High Court Karnataka High Court

Ms Vinutha H J vs H V Govindaraja Setty on 9 September, 2009

Karnataka High Court
Ms Vinutha H J vs H V Govindaraja Setty on 9 September, 2009
Author: N.Ananda
I

IN THE HIGH COURT OFT KARNATAKA AT BANGALORE
§A'I'E§ THIS THE 9TH §AY QB' SE1"-WEMBER 2009
BEFORE
THE HONELE MR.JUSTiCE NANANDA

M.F.A. N084-942/2007 c/W. 4933/2007,
4935/2007,4936/2007,4939/2007,
4940/2007,4941/2007,4943/2007,

4944/2007, 4945/2007 85 4955/2007(MV)

In M.F..A. 1510.494-2/2007
BETWEEN :

Ms.ViI1u{ha 11.3.,

D / ofiagadeesh,

Aged about 28 years,
R / 0. Bukkapatna,
Sira Taluk,

'I'1.unkur Disuict. ...APPELLANT

(By M/S.B.S.Nataraja 85 Associates, Advs.)

AND :

1. H.V.G0vindaraja Setty,
S] 0. (lvenkatachalapatlli,
Major in age, R/at Huliar,
Chikkanayakanahafli Taluk,
Tumkur II)isH'ict,

2. The Orienta} Insurance Co. Ltd.,
Jayadava Hostel Building,

13.}-I.R{)ad, Tiptjttur. ...RESPONDEN'§'S

(By Si'i.B.S.UII1€§Sh 83 V.Y.Kumar, Advs. for R2)



 

..3..

This M.F'.A. is filed under Section 173(1) of MV
Act, against the judgment and award dated 30.05.2005
passed in MVC N'o.1055/98 on !:.he I336 of Civil Judge
(SI'.Dn.) & JMFC Additional MACT, Tiptur, dismissing
the claim petition for compensation.

In H.F.A. NOA933/2007

BETWEEN :

Sri.Prakash,

S / 0. Gangappa,

Aged about 42 years,

Guddenahaliy Post,

Turuvekere Taluk,

'I'u1I1kL1r District. ...APPELLANT

(By Sri.B.S.Nata:"aju Associates, Advs.)

AND :

I. I~i.V.{}0vindara}a Setty,
S / 0. G. Venkatachalapathi,
Major in age, R] at Huiiar,
Chikksnayakanahafli Taluk,
Tumkur Sistrict,

2. The Orientai hasurance Co. Ltd,
Jayadeva Hostel Building,
B.H.Rc)ad, Tiputur. ...RESPONDENTS

(By Sri.B.S.i3mss}r1, Adv.' for R2)

This M.F'.A. is flied under Ssstion 173(1) of MV
Act, against the judmixent and award dated 30.05.2005
passed in MVC: No.1C)52/98 on the file of Civil Judge
(Sr.Dn.} $5 JMFC and Additions} MAST", 'I'ipt:m*, partly



 

-3-

allowing the claim petition for compensation and
seelaaing enhancement of compensation.

In hl.F.A. NO.4935I2007

BETWEEN :

Sri. Murthy,

S / ekarlgappa,

Aged about 45 years,

R] o.Badavana paiya,

Hesahalli Post,

GubbiTa1uk,

Tumkur District. ...APPELLAN'I'

(By Sri.B.S.Na.taraja and Assts., Adm.)

AND :

1. H.V.Govrinciaraja Setty,
S/ 0. G.Venkatac1rua1apathi,
Major in aga, R/at Huliar,
Chikkarmyakanahalfi Taluk,
'I'Ltm,kz.1r District,

2. 'E316 Oriental Insurance Co. Ltd.,
Jayadeva Hostel Building,
Bl-§.Road, Tiputur. ...RESPGNDENTS

[By Sri.O.Mahesh, Adv. for R2)

This M.F'.A. is filed under Section 173(1) of MV
Act, against the judgnent and award dated 30.08.2005
gassed in MVC3 No.1060/ 1998 on the fiie of Civi} Judge
(Sr.Dn.) & JMFC and Additional MAUI', Tiptizr, partly
ailowing the claim pefititm for compensation and
seeidng enhancement of ctmtnperisation.



 

In M.F.A. R"O.4936/2007

BETWEEN :

S1'i.K.M.Somashekar,

Aged about 42 years,

S/o.Mr.1\/hariyappa,

R / at. Kabbalagercpura,

K.R.Pete Taluk,

Mandya Disttict. ...APPE3i,.LANT

(By M/' S.B.S.Nataraja & Assts., Advs.)

AND :

}. H.\f.(}0vindaraja Setty,
S / 0.C:.Venkatacha1apathi,
Major in age, R / at Huiiar,
Chikkanayakanahaili Taiuk,
Tumkur Distzrict,

2. The Ofiental Insurance Co. Ltd,
Jayadeva Haste} Building,
B.H.R9ad, '}'iputtJr. ...RESPONDENTS

(By Sri.B.S.Umesh, Adv. for R2)

This M.F.A. is filed under Section i'?3(1) of MV
Act, against tht: judment and awarfi dateé 30.05.2005
passtzd in MVC No.1053/ IQQS an the file of Civil Jucige
{Sr.Dn.) 85 JMFC and Additional MACT, Tiptur, partly
aliowing the ciaim petition for compensation and
seeking enhancement of compensation.



 

In  150.4939/2097

BETWEEN :

SI'i.E-I.B.I\1'ija1iI1gappa,

S/e.H.S.Basavar3ju, majer,

R/ofihivapura and at post,

Hagalavadi Hebli,

Gubbi Taluk,

Tumkur Dist:ri£:t. .. .APPELLAN'I'

(By M/S.B.S.Natar$11 & Assts., Advs.)

AND :

1. H.V.Govindaraja Setty,
S/0. (}.Venkatacha1apat;hi,
Major in age, R/at Huliar,
Ctxikkanayakanahaili Taluk,
Tumkur District,

2. Thfi Oriental Insurance Co. Ltd. ,
Jayadcva Hostel Builéing,
B.H.Road, Tiputtlr. ...RESPONDEN'FS

(By Sri.B.S.Umesh, Adv. for R2)

This M.i3'.A. is filed under Section 1'73{1) of MV
Act, agust the judment and award dated 30.05.2005
passed in MVC No.1054-i»/1998 on the file of the Civil
Judge (Sr.Dz1.} & JMFC and MACT, Tiptur, partly
allczwing the Claim petitien for cornpensation and
secidng enhancement of compensation.



 

In M.F.fi. 130.4940] 2007

BETWEEN :

Smtlirishnaveni,

W/ (3. Murthy,

Aged about 34 years,

Badavmmpaiya,

N.Hos.<-Lahaili Post,

Gubbi Taluk,

Tumkur District. .. .APPELL.AN'I'

(By M/S.B.S.Natara3'u & Assts., Advs.)

AND :

1. H.V.Gov*ir1daraja Setty,
S / o. G.Venkat.acha1apathi,
Major in age, R] at Huiiar,
Chikkanayakanahaili Taluk,
Tumkur District,

2. The Oriental Ixasuraxlce Co. Ltd. ,
Jayadeva Hostel Buiiding,
B.H.R0ad, Tiputur. ...RESPONDENTS

(By Sri.\f.Y.K1.1mar and B.S.1.Imcsh, Aclvs. for R2)

This M.F.A. is filed under Section 373(1) ef MV
Act, agmst the judwxcnt and award dateé 30.05.2005
passed in MVC No.1f)66/1998 on the £316 9f the Civil
Judge ($2233.) & JMFC and MACT, Tiptur, partly
aliowing the ciaim mtition far compensation. and
seeking (enhancement of compensation.



 

.. 7 -
In B[.I".A. 130.4941 I 2007

BETWEEN :

Sri.R.M.Ramesh,

S / o.Mudia.ppa,

Aged about 29 years,

R.o.H1.1yi1dore and at post,

Bukkapatna Hobli,

Sira Taluk,

Tumkur Distzict. ...APPBLLAN'I'

(By M/S. B.S.Natamju 83 Assts., Advs.)

AND :

1. H.V. Gcevindaraja Setty,
S / 0. G. Venkatachaiapathi,
Major in age, R/at Huliar,
Chikkaggiayakanahalli Taluk,
'I'L1mku3:' District,

2. The Orientai Insurance Co. Ltd,

Jayadeva Hostel Building,
B.H.Road, 'I'iput'ur. ...RESP{)NIf)EN'I'S

(By Sri.B.S.Umesh, Adv. for R2)

Tfiis M.i~3'.A. is filed under Section 173(1) of MV
Act, aist the judment and award dated 30.05.2005
passed. in MVC 930.1074/1998 an the tilt: of the Civil
Judge [SI*.Dn.) as JMFC and MACI', Tiptur, dismissing
the claim petifion for Compensation.



 

In H.F.A. 130.4943/2907
BETWEEN :

Sxi.N£.S}1ivakun3a.r Swamy,

S/o.Ma1iaI1n.a,

Aged about 28 years,

R/ofluyildore and at post,

Bukkapatna E-Iobli,

Sim. Taluk,

Tumkur District. ...APPELLAN'I'

(By M/S.B.S.N'ataraju 83 Assts., Advs.)
AND 2

1. H.V.Govindaraja Setty,
S / 0. Gfifenkatachaiapathi,
Major in age, R/at Huliar,
Chikkanayakanahalli Taluk,
Tumkur District,

2. The Oriental Insurance Co. Ltd.,
Jayadeva Hostel Building,
B.H.Road, "I'iputur. ...RESPONDEN'}'S

(By Sri.B.S.Un;1esh, Adv. far R2)

This M.F.A. is filed ilfidfif' Section I'?3{}) sf MV
Act, against the gudgznent and award dated 30.05.2005
passed in MVC No.1076/ 1998 on the file of the Civii
Judge (Sr.Dn.) Ba-JMFC and MACT, Tipmr, disizzlissing
{hr-:2 claim petition for cempensatian.



 

In E.F.A. 504494412007

BETWEEN :

K1:m.S0wmya,

I)/0.Thimmcgowda,

Aged about 22 years,

R/<;}.B'ukkapatna,

Sira Taluk,

Tumkur District. ...APPELLAN'T

(By M/S.B.S.Nataraju & Assts., Advs.)
AND :

1. H.V.(}0vir1daraja Setty,

S / 0. (.}.VeI1kaia(:ha1a.pathi,
Major in age, R/at Hliiiar,
Chikkanayakanahaili Taiuk,
Tumkur District,

2. The Oriental Insurance Co. Ltd,
Jayadeva Hestsi Building,
B.H.Roa£i, Tiputur. ...RESPONI}ENTS

{By Sri.B,S.Umesh and V.Y.Kumar, Advs. for R2)

This M.F'.A. is filed under Section 373(1) Gf MV
Act, against the judgment and award dated 30.05.2005
passed in MVC No.1{)'}'5/ 1998 an the file of the Civil
Judge (Sr.Dn.) 85 JMFC ami Additiasna} MACT, 'I'iptur,
dismissing the claim petition for commnsation.



 

In M.F.A.. NO.4945l2007
BETWEEN :

M.R.Kavit;ha,

D / 0. Ranganathappa,

Aged about 28 years,

R] o.!\/Eadanailaili,

R1... 'Ptlra Post,

Sira Taiuk,

Tumkur District. .. APPELLANT

(By M/S. B.S.Nataraju & Assts., Advs.)
AND :

1. E.V.G0vindaraja Setty,
S / 0. G. Venkatachaiapathi,
Major in age, R/at Huliar,
Chiiikanayakanahalii Taluk,
Tumkur District,

2. The Oriental insurance Co. Ltd.,
Jayada-Va Hostel Building,
B.H.R0ad, Tiputur. ...RES?ONDEN"'i'S

(By Sri.B.S.Umesh & 'V.Y.§{umar, Adv. for R2)

This M.F.A. is fxieti under Section 173(1) of MV
Aat, against thc fiidgment and award dated 30.05.2095
passed in MVC No.1070/1998 on the file of the Civii
Judge [Sr.Dr1.) & JMFC and MAUI', Tiptur, dismissing
me claim petition for cempensation.



 

JUDGMENT

The matters are listed in orders list. With consent
of learned eounsei appearing for parties, matters are

taken up far final disposal.

2. In M.F.A. Nos.4941/200′?’ to 4945/2007, claim
petitions of claimants have been dismissed on the
ground that claimants apart from producing Wound
Certificate have not examined the Doctor. The Tribunal

has relied on the judgment of this Court reported in ER

2006 KAR 1803 wherein, this Court has held that if
injuries sufiered are very minor or trivial by any
standard, the eiaims petitions are liable to be dismissed.

The Txibunal has not held that injuries suffered by
appeflantgliii/aforesaid appeals are trivial in nature and
very minor. The Tribunal has met aéverted to nature of
injuries with reference to Medical Certificate produced
by eiaimants.

3. The Tribunal, on peruse} of Wound Certificates

produced in aforesaid claims has held that injuries

aw L» 1

-13-

suffered by claimants are simple in nature. They carmot
be termed as trivial or very minor in nature. The
Tribunal has met takezl note of mental shock sufiezed by
claimants after the accident. ‘£’h.eref0re, taking imo
consideration nature of injuries, pain arid suffering and
mental shock and probable medical expenditure, a sum
of Rs.10,000/- each is awarded as Gem asatiorz in

aforesaid claims.

4. I11 M.F.A.Nos. $942/2007, 4933/2007,

4935/2007, 4:33′;/2007, 4939/2007 and 4940/2007, it
is the gievance of claimants they are inadequately
compensated.

5. The claimant iJ:1’MV(.”1 N0. 1052/ 1998 (appellant
$12 M.F.A. N0.4933/2007 had sufiereé swelling on right
hand and tenéemess ever left; hand, swelling over
dorsum, tenderness over right side of neck, right hip
joint, parital regon, right am} left leg respectively. The
Tribunal, has awarded cempensation of Rs.2,(}GO/-.

Censidexing natuxfe of the iI”ij’llI’i€S, 138111 and slzfiering

ll

?’_\l..(°»_> 3:\,u-PV”

-14..

and mental shock, oonapensatiorz is enhanced to

Rs. 10,0901».

6. The eiaimant in MVC No. 1953/2009 (apmllant
in M.F’.A. No/1936 /2007 had suffered fOHOWii}1g injuries:

(1) laeerated injury on left side of temporal
regen extending to back of left ear, semi
oircuiar measuring 2 cm. — 1 £311., wound red
in colour and one sutured;

(ii) the second injury is tenderness over the
heel;

(iii) Abrasion over left knee joint;

{iv} Tendemess over stema region.

The Tribunal, has awaified a compensation of
Rs.2,9GO/~–. Considering nature of the injuries, pain and
suffering and mental shock, compensation is enhanced

to Rs. 15,0%l~.

7. The claimant in MVC 140.1054/I998 {appellant
in M.F’.A. No.4939/2037′) had suffered following
injuries:

(1) tenderness and sweliing over right elbow;

/\.,. £’V”‘~””*¢ in ‘” 5

(ii) tenderness ané sweliing over right {high on
tempera} aspect.

The Tritmnal, has awarded a compensation of

Rs.2,{){)O/–. The same is enhaneeé to Rs.10,000I-.

8. The claimant in MVC No. iO60/ 1998 (appellant
in M.F’.A. 190.4935/2907) had sufi’eI’ed laeerated injury
measuring 3cm X ism, red in eelour, one sutured
wound and abrasions. Considering nature 01′ injuries

suffereti by claimant, Tribunal has awarded

compensation of Rs.2,000/-. The same is enhanced to

Rs. 10,000/-.

9. The claimefit in MVC No.1066/ 1998 (appellant
in M.F’.A. No.4940/2007) had sufiezed following
injuries:

(i) linear laeerated injury ever right fienta}

regen measuring 5 cm X 3 cm red in colour,
{me swelling;

(ii) abrasions over ieft eibow;

(iii) abrasions over right elbow;

N

V” .

.17-

(b) M.F«’.A. Nos. 4933/2001 4935/2007′,

4936/200?, 4939/2037 and 4940/2007 are
allowed in part. The appeiiam in M.F.A.
No. 4933/ 200′? , {claimant in MVC
190.1052/1998) is entitled ta campensatien of
RS. 10,800] -. The appeilant in
M.F.A.No.4936/2007 (claimant in 1053/1998)
is entitled to compensatian of Rs.15,000/-.
The appellant in M.F.A. 510.4939/2007

(claimant in MVC No.1054/ 1998) is entitled to

compensatjort of Rs. 10,000] «. The appeflant
in ‘ M.F.A. Ne.4935/2007 (claimant in MVC
No. 1060/ 1998) is entitled to compensation af
Rs.10,G00/-. The appeilant in 1V;{.F.A.

N.494(}/ 200′? (claimant in MVC
Ne. 1366/1998) is entitieé tr.) compensation of
Rs.15,{}00/~. The cammnsation datermirxed
above shall carry ixlterest at 6% 19.3. fmm the

date of petition til} the date of realisation,

excluding deiayed mriod of 563 days (In 3
A

«N

1\«i.§’.A. N0s.4933/ 2007, 4939/2007,
4940/ 2007, 494 1 / 2007, 4942/2007,
4943/ 2007, 4944/ 2007 , 4945/2%’? 8:.
4955/ 2007) 562 days (in M. RA.

No.4925/ 2007) art} 653 days (in M.F.A.
No.4936/ 2007).

(0) Parties are directed to bear t.he:ir costs.

Sd/~
JUDGE

SP8