Karnataka High Court
Lalitabai W/O Dhulappa Thodkade vs The Divisional Manager on 11 August, 2008
1
H5 THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBPARGA
DATED THIS THE 1 1&1 DAY OF AUGUST 2a)b3f"j%--kT:%
BEFORE
THE HONBLE MR. JusT1CE';%1.tB;ILL,é;PP.a L
MISCELLANEOUS FIRST AP1533AL
BETWEEN:
Smt.L:-flitabai, _. " "
W/o.Dhu1appaT§10ditade,""' » '_ *
Age 45 years, ~
1310: 310.227,; N90' mlqny,
Jewarg' Roaci, ' ' " -~ % *
Gzxlbarga- 58;3{1'0;3. APPELLANT
(By Adv.)
AND' ' '
V s .
The Divisiam !. M;é.né§:g€:'r,
New Iiadia As{:;ui'ance C0. L!:d.,
thrcgugh its Dififisienal Manager,
_'If"t_1e.:-:: New Indiaassurance Co. Ltd.,
'Saflgameshwar Nagar, N V Layout,
' -._ g ' Z3 Témpiefioad,
I03. .. RESPQNDENT
A % kj . * (33? an s s Aspam, Adv.)
L/
This MFA is nice: :5/3.173(1) of M v Aa%gga:,;ig:
the judgment and award dated 23.5.2006__;'}:3a$$i?d_" :i.3'}' _
MVC No.12?/2004 by the learned I Add}. *
(S1'.DI1.) and Member MACT No.V},MC}111ba_rgav-...1:]. 9
This MFA coming er:
Court made the foIIc>wing:-- :
JUDGMENT*V
This appeal is judgment and
award dated 23.5f2oa5 'fl-;;Jmpensation of Rs.50',0()()/~
wiif£1_§jif1t€:rest at 6% p.a.
V. Vthe facts are as foliows:
._ sustained injuries in the accident
-V ti-la? n on 29.3.2003. She claimed
K .:L»..(i0i13§:e1;1éation of Rs.2,65,000/--. The Tribunal has
' figééffied compensation of Rs.50,00{)/~ with interest at
u 'V5-We 13.8,
L/%
_j,ustifiea'*. 'iii ta};ifi_g,',111etiona1 income and therefore," it
_ _r:eeds_ to
4. Aggrieveé by that, the appeiiant herein has;
appeal.
5. The learned counsel for
that the compensation awarded Viby. 'the under. '
the heads, pain ands tit' earnings
and loss ef a;nenitie;*«;.f§3f, inadequate and
therefore, it neees teiso submitted
that iteirfiered permanent
disability, _ her whole boéy, the
Tribunal gt "100,/o which is tetaily
incorrect and be modified. He aiso
the was earning RS.70/- per
daAy'v._Va:sV,t3:}eiie therefore, the 'Iriib1.ma.1 was net
V
this, the learned eeunsel for the
_ submitted that the Tribunal on proper
_"es:;i"ifSiderati0n of the material on record, has awardeé
k/
just and reasonabie compensation and hence, if.
net call for irlterferance.
6. I have carefully" considered!'th§§: s'z;f2n1issi§§i'1&¥y3?§§s;€1t: }
by the learneé Ceunsel for parties.
7'. The point that Aa§_if}sesi_; consid:-:rVation is,
Whether the cQn3pensa.t:i£;f1 the 'I'ribu:na1
under the: 1033 of future
earriings and 1e3s'§Wof':3n1é1ii£"jc§4sVof is just and proper?
8. The V' awarded compensation of
Rs..'.2.$};,'{)("3f}/~ me head pain and sufferings. The
e§ppeV1ia%1f,i*1$§Ls.$'ufi'ered fracture of right tibia and fibula.
H33': :]«%.1'.~:.'-.S permanent disability of 35% in respect
of hé: ikhdie body. Therefom, in my considered view, it
V' j'uéstNand proper ta award a sum of Rs.3(),0Cr0/--~
' fiiasflfz-ad of Rss.2{),€>00/- tewarés pain ané sufferings and
'4 accordingly, it is awarded.
V
7. The Tribunal has awarded a sum of Rs.18,000/--~
towards loss of future earnigngs, taking the inco1nVxe"r.§f'f,i1e
appellant at Rs.15,0{)O/- per annmn and _
at 10% and adopting rnultiplier of 2
evidence of PW.'2 i.e., the appeflzint s4,t2;%:."w§éis
R$.4,000/«~ per month by wbr§§ng as has
£71 el/gd€'P'LCE gt/~ '.. ~, ' 5 .:
deposedA1:ha1: the appei1a11t____I*1._s-.._sufi'e1'sd perlnanent
disabiiity of 35% in "tiff verhole body.
Therefore, in my--gonsi{iéred and prepay to
take the income of the
Accordingly, it is taken. if
the 35% and the ixlcome of the
. R530/--~ mt" ciay and multiplier of
£116: compensation payahie Imder the
irgssfif future earnings comes 1:0 Rs. 1,{)5,84()/-
' -- R,-111d it is fiawardad.
8. The Tribunai has awarded a sum of
Rs.2,000f- tcawards less of axnenities of life, which is
V
totally inadequate. The appellant has s2HTere«:i'*ffa§tL;re
of right tibia and fibula anc: it has%'}~e$::ited
permanent disability of 35% inre:sm:§ifi §:ii*.--'fi.I*;e§i* awe
body. Therefore, in my Considered. Tiriew','-- is
proper to award a sum C$f..:;f9i"$,5,!§f}{3j: "idss of
amenities of life and agcordizxgly', if-~13 awartiedgy
9. The cqrzigficnsaifion' tribunal under
the headsy 'e::.{§én._s§§f:S;v--:»'attendant charges and
nourishing f¢:0d"T'is.:j;1stV': hence, it does
not Call for -
10..f V' The iiioégal pomi)éfi'S.éition' payable comes to
Rs.1V,'5£i);8f%}{)/{:;fi;1(i4VL'§§_j.breakup is as folioWs:--
M %'1T;&':%-mw-mgis and sufiezings - ::2s.30,0e:)o/--
2_';V"'I%o$.5iig1>c1:'.Su"PA¢#IedicaI expenses ~ Rs, 5,000/-
" chargtizs ~ Rs. 2,000/W
. Nourishing food <=:tc.,- Rs. 3,000/»
'ii'aA,:V'I'mVvards Loss of future mrningsv Rs.1,05,8-40/~
k/
6. Towards Loss of amenities of life-- Rs. 5,000./"--=_
Total Rs. "
The appellant is entitled t<)»AAintere3i"é§t'eeii;e "re§e t:.~.«_fu V' ' L.
8% pa. insteaci of 6% p.3.. as ax§9réed" .'
_ 11. Accordingly, the the
impug1ed jtldglllfifli the "{'x'ibuna1
in MVC Na 2 granting
eompensafiofloff interested: 8% 13.3.
from the éete date of deposit. The
respondent compensation amount
wee:-zsu’ éétoéay. Out of the enhanced
affxonnt, a sum of Rs.50,0{}O/– shali be
V in any nationalised bank for a
E;/»’..’j4
of z years. The appellant is entitled to
witfxdréeiétlle interest: accrued on it.
3d/-5
.TudgE’
Bite!’