High Court Karnataka High Court

Krishnappa vs The United India Insurance Co Ltd on 11 December, 2008

Karnataka High Court
Krishnappa vs The United India Insurance Co Ltd on 11 December, 2008
Author: Deepak Verma K.Ramanna
 am.)

I

II

A

El
I

IN THE zrmu CGLJRT 0? KZARNA'i'AI<:A AT BA..HANUM:'--1N§;RA\J *1:;:H,'  

was Asgozgr 29   . '
R/AT.VA:"-Z_AI;2EN?'.}£AE,LE,   "

BA{}HENA.Ef£{£"?§ P€3S'I';.. v "--

MAc;A:>z*mL:;y:,., _  

BAN€}£&E...{}RE R'i}RAL.i}{S'}".. ' .. AP§'Ei§.,L£§N'I'

"{1g3?;-L.A 33: Rz$;;J';=x*w';s:'z%., ADV. AMI} SR: z«;.G,RAMAR1«:s:NA:zm',

2 .'m-E; Ur~;.:-%::'?;,i:%~* éixzam

3 §NSURANCgE (":O,L'I'£'r.,
--  '-510.89, yujm Cgscjss,
'--.$;a1~.21?1:§E Rom,
 "~.rg;.%LLE3z&wARAM,
_  EANGALQRE - 560 003.

 f  ..2;5m§mMA:A;I,
 swag DEAD REP. Eff ms

i3a§JA'fAMMA,
W/0.L,ATE,'§'HIMMAIAH,
AGED ABOUT 55:} YRS,



2b}L«GKESH,
S/G.LA'1"'E.THIMMA§AH, -
AGED' ABGUT 24 YRS.   -

:2,c}HANUMEG<3wm,
$;c:.:,A'rE.'m:MMA;Az~;, V    = ~  
ACSEEDA BGUTZQYRS,    ,_1::'::=:'sI«';-.I2:::§:Ix1~':'s
{ALL ARE R,z'0.'E'AVAREKERE

VILLAGE AND POST,

VARAKERI STRET',

MAGADI MAEN ROAD,  K_  }
BANG:'&LR'OE SOUTH TALUK} " _  '

€AMENDME:N'I'       .. 
v.c.*r.s/g:;033__     .

{£53 33: i¥3§.é._--. R;§Se1Azvk FOR R-1)
* at' at :E :2

.:'j 'é:»;_:$ MFA :5  :5/3.173{:: <3}? MV ACT AC':A.EN8'1' mg

'"'.,,;:{i'a"i::x:;:=:s;*1=%,§;;»:£j'AWARD 97,29/3/04 @3330 IN MV{:,Np;+;E 2ri:';::?:  §>:i5 THE VB A::>m,. JUDGE, MEMBER, MA<::T--:ss,

V . e::<:2b?i:~: mg COMPENSATIGN gm)

 _ '3;;§E;<§..§izG Ewnawaamzm <3? C:OM?ENS.A'TE(3N,

THXS $f'?EAL COMENC': 0N" FOR ASMfSSI{}N THIS BN5,

" BEEPEK VEf»<?MA,J., [}ELfVE}?E{? Tiéifi FOLLOWENG:



£13

JUDGMENT

Sri Rajanna, ieaxnad c::~:suns.:’l” 2;ppc:é§i’€c’_1V”” ‘ f ”

appcliant anfi Sri B.Ps.Rama.k1*ishn§;«,« iefiiéiéd

an behalf of Ixeapendent N0si»Ne::>r1e f{>1*

respondent N::3.2. V

2. Appellant} u aggiiitivfid and
dissatisfied wi:g_m;: awa1fi~..é:é§té§..j2§Q_/gig? 5%§§4″.passeé by MACE’,
Bangaic-re, _ us in this appeal
cf v’i’%?i<VV3'tor Vehicle Act, 1988, for
«:11ha3;t1;%::§33£:11A1':VV’f Q-f-‘comgxznsation awarded to him,
The éomsidemlg the matter fmm all

angigs; siim of Rs.2,1{};:”§OQj’»~ to the appefiant

‘V i;ogéi}:ci: wi%£a._._intersst at flu: rate of 8%; from the date of

A yayxnent,

A 35’ ‘.fi{§z:§rrc¥ing to the app<:§Ia,11'i:., looking ":0 tbs'. flEit11.I"ff of

ggermzirmfit i3:1juI"y sufibrcd by him and the icing pfifiiibd {If

-.Ahcxs:§£ta3isati0n, he: has not bean awargierri just, props: and

_M_.:_«3§:iequat¢ cempcnsatien. Pttr mama, learned CO”E1I}S€1 for

mspondent $39.1 co::21:e:11d€d that :13 sass: has bfifill made amt

far further cnhanccman t,

43 Appeflani herein aged abszmt 25 yeazs -$7233′ ‘~aé;< 4_

a rfigular leader in 1011}? baming j x

to resgaondent No.2 and shsmrzd :'TC?n

2/6f 1999 at abeut {ix a..m., $99213 1c:r:i:;~'

as a loader from Tavareigcrc to xx21;i:li*10§1A:iV_£§f sand, thfi
said 1011}? was being ra§a§;i3f?j'g;1§{i~V r'g.%gfig¢nt1y by its C1I'iVf3}",
with the result, The appcflant was
throwrci ofl' bociily .i3:1j11riés.A A
Cximinalfl 3} against a cl;-gm. gf me
ofiendigg -gcimjtmd in Gayafhri Hosgitais
Ba11ga1ar%::;"« _f'§;;';:' gfigkccrding 1:0 him, he had spent

E's.:3,_§'Ci,GiJ{}/M V'fi;r_ 11§1's fi"ea:men£, sfili his permanent disability

has further avcxtrcd that he was aged abcsut 25

"§.i'<.:::'z;:'*$ .a5'iv : i;§:;.{e of the acciéent, working as loader was

ctaxzfiéng §f€s;,Ea;{}(}C¥] ~» 'pan,

., ; L' the notices being issued by flu: Claims Tribunal to

{.«'t}; e»-:*€i«spo:1d:n{s, respondent N02/ewncz W33 pxvcecdad e:x–

Rcspondant No.1/Iasumncc Company' pI'€:?f€I1'€:d to flltit

V its written statamcni dfinjging tins: 3.V€I"12}3..€I1iS made in the

getitian in tmio. Acz::0rc:li11g ta mspondent N051, the accidcant

"ER

had occtzrreii not on Ei('fiC(1)'£l11t of negligence of the d1"iv_c:_;f 0f the

lcrry but instead of filéf zaegligezzcc of the a13ps1la;1_5fi;~:

The ciaim of the appellant was said to be

was sought by the Erzsurance Comp.:_–331§,I.i:Q .i1fia41_:_t£€r,V§1i' .

all Iegal £is*3ff31"3.Cf.':S as COI1'?;€II1pIEitCCi:"=.}.111§Zif::1':V 7:13:

Act. it fizriher s1:£bm3'.{"f.¢d fi1at'S_iibjcct its f:_'3)?'x':3:O'f"}_iC'-¥3I}t.'3~1'.?

by the? ciziver, if any Iiabiiity if;§_ flz.;$t{:x;c{i Q11«£1}is fespondfintg
than rate of interest beVC;0i£fi11r:;+:i cgnfyé .p..:-1.

6, 01:: 'Eh€.v$fIEflg?h'€#f'::th€f- {s:';:f; Igamics, Tzibufial

W83 piiéassd. 1i:§:$T' fc§I:;1i"s31af::»'irivsufts. Esslztr N01 dealt wtith regard
to rash 'ncgfigffiifij {if the ieny by its dlivca

iii"-'#11:. .iig:h€".Qf"*'if11e oral mad docume3ntaI'y evicimgcc

«_ pmdfixcggi' 39}? t§ié"8T§_)pfiHLa31i, a finding has 135313 I'€COI'€Zif:§. that

a&;2::ic:it:n 1'fi G<:currc:d fielely due is rash and negiigmtfi, £iIiv§:1g

A "of 'fl_;€: driver. Apart from this, drivér 3132: admitted

:':::1.A§.1"1c cxtimfiai case abmxt his nagligfince and rash driving of

V._§;}1€ iOrZ§% I. He: was feuné guilty anti was awarécd St3j{1I".£31}<:'C af

x V' vfZ1*AA.':".':§L*'T.z"«l%.§§IIi!()f fins of Rs.2,$Q{}/ ~, Wine}; Em éegxgsitfid.

'8. in we fight 9:' mm mm rctmains hansuy :19-um {Q

-~c«.T)V3;:345: to conchzsizm fhat accident had taken piace solsiy (>11

£3£:C€}111’I.”{ cxf rash ané ncfigiigmit driving 0}” that leriy

H is no more in dispute that in thfi Sa:;;~;1″fa”ccid::11§.t,

had susfaitxcd bodily injtliicts, T116 sf ‘~i;1:311i:;a:}r:£:bé:”._

pmlizry at the time: of the acci§e1f;f”~..is n§:3TiV__dispuvt:au&–§ Ta1s $3150 ‘V

Iiabflity to pay the amount 53.1″ c013;pa1é.A”sf;3iié::;7

9. According to I 3″}; GayaTfi1:’i
Iriespitai for abgfgit 7’53 :’~’.:§%a3rations Wfiri’:
p€?I’f{}III1€d on ,4′ :fi;.%.su that apgacfiani
haci comgouné <:<3m3:fii:3,ut:::d
fracture (L't:vf."{ii[C21'&.A 0:; " fact: Fm' thc saici in3'11n'&:s,

wound dcbxiC§t§mentVV':§.éisA'u'<fi:ib; {Wt} timrzss am"! extemal fixators

_a11d k–§§é$i3i11.g wsré f<:§r rim fI'3C§l1I'€S, so that the: iiacturcs

.;:o"§3i€£._'Ié£, 1iIéi'£:d'«-§faI'I§;. Eiespite afl this, thczti has been ma?»

and shartenizzg of leg. Apptiiant also has

V V' 2fest1'ic'téonsz__"i;:;~.t'It:e me-vement of knee and hip. {J11 51660111111 of

" tfié disability miffered by appeflamg he is unahifi to

paépcriy, squat an '£133 floor or climb stairs. He has

VA .: :;3f1?I1{§%1E10i1S1}? E6531 cc:s:::p1aj13i11g of pain in both the legs. Dscxcter

has Qpinad that his gxezmatzent ciisaiaiiity has left leg is to 1111::

:

‘4

extent of 6{P,r£> afld 1:0 the right leg is tax the extfifil:

far whale body, it will be 40%. _

10. Appciiant has fflsd :3evc;fa.£ :’ asifi ‘

documents issued in his ‘ fa”:{m1z’ ‘bgf {E-a3%g€t}..:1’i..V }§c$rsp§.tz:ai , ~

Ba:£1ga.l<;u:'e, to show that he Wa$:':i21p:;:§i;:nt" da§i§r$ and had
undergcsne operativsn aif–.ii?!0A stfl1 pczmaxmnt.
disability subsist'; ané jls 'fhfi fraciurcts. We
have aiscz the appeilant, Winch

were takczfi fifxtt "Very fact £1121: appcflant

rsmaixigtd 2'11 hQS1:i¥;a5IVfE;:f~?3 -ciays ghows the amount of pain and
agony 3:21a't}:1::: 3:;;1×3;::~":t"i:.§';xxre .'u§id£3rg0ne.

1 L. '£'h11"s5 to the matter flan: ail a.ng§~:=:s, Wt: are of

"§;Z_1at the amount awarcied to the appellant is on

"" 1zr;3*s:¥.:'ZC3T 3 ' V .

§5’i15pcI£ant was aged 011132 25 yaars at the time of

asztczidcmfané was Working as a loadsr, Due: to nature of

” gfiefiancnt ciisabflitjg $ufi’£::113d by him in the said accident, he is

V. ,_.?:§0¥: iii}. a positian {cs Wark as a bade: and he has to find 011$

other_$u:itab1«:: job for himselfl evitn thong}: whale Lifé is ahead

‘ES

ef hirxx, C111 acrccauni: of pexmanentj d.isab;i1ity, 11<:'.é:a.12.:iV<3

srm:*i< as leader.

13} ‘I’hc:*rcf-care, we (imam it to”

feliawing amczsunts is the _ _ _

Rs.40.00G;’- awaxgzgci £0 VA1i,j1f:£»=;VV:j.€:a1:>§;:s3:1V1AaI1.’£.’ib*.%ar£l:; ‘_pair: and
suffering’ appears to vbt:::}”12_si:. arid the samzzé is
hereby maintamefi V’ in. Iiiit’, hf: 1:135
btiiill award§_ —tfiswarifis

‘atbenciant charges’. Thus; under this hciad, a:.:d b

pmper to awarzii 3 sum of Rs.15,00§I j;1′.»(f:3.s’: 413$” ”

dm”i;t1g laid up parirgvd for 4 m.cf:a1:}:1s \%:*o;i.}fr§ c:3n3r:–\’«éi,g§. 4:}.

‘F116 Tribunal has of C’O1iI’S€ ‘ ’13g7€~acmpVte:i’ti2é£ vézjsion of the

appellant that 116 was CE:1.;¥’}T;£:J’.I1gp.I}}. 5:’;-“Q Itfiadar and in
our opinion rightly gas. It Eggs in fixing his
mmzthly income <§§11}.y af accident had taken

plan': in t11:é'~§;gf_g;;v"i"§3f9,"-. jE§;{:n'"::tV"ifE1ai'films; {ha laadcr' would

have ci3mfez"éi3'£'}j.€;éi17:'1c::i _}ft{3§ less {hag} Rs.2,00{);- pan. Even

thmigh I'3::3_<:"te:;x1* has functionai pezmanezzt disability

csjf thgz' *W_I.101eak2a;15y' ézt but that accerfiing 1:0 as it is not

Ag.;g;g;1fi.§.%E(i herein abavfi, to his right iimb the

e:'is;;b ;3:ty is tn the extent of 60% and to his iefi. iimb

ié €;)f 20% and thus, it Weuld came to SQ"/3 and

I/3"; wauid came: ':0 2?'%. 'Fak1?ng his imteme as

« :Ep€rI}* appiied mlliiipfifii’ 0f TE”, whicth we also adept, thus

u13,uld éranm to R:5.»1,1.9.,16€’:/

X’17’=]Q&},10,16Q/–L _MW_

14. Of courszz, the ‘¥’1:i”i:nma}. has::’c:>:i’1::iTi:%cd :31i”

working out the permancni d;?’$ab_i1ity “of $13 ap:3£§.iia:Qf: 9:111}?

10%. Thus, the: app(~*:Haz1’t wztmldl ix; {to féfxcszive frc:s1:s1
fin: mspandants jtzyixtxtly ..LA1i_j:i”‘;2’.:»_1:,1 cafiafiensafion of
Rs.4,()4,8 18/ ~, which is ~. The Said
amount ii1fé;’e§;7 f, the data of the
pctitio-1:: til} A V

TZ1é ‘£1′:;§$”;;f>f::%,»;g;i:;f:§§’ Statids mndifirzd. Th»: apptial is
aiiowftszi Thfi amctaunt a11’«:*:a<i§-9" received

a=s2::::1z¢1".:;§:<:'iu stand V';::s1_§i:st€d.$ Résponclttnt ta bsar the cost czrf

};ii1;gét§s3_f: .Ai;i::}:%2;.ig}: G!;i'ii. {Z0111}:-t.€2's 17236 is fiXt':€} at Rs,3,{}(}Gf ~, if

;fififikag*, i»*

Sdl
Iudge

35/':

Iudgfi

“‘ Mes