IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 26"' DAY OF AUGUST, 2010
BEFORE
THE HON'BLE MR. JUSTICE C.R. ~ _
M.F.A. NO.30356 OF 2010 (mrj
BETWEEN 4.
MOHL). GOUSE.
S/O MD. K1»»1AIRU_I>1)1N, "7; _ E
A0131) 35 'V
occ. " A
R/O sHm'QARE.A(;«H,» A_ '
B11)/«\R.. EEEE _ '~ ...APPELLANT
{BY SR1 AI)V.,)
AND V V V D
1. Ew INV'I'}i.A...ASSURANCE (:0. L"E"D.,
'*s:1f1R<f)t'3A GOUNIDAR.
AGE) MAe;_J()R. oc:c:. LORRY OWNER.
'DR/_(_'.) 1"\§C}}.:_é2. I CROSS, I MAEN.
" « 1 " CI'r*I_£-&«E_.\/IA rE'r'-.
E
Li'
ru
Er3A§\' (GAI .(")RE. . . . RES PON D ENT S
(BY SRI \"EERESII I5 PATIL. AI)\-".. FOR R1)
*****
‘I’1″1.i.ss I\”IiS(‘.(:l}£i1′}.L”.()1IS F js’7 fiV]._.¢d. x
Sect.io11 173 (1) 01′ EVLV. Act 21gé?mi’1’1s;tI_’Ttihc
axvard (iateci 17.9.2009 ;3z1sscc1 i1’3 M5V(;’. Nc%.[.1.35/Oi} OI1 ‘,
tI’1E;’, file ui’ Pr<:sicii11g Officer". _F'¢-:31. 'F1"é1;:k IV!' vvi\/LACT "
Court" M II at Bicizu'. partly 'éi?llu(5wi1'1g f.I~:<.%u'c:iain1:§ petition
and Sm-"ké1'}g; er1I'1zau'1c(21n€11t: ofrsoinpéénsaI"iofl*.»._.
'l'hi-,=:s M.F'.A. (.é<..);11'i'1';.'gTon_f§sr ve1ci1rfis{51011. this day the
Court dolivC1'ec1 fl'1c.- f()]I<)x\%'i1._1g:v_ L ..
Appeal is filed under
Scct1io1i ,17I3 {1}V(J£:":_"Mj;'»l: ;A.(%:. z_'1g2'1i1"1st 1:110 judgment and
a\.va1jd_vci;1t.é'ti _1" 7.. S)','.2C)OS§""};3assc?d in MVC No.135,/04 on
«I1-19-'I{*i';~e mssiciii-:g"L)'£'1acer, Fa1st..'fl'21(é1{ 11 as: Addl. MACT
a pz1rt1y alfiox-vilag the Claim petition
a 11d.._4sv e.=lxf.;' ; 1 1'1 11 2-1 1 1 ( '@111 on t. of ('(")I11pEifI1SaI',i()l'1.
av. X/'/I
Q" x'
x.,,.,,,
2. ‘i’l’1(:)1igl1 this I’1’1£1i1C1″ was iiSIi(I'(‘T for £’1d1’£’I’i’i?-,SiOI1
with iiiv voiisciii of £110 ie;1i”r’1o(.i cxnisiisei for ihe-.zf1_pp:e1’l;i;31t.
as xvell £’i.’5 the ic;1_riic(‘i munsc] for thc-2 11=§s’;)_uo1.1dc>_1j’t.s_ anL._
Si1’1(‘.C iiit: 1’cc>(.n”ds xx.-‘c1’c 1’e(‘.:t3i\ffec.I by; {hi:’§ C_Ou.I'{:i%A
I’l1£:1lT.C1″ vce.1$ Iiezzrcrl (.311 I1’1(?1″i'[.:;”s:. _
3. ‘1’l’1C p21i’tio.s; will be 1jr3~i~”c1}i:*e2(f–wii.}i féfcrerivce to the
status as in the (.*Iz1.i1’11s'{ji’i13ii’1.1;iI’I
‘i1″i1ci%’:’§:}§,:+§§ i’}i’€; in the Ciaims
Tribiiiaal K i
~.r,1i*ix/er by profession. He was
\>v()ri{.i11g__fi”ziiidel” ‘I’I”:at 011 9.7.2003
i.hc {T’iE’L’i1′;’}£::i mi w:=,.’i;.~4’I.i¢;:;e é_éTaii(_>1’i tier: lorry be:zii’ii’1g regis1’1*at.i0n N0. KA-
Oil E5″/ifzfién’ (“£El1’l”l(‘ i’1’pp(:.>siie directioii with
e,\:ccS:si\»’c.> speed e:z1c.% in :1 rash and 1’1c-gligent memner
a:’1cf c’1z:1s1’Lcd z1f;z:mz«:i thc: M2’1hit’2d1’a tempo bearing N0.AP–
23/’l’C.4}. c?c):’1:sm;::c>11t.1y the cie1.ima1’1t sustained severe
i1″1j1..11’ie-rs. He \’~.-‘;’:~s shift.c:d to 1110 <iisi:ric:t.
1VIeI'1bo0§,) N;1g£3.1". 'l"£1c1't:21£"t:<:*:' he too}: 1"1'e2-z1n1e«.§if' * M
'I'h<-2 c1a1:':'z'1z=tm is a d1'i\7ér'.'«.Ht? \_va s* '._ear;n71'ng–V¢
Rs.i3,(.)O{i)/~ 3.121. Ede: was em }C3';?€é"'.i.11"'1dér-.IVI;.G..
"J_'t*a1'}.sp(')1'1 (_?01'1l:'{231Vn"1011*" z1_£.$0_ g_get.tTing bata of
Rs. 100 / — p{:.'–1' L.
£3. TI’1″6?; _v1′<-~~é})<)11dt3;j1 No.2 has {fled objection
s121Een1e:Ax§. in i:1":c_<'i1a.L§'1vmVS-.t;_i'i'E3'i111a1 as under:
. 'I'5'm* ax4«-'e-.::;1-1'<~–m_.«__s ._tf.7121.c.¥_e. in Elle claim Ibetition were 3.3
°'d¢1'i'i'€(I.27'Aée:idem is cienicd, i13.c:0me of.' the claimant is
'als.0 c'.1cn i'gC'i. fg'-'1.'-re-e-2:1merit takexl by the Claimant is also
(1c31'1§I:.c:I.,.__"'i}.zi'bi.1.i1y if any by the ir1s1.1ra11(:e company is
H 's1.n'Qkjc('t:*:*»s%<_):1s..e of M.V Act. 'I'1"2e:1°c:' is Contributory
«*CM,,»''' '
11t~glig;e1.'1("e (:.m 1110 part: 01" the d1'i\='e1f i.e.. the Ciairnant
1'1 erei1"1 .
7′. “l”‘h£.’ -‘-SEIEYJ amd su1’)5t:zu1£:.e of the fi11di;’1g of the
trial (‘3<)m"t is as 1.mde1':
The trial C’urt: relying on the FER and_(?_Hé1’1*ges1jiee_t”_
and 211530 the €*.\-‘1′(itn’.1″‘1(?€ of PW.} 11215″ comcytu’aiicofielusioen
that the accident took place due tc)”‘r:a§si’1ee.a11ci”‘negiigeui;
<:1riving;g_' {")f bearing N0.KA
0 E /6788. 'theta{:':;'fg§;~-mtg ii'§;}sv'é1\va1'c1ed Rs.25_00o/–
V1fl:O.OOO/– towards loss of
£k1I1(é1'1iti:::s;;;<. the head of attendant
('}l2}1'§§_CS arid V_Rss,5–._(.)(}O toxvards food zmd nourishment
211i<–i" R:s.87.79E/33 """ T()V\?'E11"dS ITl€di()€I.1 expenses and
;L'-?»:S:.§)Gt)Vy?_§:_j.t.<')\v;;'xrds loss of ea1*11i1'1g <':ap2-tcity. in at}
Ai1'1t.e1'es.t1. "per arelnumt
t.1:1e.,__V I2fi.~E31§vi,§..ai1V ha:-; awalz-(led Rs.2,69.591/~ with 8%
(3
8. FceIi1’1_;§ e11$_{;.11’it?\'(%C’l by {he same the ciaimant has
prefeweci lhiss 2;:ppc21.1 sec1<:i1'1g enhaneenxent of
<%c_n11pc.-11$;-11.i<a1'1.
9. it is tzlnr vc_’n1f’.e,m.i01’1 of the learned__{3buij_s-€31″fare_
the 21;..)p<'IIa1'1':. that the cIaiI1'1;1I111 was "mid he
furthcl' submits ih-211, he has 1)1*Q(iL.:_t;*efi§ the ~r:E)-py" t'i:;.:¢
ii<:e1'1sse_ The 11"i1:m1e1a1 }1z1s':a'$..sesse€1 the i;rjeQj1'n.eVVVQ£3 the. L
eEa»1i1m=m[. at Re'a..:=3.(%OQ7'¥';-:f'I*h1s,_isv'.o1i'.v't.he lower side.
T1'1erel'"m'c .11.+.-:"'–..1)1":1_1V_\_:.§s_ sz11a11'_v of the claimant
at. Rs.,5.V_QvOG/ ¥" t1*ibu11;1l has also not
g1'am'{':c1 –. 2-11'1y"'W'e:§i'1'1.1§eh:S'22.1,i'e1’io<':'1,V_ _____ _AT1'1:1e1'e1"nsa1tion under these
I’: eads.-3 .
.iV{},V .”i’l’1e IL*em:1ed Comzsei for the respondent
2 ‘e~..:.’é11TTr:«.:=}1i1..¢; that t.i”1:_+ 2;’i(“(…’id€I’l{. oftl’1e year 2003. Therefore
the :1s_scss:1″m11 M” 1110 i1’1co111e by the tribuznal at
Rs.3,(‘)()(}/~ 1.).m. is; «:’o1’r(*(‘1.
E}. in t.1o1§.$ {‘z’1.s<1-' 'ihc-: iriizaunal has assessegziufthe
i11(:oI1'u.* of' the i12k§1.11"~.3(o.i at Rs.3.()OO/~ p.111. .;£5f«
E\/lohd. (}our~3c i.n:*.. £110 claimant. he-.rei11 iS~'p»FO:C1L1C€:d«.. its
(*.o11im:t:~; (ii.<.5(?}(.as»c=s zhat he wa.,o1.1f.’1″‘\’-3 ».i.1Efk~ 1′”1ViAS”€\-‘i(i1(‘?I1CfZ that he was
\\-‘()]’1{i1,}g””1_.E.I}.dQ3’ L\¥E5_€.}.”~:A’u.f() ‘I°i’*z_a;1§-3p()rt. in this case the
o121i:11;i’m 11.215 pie§§ie1.5(‘:c’ti”=2,1b{_)py of the license. N01’ma1}y
a drivcr I-V\’$s;._} -{:0 Rs. £50/M per day and also in
z1cic}i–j:’,§<')1"1~ to tE'z'::.ie_§"1=s_§{ot:s 1321121 also. In this Case the
c1ai"m;1'i'1 ( \\?£;§s 1"1;mz;_;; c.i1'i\»'ing lictcmse to drive: light motor
V?cV:Q11i(.':Ee_':S;._ 'v'I"1e1_($'11.:;g;l'1 ii is t:}'":e <:or1te111'..i.on of the learned
c§o1ii'*1saL:~i I'i.)2:'f__';"?::ic ;q.)[::):*ilz'11'11' than: he \-V213 driving the Vehicle
,..,
h 12 :
i”z'<.')1":1 one S%2:z":1.e m 211":011'1e1" he has amt p1'odu<;:e_ci any
2'.u:et:pt2"113}e e\?i.(1e1"1(:e. 'H1e1'e%"(.)1'(é c011si(1eri11g' –{I'1z«1fj~«. fhe
('file-1i1I1a1'11. xve1s :1 c'§1'i\-er" he-"1viz'1g light motor vc':h'ic.1e:Ii'een,S'e "
and ia_i021:;ide1’a{i01’1 t’.E’1f;i.1′”‘i.i”:c*, 2-u–‘i4cic_1f t’1_’1e”c:la~ima1i1_: ‘e.zir;x._
be azsscisseci 211. Rra.-1.000/» pc:f”n1(>z’1{.}’;;t ofh’
PW.3 (Iiss(‘:1<_.)se$ '£§1£)_t' ..__('?13..i}'Ifiilit" I"i"as§ stiffe1'e'd partial
ciisability of 1"ig;"i11 tibia-1 ahci' L'vf7i'f_')=;11a._é1-ziid c3;§sabiIity to the
whole lmciy 3-$.a;:'~ 0:17.x2'5%v._.__ :f':25'%3 disability is
ec;u21L~; to" R51',"(5(}.(')./';';fff;. 'i'f]7{;:1£ih~._ reams the claimant's
i11C('JI'11{f'{f}et?.1", i'il()1{fill"iii"i7t?('§..1,1(Tf:'C1"'33};/"V:RS.1,000/m The age of
the (":'ii.7<'1il1_1E1l1IV"ui;'i*-_»E:E1§''”‘1ic.19’:1-fan 11:13 to be adopted in this case
is $40 (“Elm”‘t”(5″V1.1’:L” redn(.-ed vapavity of work the
‘ !j?l£:’1i’1I’}z-:’z’¥.i41:l”.’half;’1–‘.)&5{ inczrome 0fRs.1.92,OO0/« {Rs.1.000/~ X
I ,92.(.)UO/w). So the
c:c_)mp<_'-_1.'.-=s::1_§"j.o'1'1 e_1w;::'(;'1e(E 1.:11(:§er the iwaci of loss of
2.1jO{)<}/- x 16 2
.-F:
‘;)%éM/
9
ea1mi11g cap:-a(“i1’j,-‘ 2–11 Rs.E.3E3.00(_)/~ is imtreased to
RS.1.E.}2.000/~.
12. It, is the.-‘ cfc:>m.e11iion of the lee-11’11edu”§:o:,1.1fi’sé§I= fer ‘
the 21ppc1};mt Eiiailti the z:1c(‘i(1e11¥; <;'ctm11jre<51 ne'éi'1*V:.1'j./Iehb:.)O33
Nag;-11*. 'i'E1e clis1.a1'e1<*c i')et:wee11 Ie_3i<'_*"i:.=:11"'.–:1_riV :11g=>2;1ci ,e’f” céQ’n\=’ey211’1(‘e”chafges. In
ac.ldi1in to this he ms E.-aeketlfLrea:t.fn:er1t in Bidar.
‘I’z1ki11;_{ i11t<).e,(.) .. V<.1o1~i;1"1«io'm_V of _'£§'e1jis'e.1s;s'15'ec.'1 the claimant is
ent.i1':1ccl J"1*’=.C021%’;-),c:1e1:.s;LtVic513 ()f_”Rs.é:1E~,O0O/~~ under the head
of cc)i’1\’c-‘y2i’1i.(‘§_.eH(§>i_:1212f,;§je+5. _ The discharge summary
diSCI().~T§Pfi:3’1′.1’1€1i’..(.”f'<§»i't}'1i1i«:.i' 'w'§1f5 a(lmit.t.eci to the hospital on
1E."Z,;g30t}:3°'~:1.;i('J. 1'11"' Av_:;is" clisc.h;11"ge('1 01"; 19.8.2003. He
V' hasz_'1i.1j;(?<i <.*eé"1":'})'c51::1c)n{9’s.._ :’i;;f}:1′ i_\.vc.:’1′ limbs. in a<idi1;ion to £1113 he
H x._xii-..<_;je«2.1£i1'«:Ai_i%.'{.<=-32')'"(*$z'1 2€.}.1(_).:»3003 emd he mass c£is<:ha1'ged on
2E3':.__11.j3('){'.)3'. Noa'n:2=1.}lj¢ the i11_}'L:1"e<.1 even afier discharge
)f.,_2:'i.vg_)<s:'éu<1 Rs. 16.000/–
‘ ‘ *r¢:.a1 Rs.3,46,591/-
form éiw 3m>s:.pi1z22..I 11.9 imss to take rest for :1ear_1y six
mo11i.i1s{ (iZ<)1'1si<1c"1"i1.1_g E.§"lt' (_'O¥}11)(")L.1I'1d commut,ed
f1'£'i('{.11I'(,' and 2-1§9.<..» 1§"1€' 1'1z'zE"z11"e of t1*(*a1!;.me11f. '
taken 1.)}: "£110 (.'§'<.1i1'1}&§I1l; in 1113-'—V"'{.-'i*r–.'-'\,=i.;' '
e1'1t',i_t}<=(;i 102' c(')111pc==~11ss;;:.t1011 of
peri.()c.i. O11 11'<1c§.c1':11j1mii(s~:.:W<abf by
this Cimxrt rm-. c12='u'..1'11gmtxéiss (?'ii'{'%f.'.1ui_:3{ui"£01:étE16;'bfllnfiétilsation
as urinierz V
"$331111 j 2 25.000/_
V 10,000/~
¢u)"(.'1- E1V1'1C§VVV}.}:.(.V\':§Vi1 Rs. 5 , O00 / —
— .1.Qs§ t3i’_fi=a’:’;.?: in < 'v2f__;")V21c:ity Rs. 1 ,92.000 / ~
' EE–;(;;+:s 91' 02: 1'1 ii' i ciL1r'i1'1gg
' C('.z1–§."\%cr_§,-3:;"ti'1<"<1* :.'=i'1z;i:'s3jv:~s RS. 4,000/w
fiVI.;~(§i{_~.;u (,'.\'1)C"i'1.'w't-"'-'9 Rs. 87,791/w
{T}
Rs. 3,~1»€fS.i.'3ET)1/»~ is mu1':(*1c('1 c)fI't.() Rse.3,46.6OV(1/_.
'1"Iw e':1}:a11'1<'<*<:l coI'1'1pc1'1s5z=1t'i0n z111.10u11f,:….Wi}'1'
i:1t'c1'v.-A an the 1';-110 €}1"{'Ti'i}–'::.~ 1.3.4,-1.
13. In \–‘1′(~.w 01′ 111p a11’)(:)\-ii
f(}H()V\’i1}§._{I .
g;jef54i;g_
‘I’1:1’sa gfliowed in part.
‘l’h2 3 n tV Rs.2,69,591/– as
a\m”§.E:(ii&/. *’~::’iAVVzfi_E;4§L.1}’1e11 is enhanc€d to
Ra3fuyuoQf;f§:’
T1′:E3L._g11.11;{‘1’1.(‘g&*{§v ” z_.’r:{.>”1:1pC11satio1{1 amoL1nt wfll bear
E1 ‘ :1 1 1’1Rc” i”:I1V1. Q___g).f’ £’.>”-,!~.’. p . a.
1 {“1113 _j1.1(igc:”111;’*11t. and award is accepted.
fififa
é…-3 °=..,,~:.. ;