High Court Karnataka High Court

Mrs Badrunnissa W/O Rajiq Hussain vs M/S The National Insurance Co Ltd on 21 August, 2009

Karnataka High Court
Mrs Badrunnissa W/O Rajiq Hussain vs M/S The National Insurance Co Ltd on 21 August, 2009
Author: K.L.Manjunath & B.V.Nagarathna


IN THE 3133 cauam OF KARNAEAKA Am BAHGALORE_

DAIE9 TEES THE 21″ DA! OF AUGUST, 29d3 *_

pnsszuw
TEE HON’BLE MR.JUsT1c3:k.:;mAJUuAifi,, ”

THE HOfl’BLE MRs.Jus:I¢E B;vfmAaA§AIfiNA E “‘

M.F.A,fio.1o#4 oF 2dG5’~F
BETWEEfi ‘ V

3. MRS BAaRn§xIssA_$79V§#éIQ%fiG$$£;u

AaE9*5@95T”38 ?%s a’»–5
RzA2_Ro;2_;e$&,&A;n_QoAD HEA§ POST
0FF1CE,’_VA$ANTH§Bfi&R

BAEGALQREq52 — y_*
e . . ;’»J’ . A?PELLANT

(By*’«:s:;g:; ; G.K’;E’~.REEV’ID¥A, ADV. FOR ‘1’ H

:3_ vxswzugwaa you APPELLfiNT )

Ak$fiC:1§”~”

1*.M/$’?HE N§EIONAL IESURANC£ ca LTB
BY grs DIVXSEONAL M&NAEER

.A_ DIVISEORAL oyyxca
V3093, 15-1?m19 LAKSHMI CGMPLEX
~s$ gangs mean, aamanaoa 1

<2 sax s PRA§ESH
S/Q SBIVERAM, MAJOR
Exam 30.33, 2&3 BLOCK
$.R,n&QAR, BANGLQRE 28
RES?ONENTS

{By Sm'; 21:4 U ?QOH.ACF{A FOR R1; R3 SERVED}

tmxs WA FILED U/s 173(1)
mums? was Juneuzmr <.jf~A§v:aR12._
mwsrzzzs/as/2005 mssra :2-1.. _:_«4vc:; :~:o';-5';+;64!2€*o-3

ON THE FILE 0? 3.4T!-I ADDL.

2amTRo9o1..:::t::’A:~z AREA, Baneamomg :s<me;4;% «1v.2.s.1=at.t*'I;*.=r,

ALLOWING 'mm CLAIM PET;l£1._'ION'FOR ccmyz-:N$mIi)hi'%&"VVL'

SEEKING Enmcnmzwr oz?' ;;tm_pENsArIQ1q;,_

=12':-1:5 APPEAL %1coM:N(;___"'§31st =§'o12.'I'-mA_z2;:e&G mxs
DAY , Mmzwzm-m J , '_r;sgLz#?E33n , .1732. FGLLOWING:

It ;;;s 13:; ¥.1a1aa.-:}£::.a'nt::f*'–;é- 'V ..'…é.ppea1 . The
app-elilaz:':;.;¥'<$3.*~;;z:;5_zfz2a,z:t:..: ' a claim petitien
claimifigé' compe' on account of infiuries

susfaairged h er in a road trafific acciéent.

Tfié is not in dispute. Therefosrza,

therévv-.'i~3V»»V fife).-"'necessity for was ten traverse the

pl?c%2ad:i,'n%gs:"'and evidence in regard to the nature

and czafise of the accident, Since the appeal

efinly in regard to seeking of enhancement,

~»v-fie ixava to consider the grievazzce at' the

appellant.

2. The appellant was working as a

‘Eeacher on the date at’ tha ascident. In the

‘iizx

M}

acczident, she sustained the fraf”*~:§:i..g11§i4 ‘»

elavicle, right scapula. 1f1:$:.aaf*:’.{iz1.1’*}4e ‘c;4f’~ 3;°c*3:,T A’

4th, 5th and 6th ribs,cn thé right $;3§,_ xh_ »

order to grove the natufiQ.g§_+;’ caused
on account of in the
accident though ‘ i:reated her
were igégx examine one
nr.niranj§g=fE§¥£h§:xI$é§¢d}’fin a disability
_’}’£m, Dr. miranfian
Muxthy ‘;snQ§ §gfi§{flbéctor who treated the

ap}_oe.11’.’£»:~z;zt..V 1~¥Vo””1né:i3.e.:a..’§. records including the

*~ sunmary from the hmspi ta]. was

appellant. Even if the

” appellant-,L’«:”‘&ould not examine tha Doctor who

;her in the hospital, there was no

‘” &g££i¢u;ty for her to secure the haspital

reéziordge to show the nature af disability as on

“the date cf discharging her from the hespital.

Considering that there is no future 3.033 of

income: as 3133 aantinues to war}: as a Teacher,

éb/.

the wxibunal has awarded Rs.30,0GG/- gage; §fi¢ .

head, pain and suffering,

medical expenses , 1-‘ts , i T

comreyanae and nourishzmh-§_, OGUTVW?

future medical. e:cper:ses, “-§s._;5,{30(§]44: ifigwards

loss of a::1enitie$_._.”:A’– — towards
future conveyance ‘In all,
Rs.7o,eoo/ffi9?éwa¥de5;.. ~ “”;

of the appeilant

befns.f$..’::}a:r: tfw. “ICAEQS r.:>f income chzring the laid up

§I;:eV:s’:”§;:r;.<:1E" 3.r1é§.A~.tthe nsatioz: awazrdecl "under the

:*i*-1:e:a;r_:¥.:,, suffering and also loss of

az:*ea'x1_it§_.e::V,.:'~" was an lcxwex: side. Fmcther

"'–. ?c«;:::2siciea;:é§.ng the entire: evidence, we dc: not see

. a3.f:y ~:}Eeas<;ns ta izztarfiere with the crder of the

.,:3.fi,}::una.3., in awarding 3. sum cf R5.30,0GU/-

Vtczwards the pain and suffering, Rs.12,00G/-~

tmsrards mdical expenses, Rs.3,fi00/~ towazsds

canvayancse and nmzxrishzrient and Rs,5;O83;'~«

<3/'

towarfls future mediaal expensas, R.s.3,5V1V,:i:I,§I€)_/ –

towards loss of amenities and

tawards inture convayanccgmh _a.nd 9"i*1c~fi1_:*i§*$?t11m=,=-.;n2:.""

Kawever, we have seen that ftixe

not considered the 1c;ss–~.V..of income; _

period of treatxnafnt. aspect
of the matter, award a sum

of Rs.1O , oeQ~;–__ umié::– Itjné .._'s.a;.?;.'<'i_

._ ,,_ the appeal is allowed-

:i.n–pa.:é:_. _ the coxzgensation, the

2’_.$ “a nt it3;ed fcu: 3. sum of Rs.3.0,000/-~

E’ Rf6&%:” gnteréét from the date of petition

of dmosit by the Insurance

…:-mgleaséd to the appellant.

Cd:;§a._;i32~,, On dwfiit, the entire: amount be

Sd/-

JUDGE

Sd/~
JUDGE