- be we   --
compensation together with i:1te:£est; at   eate 'ef    J 

per annum fmm the date of petifiozz  of re.é:1;i:Se.?;i9V:3.\'.,,4 "

We find free; the impugned awafé, tI1e_V_é5;:1{e31iif;J:eVVVas

awarded. are given hereur3.de1*;.._

~fi'.'L»'

iv)

vfi}. _

veg

viii)' 

 Total coexpensation:

Pam and sufieri.r:g   .  .

Cost of medical egigjenéees  "

Cost  fut.1;.i"e 'L  ' «  ' - _.. _
Cost of'attené_a11_t ' If V.   .
Cast ef foiI<:)W--up t:eA3;§:i:e-fit

Co$1il:r:)'v£' fmtxifieuse 

V " Lees of earning capacity

.__ LOSS' ef

Castef atfe1}d5ant {driver}

% ;.~ 3"?,Q%7m00
   :jQ25,.34e.00

1,?5,00e.e0
1,450.00
590,60
3,009.00
75,500.03
15,000,0o
35,800.00

 Rs.S,17,896.0Q

A' 1*,  As mentiened herein above, fmm the evidence of
   ".'1§3}g;;el1a11t, which else stands corroborated by the medical
m5s;z'i€iE=I3Ce, appeliant has; suffered 56} per cent ef the

H.pe;*ma£1e11t diesabfligf to the whale body. We have ales seen

W 1



 M31343 req1iired--.. i:§3'vf  months. Lacking to '£116: nature
  on by the appeilant, it is obvious

that §iLis"§¥_1'£;tCi;is§§-:.,;}21';'st'have suifered severe set back. He was

"Eb

 



__1.4. Naedless to say, the appeilant needed an

attezxdant during the period, when he was bed riddexl and

getting medical treamcznt. Apart from. the facts 

abmre, he must have aisfi spent amounts 0:1 11uf:riti€;:.1S   ' ~

It is a matter sf comman knowledge thap if one i:_§'é%1;d11ii.?,1rr§(*l  

the hospital, apart from the medical   t§5'x'ssfirri's if

one is required to spend maize}? "(.2-3;; i:1:1cide:3.ta.i ' ,e§ t::1s§:.sL
Thus, looking to the totality of the _f a:&::t:$ axifi éi1'Cumst_§snces

of the case, We are of the»L30A:3;si11 that £1162

amount awaérdéfi 1  _":i iVV<;$€1'vces to be suitabiy
enhanced.  'afe  of the fact that while
awarding file _ a.1r4i4éL1:v:i".':i '(Sf (g{"JI1VIl'.ii'1;€iI1S8.ti{}I}, it is the be kept in
    "" "éflgi adequate mmpensatiezz is

req£iiréd_T.I':Q?'  It Ashouid net be treatsd either as

 . "'bo:3anza'--«;jr l€3f.?:'£;~:=~._1f§-".; Thus, We preceaé {{2} do so.

   #11111-i2'u.r modest {:ompui;atio;t1, the feflewmg would

 jf{1':~:.'£;V proper to be awanied to the appeilant.

 Painand suffering  1,530,090.00

 Medicai €Xp£if.'iS€'S  1,125,346.60
 Cost 9}? corrective surgery  1,?'S,fi{)G.C3('}

'Tfi

 



E13

iv} (lost Qf atte1:c:ia:<1$;  
v} Cosizgf fOHO§?€"i.1p trczatmexit   

vi) Com «sf nutritioug food    

viii) Future 1038 ef earning

'2_.,'O€};€i€)§3.'{3@  _  u

viii) Loss ofamesciities in fife   j.  

ix) Cost ofa£te11dant(drive_r}   06 n  

'Fetal compensation new am?ar{iei§--~.   
against the resgondents jointiy ané $¢'v«::ra1_ly. ' 7

16. Ths diiiferentiai a1=.".££:j311:if; ';fs;9c;1iIi1 ':c:;ai1'r3;' i1"§1EI'6S'C at
the rate of 6 per carxt peg? a11:£1'{1'13:1--    petiticazl til}

it is aca:ua11g, paid. X ' 
1?. 'E'11eV'§:;*3;p'ug11¢dA'~:%fi;$afd is accardifigiy madiiiaci as
1ga€z1,tio n:§$i'«¢.'h{€_if.eix1 ab~:§i£*:3.v H ..... .. *

 'Afi5peaiz_fs"Lr§:1ciS---_a}10W:3d to the extent as mentioned

' °   above=,". 

 }L»o<31;ti:1§.:_td the facts, Respondent No.2 ti) bear the

f “casts through 0111:.

§i§ot§i;1_sel’s fee is fixed at Rs,f5,{)€}{}/ ~.

” W’};,’..6é,9:I”I”i€’i*€1 czeunsei fer the res;;:aI1dent;sprayed far 8 weaks

ifiims ta depmit the €}f1Iii”€ amount. 03:: such dapcmit being

\fl>

3.1

mafia, the fzatal amouni 0fc0mpez1sat:i011 shali be A

apyeilant. forthwith.

rk.