High Court Karnataka High Court

Kumar Somanath S/O Ashok Alawani vs Feroz S/O Nooruddin Sait on 13 February, 2009

Karnataka High Court
Kumar Somanath S/O Ashok Alawani vs Feroz S/O Nooruddin Sait on 13 February, 2009
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAE)

DATED THIS THE 23*" DAY OF FEBRUARY, 7%«_: .

BEFORE: %   _ Q
THE HON'Bi.E MR. JUSTj3E»N.K.  4   
M.F.A.NO.13O71 omasImv;T    

BETWEEN

1 KUMAR SOMANATH sro AS!-IOK AL,A\fl.--'ANI
AGED ABOUT 17 YEARS sINcE"MwjoR "-» 
REPRESENTED BY 5-us I~'ATL.!RAI__G'UAR.DIAN
MOTHER SMT. um wxo P.SHOK;--AI-AWANI I 
R10 2123 RAJARAM NAGAR, 'B"'UDYA_MBAC§'~. 
BELGAUM TALUK AN£:"£::.sT;V -A  2  '*

5'    ,    '   APEELLANT

(Ey srs: ?.*IAN§.'&j'€*I)b.T_HIA1?:I.IIELED:_:A_I:3V§)CA'i'E)'V I 
AND: _ I _   _ .

1 a:FER0'.:I*s:%3,.Ng3RUE)f5I:si_'SAIT. 
'E10688 RAw.5RIEEr.3ELeAUM
TALUK AND VDIST2 v_BEL§s».,L;:¢.

2 THE EBWISIONAL ?v1.ANA§5'ER
; ' =NATIONA.L INSURANCE CO., LTD.
.  DIIJISIONALV-OFFICE 1732, FIRST FLOOR
' RAMADDEV GF\i;L*I BELGAUM

1'ALU_K'AND DIST: BELGAUM

   " .. RESPONDENTS

1. LE’. ‘§II?iNN{§DIi3AR ADV. FOR R-2)

1″ .. ‘m1sVM.F.A. IS FILED uzs 173(1) OF MOTOR VEHICLES ACT,
PRAYINGTO SET ASIDE THE JUDGMENT AND AWARD PASSED IN we

‘ ‘V I “$50.4 20129003 BY THE I ADDL. CIVIL JUDGE (SRDVN) AND ADDL. MAST
_ BELGAUM DATED 6.7.2006 AND AWARD A REASONABLE COMPENSATION.

THIS MFIA. COMING {IN FOR ORDEFIS THIS SAY, THE COURT

__5MAaE THE FOLLOWING:

:JUBGMENT:

Though this matter is posted today

with the consent of the learned

both the parties, the matter is-‘ta_igen iiipvifcr 2.

2. The petitioner-appelidvnt.V’,pe.iing by the
judgment and award ‘ passed in
M.v.c.Na.2o12I;oo3 by Civil Judge

(Sr. Dvn) and (hereinafter

reforrocitoos short ). has Presented

this appea_i_,” pseekin?g’-o’r2tjéncement of compensation on

V the gprgound that-,2 awarded is inadequate.

3._i”KThcf4*’-.._petitioner-»appailant herein had filed a

rciaimtrpetaaanditgsm-e the Ciaims Tribunal in M.V.C. No.

2 ~Vv2G12i2QO$,”ciaiming compensation on account of the

. custained by him in the motor vehicle accident

occurred on 22.8.2003 when he was coming from

, high schooi on his bicycle Be!gaum-Khanapur road in

front of REMCC) factory flat time, tanker Ashok

4

5. After careful perusal of the judgment and award

passed by the Claims Tribunal, it emerges that,,.V’in:”‘taet,

the petitioner-appellant has sustained grievotis”inj:ir*i–eson

account of the accident whichecourred”‘6:a’.’;V22i8′,2U€i$”

when he was coming from his high

on Belgaum-Khanapur roaid’v:.,,’fin._front .__of

due to the rash and..__neg!igent di*%x{ingA”e¥*-eth’e Ashoka
layland tanker. The as PW2 has

stated that, the1oetitio=ner- –appeli’airat sustained oblique

fracture right tibia bone of the
right firstiand’ he in his cross examination

that “after the broken bones are united. The

has awarded Rs.15,000l- towards less

H Veemfort, happiness etc.” and the same is on

little: remit side. Hence, a sum of Rs.10,000l- is awarded

‘ x_t§’t:i_ae petitioner-claimant under the said head in addition

it into the amount awarded by the Claims Tribunal. Further,

the Claims Tribunal has granted a sum of Rs.’l,0GG/-

towards medical treatm%/) and the same is inadequate,

g/v’/__M,__a.W—»~v

5

for the reason that, the petitioner-appellant

admitted in the hospital as inpatient for about–seVeh’,;’da}*s.’

and therefore, the Claims Tr_ibunal dhiave RV’

awarded just and reasonablelflaénouruffor’,

treatment, food, nourishment”~~..and’V’ etc.«,._V oft”

awardéng Rs’! ,ooo1-. jher,s=drs., tiitd’er said head
also, the petitioner-apoallant another sum
of Rs.4,0GOl- in awarded by the
Claims .

and circumstances of
the case the judgment and award

passed by .Vthe,_V_V’:C’)lai’n’is. Tribunal is hereby modified,

of Rs. 4,GO0I- under the head “medical

and etc,” and another sum of

V ‘under the head “loss of amenities, comfort,

“.,fjha_ppineess etc,” Thus, the total amount of additional

it compensation to which has petitioner–appellant is entitled

it . it to comes to Rs.14,000l–, which shall be in addition to the

amount awarded by the Claims Tribunal. The said

A

If —m=-=-e-~—»~«~«–»-M.

i

6

enhanced amount shall carry interest at the rate__ of 6%

as awarded by the Claims Tribunal in the .4im§u»QnVed

judgment and award from the date of ‘_

realization.

7. The second respondentla’b_e:in_gz’théhv_..§:§1s»ureE3?./,{vheVV

vehicle involved in the s5ha!!”‘.= thell

aforesaid additional ‘:a~mou_nf”lldfdagyfnpensafivénllalong with
the interest thareon,’Awlthihl.~’fd{jr from the date of
receipt of fhiajappeal.

1_A\&favrd…$_g:llal¥’he-‘.mod§fied in the above terms. The
appeal stands’ ‘accordingly.

Sd/.3
judge