High Court Karnataka High Court

Nataraj B S vs Venkataramaiah H on 27 July, 2009

Karnataka High Court
Nataraj B S vs Venkataramaiah H on 27 July, 2009
Author: N.K.Patil And H.Billappa
IN THE HIGH COURT OF KARNATA KA AT BANGALORE

DATED THIS THE 27?" DAY OF JULY 2oD9_g;

PRESENT :

THE HON'BLE MRJUSTICE»N.'K.RAfiI;--'IvD   

AND ,      _   
THE HON'BLE MR.JL'i$'T:CE1F![éILLA?'PA~~v--.. 

M.F.A.  :s:o.&1424/2Doc;7E('My) E E

Between :    .  V

Nataraj B.S. ;   V . .,

S/0 Sanganabgtszipgga " '

Age: 66 years.' * 

Occ:Nil,a  H    _ --
(Business at' the timé-~ aC~;,id'e1fif} '
Res: 198, 6??' P1f1ase, E'  V'  
IndustriaEAfe_z;L _ '_ A. , 
Bangalc-re. "      .. Appellant

'E V.   Advocate ]

1.  H.
Age: Maj01*,'"N0.89,

 1-st Stagé. Sm phase,

A aw; Main, West of Chord Road,

" « E " Bafigalore.

L/



_ 2 _
2. The Manager
Oriental Insurance Co. Ltd,
199-, 2nd Main,
Sampige Road
Mallesghwaram, H  ;
Bangalore. .. Respondent'-s"'--.g.

[ By Sri M.Arun Ponnappa, Advocate for R-2 )

This MFA is flied under Secti’:)vr17′.A_A1t’7t3{1tt)”-
Vehicles Act against the judgmetntand award dated;’1..’Zf8…2G06–. *

passed in MVC.No.1279/G5 on the of titie Addl.Judge,
Member, MACT—41, Bangalore, partIy’a.Hofi/ing theciaiin petition
for compensation and see1{i1’1g–enlaztuiseffxevtitiofcornpensation.

This ‘–~_co1§nin_g V’ admission this day,
HBILLAPPA, __J–.V,”‘de1:;I\:fered %§h_e1-following : ,

dfJfi§GMENT
x1_{xdumi.t.

‘ V. on*mertis.

aptieal is directed against the judgment and

_award~.,.. dated. August 2006, passed by the Motor Accident

” ” 5 rraiunai, Bangalore City, in MVC.No.1279/2005.

L/

_ 3 _

3. By the impugned judgment and award, the Tribunal

has granted compensation of Rs.80,000/– with interest at 6%

p.a. from the date of petition till the date of deposit.

Aggrieved by that, the appellant” has fiied ” .

seeking enhancement.

4. In brief the facts are; d on 3″.12.,.V:2O:()4,vVgat about
9.00 am. when the ‘a,p’peHe-iintwazavpioceeding near the
Industrial Bus Stop, a bike came at

speed and dashe”dbajgiains”t.gt1nie a result of that,

the appellant’ The appeliant claimed
compensation” of The Tribunal has awarded

compensationauof with interest at 6% p.a. from the

‘VV’c};a.te ‘Cpeftition till ‘thémdate of deposit. Aggrieved by the

.,’fi1ed”_jthis appeal, seeking enhancement.

V

The-iearned counsel for the appellant contended that

compensation awarded by the Tribunal towards pain and

.sufierings, loss of amenities of life, nourishing food, conveyance

2/

-4-

and attendant charges and loss of income during the period of
treatment is totally inadequate. He fh€g@9i%submitted that the

impugned judgment and award need to be modified.

6. As against this, the learned Couns__ei’~..fo1′:.A_d.the 2133 d

respondent submitted that, the” ‘1’riLtii*ial-I’

consideration of the material on record. has awarded just and”,

reasonable compensation and therefore, notneall for

interference. V ‘ _’
‘7. We have earefuilyt”considered.the”submissions made

by the learnedjvthde parties.

8. point’ that ‘ea,r_Vi’s.e.’fo_r our consideration is, Whether

the Tribunat a\vVstarde.d”j’:;.’s’t and reasonable compensation’?

‘nrelevantdto note, the Tribunal has awarded a

— towards pain and sufferings. The

– 1: 3

d appe1iantV__has;Asttffered head injury and has taken treatment as

it”.’::v”.4A”gin-patient…«from 1.1.2005 to 5.1.2005 and thereafter, from

h/’

29.1.2005 to 31.1.2005 and has undergone operation. The

head injury has resulted in permanent disability.

has awarded a sum of Rs.i5,000/– towards pain

which is inadequate. Having regard to the .1’1atui}e of: i11juzty,” =

duration and nature of treatment, our considered

sum of Rs.25,000/– would be a reasonable surn

and sufferings and accordingly, it”is_awarde(i.._ ‘T l I

10. The Tribunal of Rs.15,000/–

towards loss of life: disability. The
appellant has. V and has undergone
operatioiiil permanent disability of
10%. that the appellant will get

frequen.t.Vheadache’andit reduced his earning capacity by

igci/0_v-is._.C’ITiew. appellantlllhas to suffer discomfort throughout his

llife”.’ f’i’.ribii11.al_:.has awarded a sum of Rs.15,000/– towards

loss’ of life and permanent disability which is

‘inadequate’:. Having regard to the nature of disability and the

“discorf1fort the appellant has to suffer, in our considered view,

of Rs.40,000/– would be a reasonable sum towards loss

Lg

of amenities of life and disability and accordingly, it

is awarded.

11. The Tribunal has awarded a sum of Rs..’3;’Q(p)0/–

towards conveyance, nourishing food and attendarit chaérges.

The appellant was in–patient from 1.1.2005 to

thereafter, from 29.1.2005 to 31.1.,’2,005’uand thereaf:¢r;–1’«»h.és.

taken follow up treatment. Thereforeafinl’-our co11sidered–.:1fie£Tw;~_VV

the compensation awarded it ‘T1-ibpunalvvéllllltowardslVV

conveyance, nourishing: ..foodp..1″a11rlfl’- attendant’-A charges is

inadequate and a sum of — areasonable sum

and accordinglfiit is::;.awarde_d. it

awarded a sum of Rs.2,000/-

towards lossof the period of treatment. The

appellant has taken treaitment as inpatient from 1.1.2005 to

5.1′..20051″”a;1:1thereafter, from 29.1.2005 to 31.1.2005 and

follow up treatment. Therefore, it is

_prope’r toqalward a sum of Rs.6,000/– towards loss of income

.4 H ” the period of treatment and accordingly, it is awarded.

LV/

_ 7 _

13. The compensation awarded by the Tribunal towards

medical expenses is just and proper and therefore, it does not

call for interference. I

14. The total compensation payable to

Rs. 1,21,000/– and the break–up is as follows:

(a) Towards pain and sufferings p ‘– _ it

(b) Towards loss of amenities of’ ”

life and disability ‘ ‘M 2 — ‘

{(1) Towards medical expen’se.s’ it Rs.4Q,CO(u§”?dEV

{(1} Towards nourishing food’
And attendant e-harges ” *

(e) Towards ‘ Rs.6,000/–

During the pyeriodaof.

treait1:;ent’_ A *

Aeeordii1§jIy*y_ the appeal is allowed and the impugned

judgdndlentd ‘ u*af_jnci}=VV’award, passed by the Tribunal, in

‘ ‘iM.V.CiN.o:’1.2?i§)/2OO5, stands modified, granting compensation

pf i<s.~i,21',ooo/– instead of Rs.80,000/–. with interest at 6%

from the date of petition till the date of reaslisation. The

L/..

second respondent~Insurance Company shall deposit the
amount within eight weeks from today. The entire amount

shall be released in favour of the apyellant.

Draw up the award, accordingly.