High Court Karnataka High Court

Mallikarjuna vs M/S National Insurance Co Ltd on 17 September, 2009

Karnataka High Court
Mallikarjuna vs M/S National Insurance Co Ltd on 17 September, 2009
Author: N.K.Patil
 

IN THE PHGH comm' on I  * %
CIRCUIT BENCH AT GULEARGAV-._:  " %

DATED THIS THE 1731 DAY 0Fj%S5;rr.(m_4B;a.?:s:   

3EFQ1§1s: A' A T   %
THE HONBLE MR.JU~3if:m   k
& L 

S/0.      

R/0. vinage':'e1merri;'%%A%k%      %
Taluk:  Dist,  : Appellant

(By Sri. 9.3.  Aévééam)

1.' Mjs}k ixiasurancc 00., Lm,
T'i3re=Jg11i't$j--{)fEvisional Manager,
Opppsitr: 'ifidhana Soudha,

 % ' Gulba1fg"a§585 101.

' _  Sangaprpa Saiwadgi,
'  Age: Major, Ooc: Busizw and

 f » _§.;_f

sgrgznl-g:}e:11saEiQ;1.

1;'. G11 pzzrusai 9}" the :*é:§:oi:;iTs§,' it  ss:§3n, "E31:

cfia .1' 3111513}?-'c'i.pp(3EE£l1§" $1213 ::3ia};«};i§s31r:c1 "flit  +.;;aSci:;Em:iL

i:1?;e3ivr::=:;:aa:11: 0:" "its «.,§__{:€g:2 i3z:":5;1:ir;i'g._ i'tg;i3i.:*afia;1_ §§,!3§.}~:15L-3% ifviw
240i as beiongixzg to ZZW5 I7i€S}'3<31§1C§E1§i'._:§:fiI;€?i1}, i"£1Si1I'€€§ with the
1%' r€:ssgae;:;1{2c;1t~. £;1s;:x1'¢:""'a11v'§"?J;1§;._r::;:mss£; ;::f".:§c:c:i;:'::=:;:'1'£. was 5401:2137
(1115 ii: ti1e_Vz3-:§:s'.i:=;'1iz*':i;ci..1:£e:g§ig¢;:t ..a3:;tiiVi11§§"{:}1' 'H12':  Jeep by ifs
<3;:évc§;;1" {;":=:5;g3tué;€3:::1i:.£'ét;s.3§;..__is has 13661: furilam c:s;ta}31isi1é::'1 at

flag: .é':§";C'["I_1i£:i9;  Vi;'Z.1a§_ " as La § {(2331: hazii su3$a.i21e::i

i;1§;.1:;Le_sfi";'su,:%"':;1'e"ajiii cuusecgugiztiai §3tZf1"III£Eti16i'1i p}1§:sis;:a}

 -   the  22::::u§1e:i that $11' czomgezmatioxa awaeutlcri is

ii???)-iifi"iI§;§%3T§fi'fi;, A

 Exam iixcmzi 5:§:.i:i. 33.3. hriaiigzatiig 1£:ax*;1ed z::0111:s:£:i

 

  fix appxsiémat 321:3 3;'-mi. R.\:', Naiagejufiag ioszanimri

 z;::}1111S€:1:?i{3§}f:.f«.3£'iL{gf 32:): the first rv:spo11cie11t: ~i.:1s:.11*er am}



 

perused the material on record. The 

despite service of notice have remained   * 1 

4. The principal oomenumas  

oounscl for the claimmlt-agapcilgmxt isizhxfix   L'

occurred in the year 2004    being
agricultugrist and civil    R-3.5000/--- per
month and thc1'ef¢ae_,  an error
in taking the  R§.7o/- per day and
therefore,_ "  towards 'loan of
future "to "be enhanced; that the
claimant has % and took treatmem as

  for  timri 131? 3% according to the doctor
   ..   .. ..... _. M

'Ar;---; more surgery for removal of implants and

   has commit ted m1 error in net

   comperxsatinn towards 'ha of income

'  '-tgeatmontfirélw of future medical amount'. He:

'2»-

   that the compensaticn awarded by the

 towarés 'less at' unhappineu and has at'

/AWN.



 

amenitlu' is on the lower side and mquim-s'* Q

enhanced.

5. 1361' contra, Sri.   

counsel appearing for the  u

that the Tribunal, after evaluafi§§1« tyxc   record
in a pmper  1' and urvtlzasonable
oompcnsafion and,_the "fbr interference
from this    in suppon: of the
impug1ed    by the Claims

'I'rib1ma].7 _ L   " %

6. _ _V  is' respondent---insurer has not

  «.aA.ppt3xz'»V1l',""ci'iaileI1g't1g the findings mcerded by

   accident in qucstian had occurred

: V'   solelfy'   sf rash and nmligent driving of the Jeep

 i€§§KA--20/M--2401 by its driver and also the

  on it to pay the compensafian awarded by

.   Tribunal. 'I'heref<x'e, I am left with the sole

  " -cfuestion for detcrm- ination as to whether the Tribunal is

QLW

/



justified in awarding compensation towards 'low _Gf
earning  ' by 2 ~

 

 g the 1% e emf  

at Rs. '70/- per day and that, the   K V'

it under otbtaz' conventional heads are:   77 

7. The compe11sa£:ion-  "  311:2 

under difihrenit 1&3  foiioivsxzf-1 "'

i) Pa.-in &        3{),000-0t)
ii)  e.;€;p¢1zse.s     ' 21,828-00
iii)      "--§;sA8a..I 3»')iLfishment 04,200-00
iv) Losscf    ?'1,400~0O
V) Fatfim.  & or

Total 1 $4,428-O0

   9f the oral testimony of the 'mj=umt:i

  he was aged 30 years aid mixing a
  sz;m  pm' month by dong': @111"  um wcrk

   Wm'!-I. Tbs mcfidcxzt in qumttian law

  the ycar 2{)(}4' . hémeiy because there was an

 V     mridenee ta that efiiect, the ¢:x::ulm*- evzdenoe' af

die cmifit cannot be bruslwd aside and thcrefom, the

AW



7
Tribmxal has committed an ermr in  the income of

the claimant at Rs.'?()/- per day and since it is a case of

injuxy, the Tribunal ought not to have deducted 1/

out of the income to assess the loss of futu;r::""

capacity. 'I'herefore, having regard to the   _é  

of the claimant, it is just and  

average income of the clslimam;  

against Rs.70/- pm' day and   31.  30
years, the appropriate     :4 His 17. As
per the eviknce of    coupicd with

the 4"  the ciaimant sustained

hicondir .l11;tv.Qf 1gp;;e{fend of tibia, fracture shaft and

"also  Kof  and there is limping of riglt

  of about 2.5 cm. and they opined

  that  sustamed 25% permmxcnt phyflaai

   whoie body. Having Ififl to the nature of

  and conwquenfial disability, I hair} that the

  .___"C;lai133s Triburxai is not jtzstiiied in awarding compensation

 me hem of 'ion a mute earning capacity' by

,___.__M____,__'_,_,.,,..._.»---=-v



19

the instant appeal is liable to be snowed m 

claimmlt-appellmlt is entitied to be    

compensafion ofRs.2,45,()O(*)/ --  the   V'

i) Pain &Agony  V"  ' ».30,0'«E)0¥O0
ii) Medical expenses  _  a2I,82v8--O{)
iii) Nursing, attendants   «.  04,-A2€r0--O{}
iv) Loss of future eaIniIigs"capaci;1y "  _1,.53,000~O9
V) Future medical expense-s_T_"   V_lO,O00-(K)
vi} Loss of income Ad1H'ing.11fea11m:nt '   'O6,0{)O~O0
vii) Future unhagqpéness 8; }§rss_ofT'_g._ V' ' 

Amenitieg ~  . 20,990.00

Total  %%%%       235,023-00
 '  R<§ii§;£ied'c§fi'--f§.R§.2,45,000/-.

Tneretizmg, I ham 'that, Ati1ie c'lnVa1m' ant~app~clIa:m: is manned to
"1:1'~1¢   of Rs.2,45,0()0/-- as against

xés; by the Ci&iIBSTli'ib{.1Ilal. Thus, the

 _,,,,__/},com.pensatio;1flpayabie to the ciaiman-vappeiiant :«-----x_M»«~--
=_y- \"V/./

   §«§:.Rs.1,o0,o00/-. Hence, I pass the folk)W'mg:-

  

ORDER

Z A’ ;’}’hc appeal is allowed in part.

(2) In modiiimtion, afthe Judgment and award passed by
the Claims Tribunal dated 21.o4.2o9′?, passed in

(3)

(4)

MVC.N’e.56/2005 on the me of the Additi<)r3éai:I":.}9_.':1§:1¥t<)r

Accident Claims Tribunai Yadgir, the
payable to the claimant:-appellant is " V» 'V

Rs. 1,45,ouo/- to Rs.2,45,(X)€:)/;"(R!V1p¢es§

forty five thousand only) 'as.
annum fmm the date of

realisation.

The 1st respondent 994 is directed
to deposit the__ amount of
Rs. 1,m5,ooeé/{V . wmaan eight
weeks the certified copy of

The accrued interest thereon
shell. LA be ‘ 1f¢leased’ favour of the appellant

o§i””ciéposit of the amozmt by the 15*

‘ ;respoi}(i:=:1;.t Insurance Company.

is to draw the award accordingly.

Sd/-

JUDGE

‘s VRI.