High Court Karnataka High Court

National Insurance Co Ltd vs Sri Venkataramanappa on 18 December, 2009

Karnataka High Court
National Insurance Co Ltd vs Sri Venkataramanappa on 18 December, 2009
Author: Anand Byrareddy
 S' "Aged«--.6'7 

IN THE HEGH C(.)URT c)F1<)j9_«}MS~SS.%%

BEF()RE:

THE HON' BLE MR. JUSTECE A.r~:Am)   A'

MISCELLANEOUS FIRST APPEAL  O'i=1éu«:}8 

BETWEEN:

Nati011a1 IE1SLll'£1!}C€ C(I}lT1pL1RI1~_\,jLiITli[€d,=- jé 
Regional ()ffice._  _   
No.§44. SubEm1'am1Compicx.  _  '

MG. Road.    .  . 
Bzlngalorc ~«~«       
Representecl by' iE."~:__ A~ai-figixi i:'~:{1¢t;=}ii*'xsc <L')fi5iV_L'c3V1f '
Sm. D. K2:1'tIii..Ig:.1'ii._f'_ "    ._  A APPELLANT
( By Sim} . - See'i'i1;:1j;iim1'  .,Ar:i-Voczzie)

AND:'

S hri. _\_§"e i1E~:e1ta11'a1:fia1A13_;:ppa1, V

_ Slot -! ._;1£r3., VKeV1'np&~iz1_Ia.
AF-'.CSj'_i-ii t'1'g_._a}'r--: "C h-ii; is; 21 Allkama h a 11 i V i 11:1 ge.

B~a:1g:i:*pet T--;§"Et:i<}=

    REESPONDENT

 _(}SE.a1jSiL.ML;S%'1ia<;} Ahmed, Adx-*()ca['c: fo1'z"c:SpondenE)

I: 4' :§* -5-' -P
, ,' m .,x

'£



This Miseel}ane0L1s First Appezzl is féked under Section
i73( 1) of {he 9»-"iL)tor V'ehicle;.x' Act. 1988, against the judgzment and
zlwarci dated ()5.()9.2()()7 p21h'SCd in MVC N0.732l/2006 ontfhe fiie
of V Additional }LIdge. CoL:1't of Small Causes Member. 
Bangalore. SCCH-20, zswarding ea')111pe:'1szui<)n of _Rs;2',f"'3;(}U_{'}/'1.

with interest at 6% per annum from the date pveiivtiefi .t i}i 

depos it.

This Appeal coming on foa" ('}.14'('1t'3£_'.*'.'e.I~?}iS*..d£éyV;"[.}1'c: '-.C(:31j_:"{
deiiveredthe f0l!0wing:«~ ' " 'V " * *  "

J U D G _T

The appeal C()l}1iI]g'__(5.fi,. fo1'.';;td;_ni's..~':_1mi'Es considered for final.

dispmzzl llaving 1"ega1'd lo {h.(?.fi.'iC-[S a._mi_Lsifeu1é*:'::;'{¢;'ices.

9. T115 21p"pe1ii1fif: ,is§'~.jj:he"-i_n"s,ufe1' 01" an offending vehicle

i11vL)lve.:i--~2;1_Vecei§fe~n{Q~wi1e§'eby the appeilzmt had suffered

four f1-ac{u1"e--:s4_ 21nd AE1o~sVp'Efe.a:iized for at considerable period of

.._Ii.Ine..~§éx c:'ie.-Em peti~I.ie0V_r1 \2~:a$ lodged hc3f0:'e the Motor Aceideni

 :}a.i':*n,..si T.!_fi'{3!.!'I1vhl'1z.'THC Tl'ibLlE'EZi} l]L"1V'il}g aiwarded :1 Eotai su:"1'1 of

R5:2,'7'f*§&.()()()f;;'jjeeVztppelianl is before mm Court chzillenging the

  

  The counsel for the appeiizmt would point out then {he

 Trjbuxlal hzls awardeél geelefifis and cx0rbita1nt amounts under the



L".

seveml heads of e0mpensa1t'i0n. The iespmident has not produced
titty materiui to .s'Ei0w that he was an zigi'ieuEtui'ist or 3 milk yeiidtii'

or that he wars earriiiig any motiey either as an agi'ieu1tL11'-is":_ft'<)m

miik vending bUSi!1t3SS. However, the Ti'ibiinaE--f_has-_t:1ken.Via

tmtional income of the zippeliamt as R.j;L¥i;'(}{}{)/7 ;'l'l1{1_:«h_elS' '.pi'tie*eede'<;i

to grant ioss of income during the hlid-".Jp"'{)_('"5l'i()d 'i'i;'~.§t' et'i.ri'$'Vi'(i'ei"z1b]e period. the zimount
awarded tewziifds attteiigiziiiittqiiti.ezinveytinee charges at Rs.27,(.)(.)0/--

was not .suppt"i'i'te_d zmiy rti2ite1'iaE. Hence, the Same is arbitrary

ittzci I135' iiestiltetj in genert>u:~; eoiiipeiiszititiii being granted to the

2::'me«]'l;ttit;-who Eiit-.9;.--i"itit roduceci ztiw 3i"0t>ftt> the same.

iii'*_'m;'diti0n, the Tribunat has ztiso granted Rs.5,50()/--

 "tti_Ax>v'.;.1_V1fdEs' nourishment. this 11215 not tmiy duplicated the

5



assuming that the :'espm1cfem has; failed in produce him in support
of the me.cficz1| expenses, the Tribunal} ougln to have 'taken 21

jucficinl notice as to {he nature of the injuries unci t_h.¢"})e.':'ie.'agi"of

treamhem that the respondent had under5_;m1e .Vi_11"'a.Vw'af(i~ing {the b'

medicai expenses and that the szlxuie
subsh-1r1ti;1i|}-I. V ‘

7. The counsel for the submit
that in the light of the 1\~¢tV&f*…_”{‘:,\.;z;[A hashhnet filed any

biiis, this Court :”1my 1ul<e.V.:m–:.ir.::e <5"i'T1:he 'c'iV:fc;{i'uSta1nce in deciding

the a1wa11'g:i'."L1E¢' 'cl/IlV_.}:5f.IIl£1'1:§;iVi"1£1.}"i}j1i£.)L£I}f_"3'WLEI'd€d is :1: the discretion of
the T1'ibuh:1i.« Any "tj_hveT1*'«.;iTi'1d4.-'a1b0ve amount that has been

CLll']'}Ll]i'§{.§\"'t'i_\g' (gz"u;1.11Ecd .'~w=dui('lT he .<;et-ouE by this iow amouni of

iiiedithai e3{;j)e1is£:As than is z1wz=n'ded and therefore would submit' that

the LI'!'}'1()iL|I'iI$"gI'Ll are in order and does not warram interference

_ <)f'1I1i§"~CT<)Lii'f. *

.' . _ 8. "Given the above fzlcis and ciaunmstzmces. the Tribunai

-_\-v9a._sV’m)’t jL1stEfied in zzchwptinlg R.<;_4,()(}()/« as income in caiculating

3

(3

compen..\”a1t’i0n towards loss of future earning, in {he absence of

evidence. However, given the data: of accident and ;1ssI.4’m..i:i’:g’Eh:-it

t.h<~: appellant was an ubl<:–b0died man though he \~=.';1;§'– :t'i";<3 '

income has to be reduced ailcast to Rs-.'3;'5'{)()/–, fin w_\ii1 3c!§_ evem; 1}}:

loss of future earning would ha 12"

22%) by adopting appropriate 111L:!i’%p lic’1′ wl1iCh_w1:.ici be 7 instead

of 9.

9. f~'L1a'ti1 'e1'.1 El1je    laid--up period
Computed for?  Notwithstanding the
   it is appmpriate 10 gram

loss of iz{c»:A);{1aa {hr months. Hence, the .~_;ame shali

siand ré.(,1uced io Rs; .1.’-“.E«,(.)A()”{.)/V–A”filxtezaci of Rs.56,(‘)(‘)()/–.

l’°().a._’-~. IV-nx:sc.>fa1r é1$””c0mpensation towards attendant and

‘VC-a)riyf.:_s?zinfife,C’hi1’a=gé.s is also without xnat&::’ia! placed before the

cm1i’t”~..__z1nd>th_§i)$a1;11c stands reduced to Rs.E(),(__){_)()/– instead of

K V 2,! m<';,r–§L

5

Insofar as medical expenses is etmeemed. t’hot.zgl1 it is on

the lower $ide the 1’1111()LEnl granted t()Wt11′(I…\’ pain and s.uf7tfet«*.i_ngVV at

Rx.65.(){)()/~ wotticl batlttnce the same anti tI1e:~c’:a’i’:~_tfe’7 thtfife-:”i’f~f:.’I’i£)

WLl1’E’a11l for ittte:’1″e:’ence in respect of ()H1″t§I”21lTl()tt11[$Vtltit.(::)1’tt::3}§n€§c§.

II. The ztvvtttxi stands 11’l()d§fit;’vL4}t_i1:’:’~_l€l’mS.’£}S”L2bc1)V;C_..”T§’tC_V

tesponcient wouid thus be e’:tti”t!ed ft)”.VC’€),t0f2]j)€.ET>S£1tVtC)n of

Rs.l,64.!8()/– (00,000 + ft0..000.=4}5;Stt>tt’jf+_10,000 at 14000 +
64,68(‘)) instead of Rs.2,73,VQ(_)(‘)/._–V tlterettn as awarded

by the Ta’ibun;tl.%,,/V

Tithe” pei.-tihif, stat tiei at lit) ;1.t;’t:0;~tt i n g! y.
Theittzttottttt ineietms_it’-..éh.–~excess of the entitlement to the

i'(3SpL)11d.€_E’l[ \2veul,gt bet.’-reft.1nAded to the appeilztnt and the amount

“t*e.tna’i”nihgf’shz1″ii.«be wétthtdtttwn by the clttimttnt / respondent.

Sdf-3:

Judge