Karnataka High Court
New India Assurance Co Ltd vs Vasantha Kumar on 12 January, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12'"-1 DAY or JANUARY, 2010'"--._
BEFORE . '
THE HONBLE3 MR.JUS'I'ICE N.ANANi)__A . i
M.F.A.No.2730/2008 C/W _M.I§;A;'No4.4'_1ifs/26:33
MFA N0.2730[ 2008
BETWEEN:
New India Assurance Co, Ltd. . Vi
Regional Office ' "
Unity Building Annex
P.Ka1iI1ga Rao Road
Banga10re~56O _ ~ '
By its Manager. Appellant
(By Sri O.i\/iahehéizayhAdvioeaiiiejfl '
AND:
1
Vasantha £iu1*r1ar,\
S / 0. iC...A1"1j anapdpa ' ' "
g ' Aged 2l">;(ea1's '
R/a: No.84", Ka..d«erenaha11i Village
I33.K.S.*I[_ Stage
£3ar;ga1_o': e_--560 070.
" Mfs--.--"L»iI%£ga1nma
Wf'0,VK.N.Suresh
R"/ea: No.48/5, 4th Main, 17'?" Cross
Taj" Building, Lakkasandra, Jayanagar
AA Bar1gal0re--56O O1 1. ...Resp(mder11Ls
F.)
[By Sri Puttasiddappa, Acivoeate for R}; R2~Servic:e of notice
is dispensed With)
This appeal is filed under section 173[i] of 1\/i.V'..{\v.etV'a.,g_;ainsi
the iudgrneni anti award dated 31.iO.2007._ passed , in _
No.5-4.1/2006 on the file of the VIII Addl. Judge, CoiiVVr'i~.oi7.__Si:1~aI}' _
Causes, Member. MACEEV, Meiropolitan Area, {321iigai.o.reV,V'i§CaCi4i ' 4_
No.5)' awarding compensation with interest. .';'1L...P,'-"yv_9./?V§"._IV3€'I1'.V Va1.]1"1'11HV1V,» .V V'
excluding future niedicai expenses of Rs;v50,00Ci/ -- f1*oinVjthé d_a_teV"o_I
petition til} deposit.
MFA No.4 1 78 4 2008
BETWEEN:
Sri Vasantha Kuniar
S/o. Anjanappa.C
Aged about 21 years ,
R/a: No.84, Kadarenaha11iVi'}EageV,V'V
BSK 11 Stage '--
Bar1galo1'ev56O_ .0'?Q. . ]
Rep. by his PiA_iHoi:iier _ V' . , v V
C.Anjanapp;a', ...Appe11ant
{By S1':VVi3L1ttasiCifi_appi5.iVAdiioeVate] .
AND: V V V V V V V
1. The Regioinai i'JIai~.\,age.:*'VV
' ' New India AAsVs'Liran.ce Company Ltd.
No'.;;i/VB, Un'i':y.__E_5uiic1ing Annex
Mission Road. Banga1orev27.
2}' _ VV « LiV1igai,nma
" -_ g W/o:v.K.N,'Su1'esh
V MaVi.oV1'C._
R,/Va: No.48/5, «aim Main. 17:22. Cross
..Taj«.BuiIdings. Lakkasandra, Jayanagai'
BarViga1orev560 O} 1. ...Responde1:its
V_(By_ O.I\/Eaiiesh, Advocate for R1; R2-Semeci}
La)
This appeal is filed under section 173(1) of M.'V'.Aol. against
the judgrneni and award dated 31.10.2007. passed in l\/EVC
No.54]/2006, on the file of the Vlll Add}. Judgge, Couri of?-__Srnall
Causes, Member. MAC'i". Bangalore City [SCCH .No.5]'.,_ partly
alloxvirig the claim petition for COI'f1p€I}S€1tl(}I'1 ana_"--.s_'e--ek'irig
enhancement of compensation. . 0. ~
=I=*=l=
These two appeals coming on for I-1eari'r1g= L§_1e*
Court delivered the following:
J U D G M "J
MFA No.2730/2008 is 'l'm.§&..1:»y the .l_ns1_irar1oeVCon'i:pany"' 0
for reduction of con1per1satior1.,----&FA"--No.4.i'?8,/.2008 is filed
by claimant for enhaneerrientofv
2. I have 'V Counsel for
Insurance learned Counsel
for Cl8:%r3*5l;1"1tL
3. Iizlis records and evidence of
PW4l;j--'D1zRizwan.. Kifian, claimant had suffered following
' inju1'ies.--} _ "
I. Laeerate'd*'Wound over left parietal region
11. Mvirrovr-'*'abrasions over left forearm and fingers
' IAII, "Minor abrasion over right great toe
0' --,.IV-,. Left fronio parieto occipital depressed fracture
The claimant was treated in D.G..Hospital from
11.08.2005 to 29.08.2005 and 25.09.2005 to
The claimant had undergone operation forvw_oiirid..p
debridenient, elevation of depressed and
duroplasty. The C.T.scan report 'llefi
fronto parietal with acute: _subd'u1ral. haernatonia
haemorrhagic eontusions. Thotighlllelaimami for a
period of eight m0nth.s':;~.,;»;is n¢{"in:p}ove. The
claimant suffers from speech ,ln_r_ight hemiperesis
and weak meirioieglpiiaoxifer. 0 0
At the was aged about 19
years.:'tVl?le0V a l'l'prainVee--cLin1»Operator in lVI/ s.
a salary of Rs.2.400/-- per
month, besidesphe wasdoing part time job in a provision
r;lailyuWage._oi' Rs.50/~ per day. PW4 on subsequent
' .eX'aminatiom oielaimarit, having regard to his condition has
physical disability of whole body at
4. The Tribunal has awarded conipensaiion of
Rs.7,97,-400/-- under following heads:-
I. Pain & suffering : Rs.
11. Medical expenses {including conveyance, 'V _
Attendant charges 8: extra nourishmeni.]:'Rs.v,'25.0CQ/o
III. Loss of income during treatn1eniL1«pei§i'od"V:
IV. Loss of future earnings _ * V . _
{Rs.3,9OO/W x 12 x 18 x. o.5)"=.._ " ~:_F{s../l,21_.200/-
V. Future medical expenses : 50,000/r
VI. Loss of amenities 8: _.life 1 ,O0,000/--
'l'3,fl'otal:_Corn§3ensaii.on_. Q Rs.7,97.-400/--
5. Sri" Coiinsel for Insurance
Company__woiil:iVsgilbinitfliai Tribunal did not have sufficient
material to determine of claimant at Rs.3,900/~ per
niorgtn. Ali Khan, who has assessed
pefmanlentll physical disability is not. a neuro surgeon. The
A ofdisability is on the higher side. Compensation
awardeci*bj(}Ti'ibunaI under the head "loss of earI1ings during
'laid up "period" cannot be sustained since "loss of earning
5 '2 ;
W 9 (:,:%\/L, g@,.E«__ I
Ln
.. Rs;/~ under the head "future medical expenses
(1
capacity and future earnings" is determined, taking into
_ cw; ,
consideration the age of claimantfion the date of accident.,_
6. The learned counsel for claimant would
Claimant has become invalid, in fact, claim pet'ii,ionlwas._filed
through the father of claimant. The
100% permanent physical disabi1ii.3fj'*f£'he claizrianvi;
constant attendant. The claimanteannot do any work on his
own; he cannot attend"~..§o Iiis_ b'a.sie"needs. The marital
prospects of claimant is eon1p1etely=._vbieakened. Therefore,
eon1pensation§~a'\%s'rar'ded §l'ri't5u'nal'l is .in_a{:leqL1ate.
7. fl'hell'Prit§I}nalf:-tho slltaken leonsideration the medical
expenses of Rs.1,25,000/~ under the
head "rnediea1* expenses'...{including conveyance, attendant
" '~ eh.a:rlges__pa11d extra'n.ou«:ishment". The Tribunal having regard
't.o°r---.atu_re'r injuries, consequent pain and suffering, has
awarded'tzornpensation of Rs.70.000/~ under the head "pain
ar1dl::.ul"fering". The Tribunal has awarded compensation of
4. 9
2:
{E
W . 5% ,_e
(3
3%;
&l'''.,*-._ 2
The Tribunal having determined loss of earning
Capacity and loss of future earnings. t.aking--'*.._int.o
consideration age of claimant at the time of accident
not have awarded compensation of Rs.31,200-/if under H
head "loss of earnings during 1aid'""up.peiriodhi'Tffhereforér,
compensation of Rs.31,200/~ awarded rihtirial. ._
head "loss of earnings durir1g_4"'iaid tip._period_"'"'eannot be "
sustained.
8. The Tribunal Qeonipensaiiion of
Rs.i,00,000/~ pander :"the~ amenities 81
enjoyment _of it as excessive,
havingivpregairdiiytéiipthe claimant has to depend on
others diuitiprig of life and even to attend
to hisbasic rieeds'diirir.g the rest of his iife, which is likely to
Vispread ubverhifor several decades. The Triburial having noticed
I physical and mental faculty has been
irnpaired' this marital prospects is completely bleakened,
dhas Zawarded eornpensation under the head "loss of
'' ._mai"it--a1 prospects". Therefore, 1 award Corn iensation of
'4 'E
' Rs.5O.OOO/« under the head "loss ol'n1ari1,al prospects". In
theT1*ilf;i;na1;...Parties are directed to bear their costs.
View of the above, claimant is entitled to total conapcqrasation
of Rs.8,l6,200/--.
9. In the result. I pass the following:--
ORDER
MFA No.2730/2008 filed b3}7..ln’suranoe’_lACodipanyu
dismissed. MFA No.4178/’filed by: claitnant is V
accepted in part. ,Tl1_E_”‘ modified.
Compensation of by Tribunal is
enhanced to, shall carry
interest at; lthe.V.date of petition till the
date rea’lis.a’tli<.;nl:f'Fhe"Voay.ment and investment, shall be in
the ratiovlevohzed: award. The amount
deposited by fhewulnsuifiarice Company shall be transferred to
Safe;
Edge
sm Z