High Court Karnataka High Court

Nagamma vs Nagesh Narayan Moger on 25 March, 2008

Karnataka High Court
Nagamma vs Nagesh Narayan Moger on 25 March, 2008
Author: Chidananda Ullal A.S.Pachhapure
an i  "

IN THE HIGH COURT OF' KARNATAKA A-'1' BANGALORE
Dated this the 2531 day of March, 

PRESENT  MA   

THE HON'BLE MRJUSTICE CHIDANAiVDA:VV:[ii}Li€L  

AND’ A’

THE HONBLE MR.JlIS’I*I4CE-AS iPAeHHiAPt_IRe7

M.tr.A.Nu.3372′;20o3 (Mm A t

Smt.Nagamma, , A
W/o.Keriyappe,_Moger, ‘
Age 46 years, I ”

Rfe.Peeja1″iina:;ie,_V . *

Taluk Batkai. ;j_ ‘ .. .. Appellant

(By -‘for appellant.)

And;

1;: sifliagesh Moger,
2 Age. iivisajoi’, 1’7′ o.Be1a11e,
T. Dist. Katwar.

Tiiei’ iliiiieional Manager,
The New India Assurance

” _C-bnlpany Limited,
Divisional Office,
Enkay Complex,

Hublii i G ;Rt:S.p0f’Id.E:1’1tS

l’I–\

[by Sri B C Seetharama Rae, Adv. for R2)

This MFA is filed under Section 17 3( 1) of the Motor
Vehicles Act, 1988, praying to modify the judgnient and

award dated 23.1.2003 passed by the Additional Motor
Accident Claims Tribunal, Honnavar in MVC No.6f35 2001.

This MFA coming on for final day,
A S PACHHAFURE J, delivered the foliowii/1g73:.. ” ” ._

– JUDGMENT’_'”‘V”””‘*~:W ‘ i
The appellant clissatisfied-f_’_’i it l::”i’i’a,’§?’ard illoi”

conipensation awarded Vf:;)_f_ the” injiigries “~._:s’estai1’1ed~~ has

The factsV_1’e1eva:1t.V:fo1f ‘the are as under:

2. It 1;ea5_3995’i+-site-can t.m. 2

‘A pa.

. hi

claimant] i an autorickshaw, the
accident due”-to the rash and negligent driving and
the vehicleiiturtledil’ claimant suffered four injuries, out of

\.x{,._@Li..h,. the in._iu1*ies’ No.1 to 3 are grievous in nature, which

rlvefiifving “1jui”‘, fr-“cture -tlislwsation of le… ankle,
~. lisfranc’s (partial) etc., and she claimed that she
any work. During the course of enquiry, she was

” exaxnined as PW. 1 and the doctor – PW.2 and the documents

– E’.-xs.P1 te P1-54 were 1_-__1″l:e(:_, _i_e insurance policy of the

vehicie was markeci as “”x.R1. G11 app1’e”i-“ti'”1 “f the
is:

evidence on record, the Tribunal has awarded einount of

Towards pain and sufferings R’e;’35,–5’G~’§)/’-a

Towa_rd_s medical expenses H Ref;87,330_(–
Towards loss of amenity and shortening oi”e–Rs§2’9’_g_’)OQ/4′ .
Towards loss of earnings c1L11’ing.thei”peI’iocl’ –.1′?ie*;…E:’H._._i”t)«!.;_)(‘Ji–,l.-

oftreatzment  .4    '   
Towards eomreyanee and 011'-:3.ttt..,.1-tlat'it_:Ia '    1,300]-

Towards future medical expenses . 4′ R1s.3O,OO0/–
‘Towards loss of’ eaxnings due pennanerrt vi€s.58,50G/’~
disability ‘

‘;pta1 Rs.2,49, 130 /-

The appeel:_ie i

3. heal coutnsel for the appellant.

and also-.’tl1e i*eefp.oi’iclei1t.’ Insurance Co.

4. _ — It is ‘they eorit.ention of the counsel for the appellant that.

– the €’cl£1i1Iio.1’1t weelle fisher woman, who sustained severe

i t. in 3. nos:-:.’_i ;n to co v work due to the

1 110.

diean rei’eI”red to the 13″ “‘Dg1″‘p11S
the evidence of PW.2 — (1()C'(;()1’, who stated that there
disability in the left leg of the claimant. The Tribunal
~–l1as considered the disability at 25% of the whole body and

.9 Rg._j._.

.I.-{J-\.J’\J 1.; – J. .ys..a..u. …..u…..-.» ‘s.1|.I.I u. -…-

aeseeeed we i”””‘I”S of the cl!-finrr-n

bf”

01- er lav;

{Inn

‘ could we seen from the material on 1’CC01’dS, under an erent

EV/
I O6»
|

heads i.e. medical expenses, loss of amenities, conveyance

ehar”es etc, We are of the opinion .i1a., L.e_;’~I’131oL,_l has

awarded appropriate amount of eo1npe11sat_ioi:1 oii-le-aci*s.._Tof the

heads and we 1naiI1t.a_i11 the .__We_”are”eoniiiIieedvi-to say

that the compensation awa1’de'(i« Liiitiei’ the arid ”

s1__,,_.:_n_g is on the loweifside. _'[‘h_ei’efor__e’,*~ into

disability, we are of the_a.’o15i1:iior1 is just and proper to
award Rs.50,ClQ{)/– As regards t.o the

income of has assessed at Rs. 50/ –

:2.” A

‘ ‘im~11

w

see1’ri’rom the recent decision of the
Apex Court; l5;’116rl11CGI11ll6 “gi=ietiit”ur-“‘ eeeiie is considered

as Rs. 100/-V_Vpe1″d–:1a3*_.i liii that View of the matter, we are of the

V’ . opiiiion that it Woiilcl be just and proper to consider the

5_f- per day as the accident occurred in the

A p.111: »,__’l”hough the doctor has stated 1-

.3′

eeai” 1998_’..~a11d La-161.533}; tLe e1..iir-.__rit is e11titled_ to Rs.2,250_/-

of the left. lower leg and the ‘I’rib11I1a1 has assessed the

disability at 25% to the whole body, looking into the I13.tL11’6 of

t__e hijuries suifered and avocation of the clainiant, we do not

think that the appeil-“it weal’

3′
D
Q
3′
had
C13
‘P
‘3
G’
E!
(D
*1
F

,, ,’l___’l_11′

coiisideration the (11 a ity su.u’r’ci -“‘u 11 r eer1di’u “=;, ‘W11 Cu

is revealed from Exs.P14O to P143 —- the are

of t.he opinion that it would bejust_s1″1d preper to assess’

disability at 50% of the w11o1e:i”‘b0ti’y” it

assessed disa.,ili..y s… 40% levger 1’l8.*….’Vi’=(.’.’., be
remembered that. ti1e..V.ciisai)iiity: tv’r’1oi1gi1i’iis’*~iess, the earning
capacity is the as regards the
co111peI1s.’s1t.i’§11*g~::A1:-_V(VL):V–_~ ivfuture loss of income.
In that esiisid–eriI1g the disability at 50%,
the us.2,250/– p.11}. an… 50%

would’-1′)e<Rs. ..-= Rs. 13,500/l p.a. As the Cid 1111' ant.

was _aged" years}. éiptiropliate multiplier would be at ' 13'.

'V V' . uiietj1ossef'fiit.u1'e income would be at Rs.13,500/– x 13

1s.ite7s;5soe;-. Therefore_, the elainiant is entitled to

.. -".7 1'"… 1.'.-..~. A4' '1 as-nn -:1-\r|t\ '
xv.-s_.i,:» 1 1 Luna 1 i' two me me. In View of the fact

xtiléitz, income assessed at Rs.2,250/– p.111. takiiig into

–..V”eeiisic1eI’ation the period of treatment for four iiionths, the

dclaimsnt is entitled to Rs.9,000/- towards loss of inconie

duriiig th_ period of treat1I1ent.. In the CiI’CLl111Si3{:11″1Ct3S_. the

towards pain and suffering, additional sum of R3,’.-3,000/– for
loss 0 V ‘

Rs.1,75,500/- for loss of future income. Tlioiindel’

the said lieads is Rs. 1,99,000/ -_..i I11

claimant is entitlecl to additionai i Mi ,s§9;oood/– r

t.og,.t.11o_ w_J1 intorost at 9%__°p.Va. Ii: .t.1’1atV’vie’Vx§””of~ the Iliattor,

The V’1;:-‘tart granting additional

compenszatioriof /”-t;V’JZi.ih interest. at 9% p.a. from

the ;l.’3;’.;§;i’-oi’ .j::,oti-1o1- t;’i1.1_’i’-:3 p}é;y’r;1ont. Out. of the compensation

.-u

enhaIir.:ed_, ‘7″ %’of . tho.’éni1a11cc:d ariount “*1”-“‘1 be deposited in
the .11ame4″‘ofV_it.’ot; for a period of five years with liberty
to-.t1t.i;iisc’~t.11o i11tore:St.accrucd on the do-posite§”§c1’iodical1y for

her Ordered accordingly.