High Court Karnataka High Court

Lingappa S/O.Rangappa vs Srihari S/O Ramulu on 28 September, 2010

Karnataka High Court
Lingappa S/O.Rangappa vs Srihari S/O Ramulu on 28 September, 2010
Author: N.Kumar And Adi
 " .8"/0 R'AEv1L3I1..rg

I

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 28?" DAY OF SEPTEMBER.  1.0

PRESENT

THE HONBLE MR.JUs'r1c1: N.KUMA;{.  *' "

AND   -

THE HON'BI.E MR. J{}S3'IC:E_SIjE3JH15{SI;i 

M.F.A.NO.57V7'E.,CO.F»' 20o7__ (Rm-,_:  
BE'IVVE<3EN I I
I. LINGAPPA
S/O RANGAPPA

AGE 37 YEARS   '
0cc:GOvr SE.R'=Jg§\.NTI' '

R/o.Y{3~R9.mf2USIégwpfi  I 
'1:/\1.U:5< at DIS'i7:}2A1CIjIUE§.  . .. APPELLANT

(By Sn';--sI»u.vAKuM}ig2_RvA§1;Q'c;R. ADVOCATE)
AND I I I I

1. "  SEE} TAR1 A' 

 » _[')'R}V£€1R',', v

~ .G'A}§}W]\L{'_ 1:) E'? ' ' *1;

(1 g_\.r,)wA_L (AP)

2. ..Ij'1"«g'ss1<3NA1.(:()N'I*Ro1,L10:MA.1 IABOOBNAGAR. .. . RI€SPONI')I:'.N"IS

"II-3y S1'i.SI'IIVAKUMAR éiz 5.iaUI")§ HR SEN'(}I"I I{.§3§e.J:'\PUR FOR R2:

I\§O'I'ICI£ '10 R1 I)ISI'I-ENSIZD WIT}---'1)





Ix.)

MFA WLIEI) U / S 173(1) OI' MV AC1' AGz'-\lNS"I" 'i'§---EB)
JUDGMENT AND AVVARI) DATEE): 31/O1/2007 I"ASSE£I}.'1'.Ev£b}\/{\a'(3
1'\§O.602/2006 ON THE FiLE OF Ti'-%}E3 PRESIDING .C)I*'§?I(I_I*3I'{.
MEMBER MAC? (FAST TRACK COUR' F11}. Rz'~'dCHUR".«b "I'--{\'R'1'€..Y'

ALLOWiN(} 'l'f--IE3 CLAIM PE"1'I'1'EON FOR C()r»41->;s5Nsg\:':"§(};'\' 

SEEKING FEJR1?-IECIQ ENHA.E\E(,ZEMEN'i' OF COMPENSA'I'1vQN;'e- 

This MFA, Coming on for hear%r1gf_.' thifsé d£i_\_f;.'§{UV}'»'{A{{ J, V'

delivmed the foiiowirlg:
JUDQMENI;
This is claimant's 2113peLé1l_»s9,eI<ing- ehriantgement of
compensation for ii:.e fpea?sofi:i"1"~--.jnj£1ries sustained by
him in 21 motor_._vehie1e- v3,(:Cid'e.nE_. " 

2. Fqrj-._pu;i'pQses.oI?. comrgy;ief1{:'e", the parties would

be refe'i"red"j5to*£::s=.  a're~..r<§ferred to in the claim
petititmf us pers01:m}



3
injuries. imniediateiy, he was sl1ift:.ed to B1'1a1'ida1~i
Hospital at Raiehur. Th€l't',£1fiiCI' he was  to
District. Hospitai, Raieiiur. Frorn there, 'A .

OPEC Hospital, Raieiiur a11d__,t.a}_:_e1i _Vi'.o""I{t.ir1ioo'i. i;7o1*"'

seam1ii1g. After sc':ar'i11i1'1g, he Wziis o}'3e'i*2ifIeci'"foi IV171'."V.-'.&i'£.J1..iAI:':-we

fractures of his right ieg'r:fid._1'iipA'joi11t__  'plate-L'

and screws. in the, aforesaid"'v.a(::;ide1'it",'he _.';3%{1Si1E1i1"1€d

dislocation of right   right: tibia and

fibuia. Ti1erefore_, he"prefe:1'red.:eiaiiiqyifietition seeking a

eompensaiji on of   ;«'_--'. V _ i

 sei?%x"i-ate'of-rioiideeg"respondent No.1 did not

appear. –.Therefi;’re;i Vvas’p1aeed eX–parte. The 2″‘-1
I’€SpOI1’C’l.€_l;1t.h }’~i_PS’RTC'”-e1’1’i.éred appearance, filed detaiied
statemeiifiofyobj.eeifio1is eo1’ii.esting the claim. However,

tlfiiegr not Cii:’Spi.i..i’.€3′ the accident zmd injuries sustained

, ‘Es i.11e’poeiit:ioner.

‘ aforesaid pleaciings, the i;1’ibunai framed

i:}1edfoilowi’1)g;i5 i,i’11*ee issues:

a ii’; Whether the pel1’t1’on.er proves that: on
16.5.2004 at about ‘.7.45 pm. on

C?fic2r’zdr(m2o1.1ieshLora cross road in front of

4

Nczvata Transport he sustaz’_nec”I personal

iryuries in rnoivr vcahicle accident £’I1O,E””!o0k

place due to rash and I’1eglig(?Ii?_1′.»V:a<;"£;"Q1-

respondent No.) the dn'.ver of V'

bearing reg istrat_'io..r.1 , __ ' ; }\?b;'A:P_j . I O/ K "

beforlgirlg to respor'1d};fr'1t 3213 _ 1

{ii} Whether the peiiiiO'r1¢r'». is _.–"«:3.rii'if'{eci*. jgbrrv.

compensatior1, §f'.._ ;sQ how. 'rm1(;_f1. Vavrid from

whom? A A

(iii) VW1a1f0rde’r?:7 _ ‘

6. The .:?1ain1a.1=1’a:-1.e’a,d’-F;v1deh_c§£’ support of his

claim. .jcx21i:1ii2g:d He produced 7

(i0cur£V1errtts”” as Exs. P1 to P7. On
behalf “tlle the driver of the bus was

exam-i_n_ed ais-,~V..- W1, 11:) d_or_?u_:11r:n_ts were pronlnrrmi.

“?’7f’ The tribunal, on c0nsiderati()n of the aforesaid

0r9.I a.i1.:1 df;-111f.)ensz:z1’io:1. “H19 said finding has not been

€*}’1aIic1’1gcé(.i by the APSRTC and it 11215:; bz:-,évc:m1c finat.

5

8. In coxnitlg to the ease of the peiitio1’1er 1’egzar(ii1′}g§

i11juries and the compe11satio11 payable, it took 1::-!)_t.e of

the wound Certificate to the effect that. he was “ii1′}’:=§f.it,i”c:.1j;t.

in the OPEC Hospital, Raiehur from V’

07.06.2004. The disabiigitfy ..(?e_1ft.ifiC.ate” * –:i;<:.svt'1wev:i.V é)_\f' "

Dr.P.P.Chatterji shows 11131:, 4(iiésva1u'}V3Ai.1eit§;

of 50%. It also took note of At—l_1e=. 1'z1c1t_io.[11,at.', "he; ivtaév.
working in the Teiephone -.IJepart.1i;r3_11t.VaS_ é1..:'L'inema11§'~

Notwithst.andi1'1g the inju1'ies___éustajnedh,' he eoI'i%t.im.1ec1 to

be in employment d:_?awi11g_ t..1i'e_very same saiary

which Tie ciAV'1:"5ax';»vi1*1's;.§'p;rio:9"to"t11e ace.i.dent. It also took
note of injuries are not completely
cured. Acivisability Jhe needs further operation in
11is:.futL1re"." ..Ta11{.i'11g."-int'o consideration all these aspects

hvajSi:~a§,x,r:a1r£ied aHSu–m"of Rs./£5,000/~ under the head pain

» iémod SL1'f.f6lT_if"1gS, Rs.8,000/a towards diet, at.tenda1'at and

.i;iiei§1crn§t«a3l_ ffheirges, Rs.3,000/- towards transportatio1'1

"in-.._aI1 Q: S1111} of Rs3.1.21,000/~. It 1'1as.:; not g;§r:111i_.eci any

Charge-(5.. _§{:3'.040.OOO/~ towards Eoss of Future ame11ities in

Iife Ellld Rs3.2f3.000/~ towards future medical expeaxses.

6
e0mper1sat,i0r1 either E.1l’]ClC1′ the head of meclieal

experises or under the head of loss of fiiture ez1_1*i:1iii.gs..e1s

the claimant, was an employee of BSNL £1_I’;Ci, liis-.f§:;i1’tfiv:re’

medical expenses was reimbur_sed._anti” 1’16’ e(jmi’fi’r’1’_i.:.e =f,_(‘3«’

draw the same salary e’ve1.1 afi.e1′”1,lie_’_A£1ee.i£’le.a’1’f,._ }’-‘\ggrie{~*e.Cl

by the said award of the t1*1b_i’1’h;1i, elaim21_ntv-vis””i.fi” ‘i1]3’f)€211. V

9. Learned covu-r.1..sel siiibmititecl,
admittedly, the fractures and
dislocation,:.he;;was which work
he “:.}.j;1:.A’th_(i:se:.eirc;umst:anees, award of

é1’r”‘1’d* ‘suffering is on the lower
side. the hospital for more than 15
days airidltl’1e1’eeii’te}l,.he,:eent:ii’1ued treatment. for nearly
six» ..m0114thsv. circumstances, award of

— i:exvs.rrl«s diet, atitenclant: and ineiclentai

‘elsiarges i’s”«.._also on the lower side and t.herefe1’e, he

sjubm .

‘:ae;eit)u11 1.-. ‘ –.

” af~.e;<:1se for enhaneemeiit, is made on t,ha-it.

EC)". "1-'11
beez-1*:.v1s'e. of {his aeeiderit, was not able to ez;-1.ri"'y m.1_i, his

"e evicicnee on record shows that, the C'}&11iII1£1.I'}l.

7
normal work. for nearly six moiaths he was on leave.

Because he was am empioyee of the Teleplione

Depart.ment.. the tribunai was jiistified in not _;i.w2i.rt1i_I1g

any compensz.tti01’1 under the head of Iilfldicjitii’C§{}’)f§IiS§35″

as the entire expenditure is borne by 1’1is__e’r:1pi£§y*L>r .:1″rid_ ”

reimbursed. Simiiariy, though:the’c7ertii’ie;at_e”i.ss1,1ei:i by

the doctor shows that eEaimahti.__sustaihegi p:?1’11ia11Ii–!:§Ii’t:.’V

disability of 50%. that hzgis-.._n0t.Atsiffeetetiy iv;1iStitV.e.;:erni11giJ

capacity, he eontiraued to be7i.1_i the sém1Ae’ ’emp1oyment.,

he is drawing the jsanie .__s,a12~zsry whieli he was

dra\xrihg”‘priC:r teifiijtheh”?ieeidehi:;”‘”There’f0re, tribunal. was
jLlSt,ifif3d”f1’1vtltjtfi-3¢\>i?a7,1I’Ci-ilig any eompexlsatioh under the
head of Viqss v()fVf’.-,_1t’V1;11’l:3,i’f’;~COII]C. When the claimant has

sustajijied ‘V wrjisidctatiioii and three fractures, the
(:cj1d*:.pe.11sz3tii011°’aw.ardeci under the liead of pain and

» :S”u1ff@IfiI1’§_i’i’§i\.,,.?l_ sum of Rs.45,000/– is on the iower side.

‘Ei\>:Va,rdVVf’V’».2i sum of Rs.20,000/– a<iiditi0ha1

' ..chz:irge*s, t.m1issp()ri.21ii<)n charges is on the lower side.

if

CQrh§)e;1.séit_i:3'11. tinder the zfioresaitii head. Sim_§12;tr1.y, the

aineuht ziwarded tzowarris diet, 2:1t,t,endant and inctide1'1t2:11

8
‘We award a sum of Rs.10,000/– under the said. head.

Thoiigh the clairnzmt is being paid salary during the

period of leave, that is bezu1se he earned it. I’hzi£1 is

no jL1stifieati0ri to deny the eiainiarit the :_¢_:;?)’.’l’2i1*j,.».V_’ ‘-E_’p11>V’1€AiV(‘-:%’Ivl..! _

the head of loss of income d111’irag_.~t1hef,peifio(i v'(3E’~..4

treatmerit. His salary is about 1;Rs.6_,p1’QO’,1 – “per: irzpvritlhp as

is clear from the salary (teri.ifica1te_. “tie was on }.eé1V’e–.Vf{)r_V

six months, therefore. 21 4’§.is’~»1ia’b}e to-it

be paid to him under the heé1″d_b0fui0ss”uf«iricoziae during

period of trea.tme13’i_;.’*~.ThI;is._the_ne–}iain1aht:Hvwould be

entit3.e’d”‘t-0AV’:j:Rs.’t3£3;6OQ/-M 2is””a’ddit.i<)11a1 compensation.
Thougii : the V"Iii-stiraizint"vhas to take future medical
treatmenpt and"-he'.:has'*–tOV incur medical expenses, it is
hoped tihatr in past, his employer would

r(3:ii:'£1t)Eu:rse any'~3..m0L1nti spent by him towards future

. :Inedica1_expenses. Because of the ob1ig__§ation on the

'(a4f'i"–«.{_1'1ev.i'V'ernployer to pay for such future medical

we p-;«,ss the following:

eX:peI1ses;*–,We detziine to award any such sum. Hence,

he

9

ORD ER

(1) The appeai is 21ii0wec1;i12 g_)’21rt;. J ”

[ii] In addition to what 11:35 bA_Ac¥ci:’1T1 eivmrclled.

of Rs.66,6o0/; awéir<:1__ed4 as,'-«. é1'(:%ciifional'~ '

c0mpensati011 wrii:~h..int.€:*:¢§:st zit'v8%../:p.e1. {r0111

the date 0£"pe{.iti011:'I'»t;j1£ f}1V§;;=*r;i2ite of pe1ymcm..
Parties to b't€1}'~th€iI' C)VVf] C()i;§Y:S;


Sd/3
JUDGE

%%  %      sd/é
JUDGE