High Court Karnataka High Court

Manjula W/O Umapathi G vs The Managing Director Karnataka … on 10 December, 2009

Karnataka High Court
Manjula W/O Umapathi G vs The Managing Director Karnataka … on 10 December, 2009
Author: V.Gopalagowda And A.S.Bopanna
E

IN THE HXGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 10TH DAY OF DECEMBER 2009

PRESENT

THE HON'BLE MR. JUSTICE V. GOPALA;GQWIjA 

AND

THE HON'}3LE  ' 
M.F.A. NO. 928 1 /20OA5V.[MW    ' A
1\/E.F.A. No. 5X19./2.006 (Mm   -A

MFA No. 9281[05

BETWEEN:

SMT. MANJLILA' :1MAPATHI::O?."-- A. 

AOED"ABOm'. 32 $;'%jEARsg' _
R/AT';%1A1AN,AYA'-ANA}z.Am_,1' -

CARMEJLAROM POS~'i'_ ' __  

BANGALORE m 5so"o35   APPELLANT

(By SR; P N NANVJVAREDDY, ADV.)

    DIRECTOR

KARNf:ATAKA STATE ROAD
 TRANSPORT CORPORATION
..  OFFICE, SHANTHINAGAR
DOUBLE ROAD. BA1\EGALORE-- 27

E'    SR1 E NARALYANASWAMY

S/O ERAPPA
AGED ABOUT 34 YEARS

J;

..



7
4,

TOKEN NO. 4422, III DEPOT
KSRTC, BUS STAND
BANGALORE ** 560 009  RESPONDENTS

{BY SMT. SUMANGALA A SWAMY, ADV. FOR R1}

THIS APPEAL IS FILED U/S 173 (1) OP-":Mx?j".ACT

AGAINST THE JUDGMENT AND AWARD DTD I ..'1"I-3,1835 _
PASSED IN MVC NO. 303/03 ON THE FILi3._O.¥3'=._THET»\{'I *
ADDL. SCJ AND MEMBER, MACT, BANGALORE... ('SUCH-__2}'»

PARTLY ALLOWING THE CLAIM '_PET£'I_TI-ON -JFOR
COMPENSATION AND SEEKING ,EN:HANC.EMEN'T__ 
COMPENSATION.     I  

MFA N0. 5ll9[O6

BETWEEN;
THE MANAGING DIREC.T_(jP,  '

KS RTC,SHAN'1'HINAGAR'~AI _ _  - 
DOUBLE ROA'D,';BANGALOREw 27   

REPT. CH2I;E--F "LAW OFFICER
K S RIT C. BANGALORE . g  APPELLANT
[By  ADV. FOR R1]

AND=:» _

. . - M2X1\IJIiT'LA'Y,W/O' IEII/IAPATIII G
 A ACED--TATf3»OUTv35 YEARS
' ~.. R,f.AT HALANAYAKANAHALLI

CARMELAIIIOM POST
BANGALORE -- 560 035  RESPONDENT

 [BY S'R1__ P N NANJAREDDY, ADV.)

  THIS APPEAL IS FILED U/S I73 III OF MV ACT
  AGAINST THE JUDGMENT AND AWARD DTD 1.8.8.05
 I H PASSED IN MVC NO. 303/03 ON THE FILE OF THE VI

£

,--r

an



2

ADDL. SCJ AND MEMBER. MACT, COURT OF SMALL
CAUSES, METROPOLI'l"AN AREA. BANGALORE. (SCCl"lw2}
AWARDING A COMPENSATION OF Rs. 55,30,300/W 'WITH
INTEREST AT 7% PER ANNUM FROM THE DATE OF
PE3TlTlOl\l T I LL DEPOSIT.

These Appeals coming on for admission, day,

A.S. BOPANNA.J., delivered the following :    _ 

JUDGMENT

In M.F.A.No.928l/2005, I-e:h”e~c1aimatfifn’ls.sSlberolaz A

this Court seeking enhancement of the

as against the sum awardediby t1’ie_lMootor’1.:Aelcidentll

Claims Tribunal, Bangalore’l’l(for–lshlor_t thelV”l”‘ribunal’] in
MVC No.303/ 2003. award the

responde’nt~w ‘Cofr’ploratiofi–.’ is before this Court in

M.F.A.No”;5< l9" wilassailing the quantum of

conrpevnsation"as__awarded by the Tribunal. Since the

'eor1.'ec:–t_n"ess_ "or_ otherwise of the award passed by the

'l'ribunal'V-i}gfo.uld arise for Consideration in both these

appleallsgthe appeals are taken up together and disposed

ff this common judgment.

w:””

2. At the outset since the Transport
Corporation has called in question the award passed by

the Tribunal with regard to the quanVt;u:n*._V of

compensation, the contention urged in i.;i__s§_

Considered. if the same is Hanswered=the'”‘

Corporation, thereafter the queisticirifovotlldi

regard to the enhancernentl_of—flthe compenSati_on._ Thef

contentions urged theg_…llearr;;~evd Coungselli for the
appellant in MFA Transport
Corporation wo1;;l_d indicate tlie«i:.lgrieVance is with
regard to has been granted
by the Tribunalf.-~._:l regard, the Tribunal has

granted ‘l2,.l3’9,34O/M as per the medical bills

roun’ded..vof the same to Rs.2,l0,000/«.

pl learned Counsel for the appellant contends

that the ought not to have been granted, a perusal

of the rezasons indicated by the Tribunal would indicate

medical bills which were produced and marked

Whave been looked into by the Tribunal and on finding

ii

-‘,’.’

5
that the nature of the injuries requires such treatment:

and there was nothing to doubt the said medical
evidence and the bills, the Tribunal has awarded the

said sum. Even in this appeal also, there is~jr’1’of’otl’i.er

rnai:e1*ial placed before this Court. to

and genuineness of the said miedlical. b§_lls_. asvsuoh

in that regard, the contention

in the said appeal cannot bel:accepted_lanad.=

awarded by the Tribunal bills” is held to

be justified.

” l llthecontention put forth by the

appellantin 2005 arises for consideration

Witllll. enhancement as claimed by the

—in order to consider this aspect of the

“ma:£er,lpe1′;r;ei~usa1 of the papers would indicate that the

claimant who is a lady and working as a tailor has

siift’ered the following injuries:

l

W’

6

Fracture of shaft femur (Right)

ii. Type 3 Compound Injury {Right} Hip

iii. Cornminuted fracture lower

with dislocation of ulnar it
iv. Head injury with at
V. Anterior chip f7’ac_turel’of
Vi. Displaced l_ {Right}
superior _ ranis fracture.”

The Doctor treat-ed had been
examined§.befo_re:t*he’ and the wound

certificate ais__0_ mar.l_§ed’asVrV_E5x.P6 in evidence. The

discharge “inarked as Ex.PlO. In addition

to the salrriel, the .tre.a’tnjl~ent as rendered to the claimant

hasd?:be_er1VVy_stated3:1y’the doctor and the disability has

been s3;a’i;ed 57%. Considering the nature of the

are the opinion that a sum of Rs/$0,000/–

as awarded by the Tribunal towards pain. agony and

is on the lower side and the same requires to

32

Ty’

#-

be enhanced to Rs.5O.OO0/W instead of Rs.40,000/~ as

awarded by the Tribunal. H T.

4. With regard to the Compensation

towards food, conveyance and attendants

same is on the lower side andhas’ suC,h_t’at._surn of

Rs.20,0OO/W is awarded jjnsteuad R§;Jte11%o;0oo’t,§*t..gig,

awarded by the Tribunal. the’

nature of the injuriesand lady had
also suffered pubic fraeturet a Case, even

though the ;eo’rn._I:§ensatio11″‘:is””awa’rded under the other

heads},,’a’– — requires to be awarded

under the head 7.’of«…~~”loss of amenities since no

eo,in’pensa,tion has….been awarded by the Tribunal. under

ht’ L’ ‘V staid’ h_e’a –.

The next question with regard to the

eonipensatiozn towards the loss of future income would

have to be considered. In this regard, it is noticed that

32

at’

P’

the Tribunal has reckoned the income at Rs.18,000/-

p.a. as notional income and it would be in a of

Rs.1.500/– per month. Considering that

was working as a tailor and even in the _c~as.efef a.:C«oo1ie,-».

when this Court has been reckonizragratythe

monthly wage at Rs.3,000»/l~;«–_.in the iristai:i:tll’case Hallsolg

sum of Rs.3,OO0/A per -to In
that View, if the ll”isv’:..:recl§oned and the
disability as at 57% to the
limb is taltelnxlatllllleast the disability
at 20% releiltoiiled being about I /3″‘ of
the “l the doctor. Further,

coiisiderin-gll the ~__age the claimant, the multiplier

wo’ti1dEhaV__e toAAbevvre.c’ko11ed at 16. If the said parameters

the appropriate multiplier of 16 is

claimant would be entitled to the sum of

Rs.1,”1yvbLi.200/- under the head of loss of future income

of a sum of Rs.51,300/- as awarded by the

V’ Tribunal. %

u-””

p.

9

6. Since we have now indicated the income to
be at Rs.3,OOO/W per month, the cornpensation awarded

towards loss of income during laid up period xvo11l_l’d_:l_also

have to be enhanced in terms of the same.__=:..

sum of Rs.18,000/- is awarded…»u.nder”Mtheiiisaidlleadll

instead of Rs.9.000/~ as awarded

addition to the same, thevivpllétrriourit.__aWar=deCl””towardsl”V

medical expenses and future’ rnedlical expenses is also

sustained.

thVeeVd.clac_irna11t/ appellant in all would

be entitleld–._Vto- total…leompensat.ion of Rs.4.63,200/~.

Tribun.al«’ha.s already awarded a sum of

the claimant would be entitled to be

.o’i5’i..Rds.1.32,9O0/- by way of enhancement with

inter€SVt_A’i~at 7% p.a. from the date of the petition till

The enhanced portion of the compensation

__shall be deposited by the respondent/Corporation

3;

p

within a period of six weeks from the date of receipt of a
copy of this order. The statutory deposit be
transferred to the Tribunal.

In terms of the ab0Ve_.,»~~the

No.9281 / 2005 is allowed in parr;’a::§_ri

No.51 19 / 2006 stands order: a;s{fo”r:osts ” V

V