High Court Karnataka High Court

North East Karnataka Road … vs Sheshrao S/O Sangram Hallale on 16 June, 2008

Karnataka High Court
North East Karnataka Road … vs Sheshrao S/O Sangram Hallale on 16 June, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH CQURT or KARNATAKA, aANGAE}f§i'RE\:»/Z "  : "
DATED mas THE 15*" DAY::3'§i'3:.54N5,--'_é®é3j' l    

BEFGRE A V  I    V' 

THE HQNBLE MR. 3USTICf'§:._;_5§S.fiGl(2AB; i§_f§Es'*~l_VC:l!F§ I:'t".a;'EFRi"' 

M.F A. r~;::;.7233 QEQZQQSV» gm % 
BEIWEEN V  'V  

NORTH EAST KARNATAKZA  -_
ROAQ TRANSPORT (;€.z--R;P€:RA'J;{:r394    5
CENTRAL QF§ICE,sAR3i£3»E_.5é;DHfi;_NA _  ' 
GULBARGA,  "     
BY ITS MANAGIM3 fi:j{_RECTC)R.._V  '_ " 

V  T   _ ,..APPELLANT
 L (5% ?3a=;§j wJ%A?£§wur4Aa, ADVOCATE)
SR1 SHES?iRAQ

_gi~0 SAi'.£C§RA,£¥1 MLLALE é  ..... M -
'AGE?I3.AB*OU'I' 3? vsans,

 "'-""AURAD--5,_._ mLL%K;;..- '

Oi'-SC'; 'FIELD --w'0R;;::. SUPERVISOR,
RJQL--.BETELa:0LQNY;~-_.~~

THANAKU£§HNG£7R, 

 RESPONDENT

tfiY SR1 SANYQSH BIRADAR, ADVGCATE)

‘._THIS MFA IS FILE3 U,/S 173(1) {}F MV ACT AGAINST THE

T h JUDGMENT AND AWARE} DATE§:18.6.G5 PASSES ZN MVC NO.2S5;’O3

T QM -»T!”–iE FILE OF THE PRL. MACT AND PRL DIST. EUDGE, BIEDAR,

AWARDING COMFENSATION OF RS.4,67,0G0/- WITH INTEREST AT 6%
FA. FROM 3(}.?.20{}3 TILL ITS REALISATION.

THIS MFA CQMING GIN FOR FINAL HEARIFQG THIS DAY, THE

COURT GELIVEREC3 THE FOLLOWING:

excessively and without any basis therefor. Altheugh th:s.§frtiu_hd

of csntrihutory negligence is taken in the epseal

he gives it up in the course at the a:i”qu«meht, aisitihreV”issue’.is’

already decided against the apsella.nt hy—-._ti”iVisj”.= shy its

judgment, dated 283′ February, 2ooail.gal;;;se;;: inéli’-V”£’.”i’-‘A. ¥\io.7234

{if 2095.

4. ‘i;*ii+:i-it there is he basis
whatseever for ihcome to be Rs.4,500!-

a month. _ia’_lst>vj’._reis:eVs ever the employment cf
multiplier 1’S…l_L”i-ie as the petitioner himself has

admitteclgthat he has] ‘e’ight’ children and that his eldest daughter

“iséi;:eti””ieffthe*~.respurie’ent’s age cannot be below 40 years.

The;-‘stare’iziieurjeieigg-e–i*it multiplier would be ‘:14′ and not ’15’.

5.”*–Sri».fivijsyakumar also takes serious exceptien to the

of”i§s.S2,0Q0/- towards medicai expenses. He submits

doctor frum Prayavi Muiti Speciaiity Hospital, Bidar is

it ..”iiuZi:(V’;’»I”:l’i”:’i’ihVi’ie€Ii; the respondent himself has net said anything about

undergeirig the treatment at the said hospital. Even then the

H Tribunal has granted Rs.29,00G/- based on the receipt (Exhibit

H. 3.21%.

P31) issued by the said hospital. He else disputes ttieef

the medical bills at Exhibits P’? to 26 and””‘:.:’25’i’~:VVlee’V–li9’V”–..,

cerresponding medical prescriptiens ar;e’prfeci~zjcetl~; V x

&. Pet contra, Sri Sentosh Biriaitiiar, the.!eeeir:ited§l”1;fa’ti’nlsel Eel?

the respenclent claimant giggqgfrgits’i’t’i}et’j}~iVl§at. is eiltiardved by the
Tribunal is fair and proper this Court is
warranted in this V i it it

7. My ‘Records reveals that no
prescrietiefieferi;§ggf;,§diceii’i3i:l:ivsiteceiietéi are preeuced. The receipt
at P31 deeeeet the amount deposited at the

time ofAV.evdmis§’i::Vif: ta t’i1eV””‘l1ospital. The column “amount

a,fciepeeit’eci” gig seft bl1eaij’fe ruled eut. The position is the same in respect ef the

. ‘V7-r:ecei_c£ts for having purchased the medicines in the absence ef

riiedicel prescriptiens. Considering the gravity of the injuries,

the treatment given and the proceeure feilewee, I deem it

91334.

necessary ta reduce the ameunts awarded tewards medical

expenses from Rs~:.52,0G0/- to Rs.3G,{)0£3/-,.

8. ‘i’he”¥’ribunaf has taken the re$ppri_deni:’$”‘ii:§;;;sfri’e§ tr; nae ” V

Rs.4,500/- per menth. Aitheugh Sri Bfaebuafaa7’Wa.§rri§’re’,”iuridieiji

whom the respondent ciaims t0:_’i:~.e tiife.’S:iper$2i’3evr,..rris; nvc%:at–.i*

examined, i do not proppse to____i:re§i_u«ee tié’e–«i_iricor*ne from

Rs.4,SGD/- is Rs,.3,G00/- bee.e’u_se_L2{_afiree~iieiteh the reasoning

adopted by the ‘I”ribu.r!a! th,at*iii?Ie’~”.income is Iesss

than Rs.4,.S:00″/; ea’ur_i’r;’oTfj support his big farniiy
censistino of:VV’wil:’e_ aéiiriii: Hewever the Tribunal has
erred in emv;3f0u§i’n.gV_”‘-the’v«.niui_li’ti’eiiiier 15., The relevant muitipiier
a;§”pi.i.;abi.§’iv~1c}’i.i:Ic;i .__bne 1A§’te%<i«n'g the respondent's age to be areund

38.44? vyreairsi'~é§in:.§'i'ri.eri.;1g that his eidest daughter herseif is 20

i'~……i,r,ear$ erase.

Sirriiifiiy, the Tribunal has taken up the Said-up period

#7.. r–1–V.io~–t5e”_As’i.x_rf:onths. But as the appeiiant was an inpatient unity for

‘ _?___€iays and thereafter assuming that he was advised to take

bee’ rest for 2-3 menths, I deem it reasenabie to take up the

S “iaid-tie eerioci as three months and net as six months.

£834.

the res-pendent is entitled to the ioss cf of

Rs.13,,50G/- for the laid-up gaeriod of three d

16. Sri Vijaykurnar further :=_sub_mit?au3i;het’-étalgiiifiaeef

disability percentage at 40 is or:’th__e hiVc”;Aif;_eIi* side?’

that the doctor who actually treeteve’=eneVVceridueted examination

at Prayavi Multi Speciality e;;a_rnined. His allied
submission is thavtiagheh assessed that the
respondent has disabiiity of the right
leg, oniy ltd’ “_as”‘the disabiiity percentage in
relation not in a position to give

acceptabiiity tetiiei sLii:i.rr’iis_si’~i*i ef Sri Vijaykurnar fer two distinct

:_v*ree.sonef’~- {5}.__there”h~es” been ne specific crass-examination

»iih.a_’tseei;erv…:_i:;i’= disability percentage; (13) the weund

s’~……v.certifi’ca;te P6 enumerates the injuries as foiiows:

1, a” .c_ii~t iecerated weund on it knee joint measuring 2″ x

it ” vine’/2″‘, bone deep bleeding present;

‘*2 # of lower third of rt femur;

2 it 03′ upeer third of rt tibia and fibula.

Q

R

.@9w%W®r

‘ shali alse carry interest at the rate sf 6% per annum frem
date of presentation of the ciairn petitfun tit! the date of

payment.

It further states that the muries N32 and 3 are.’..er’ie$§?’§:b–;.z’Ss.,4in
nature. It is ernbable that the decter has deposed
40% disability in reiation to whole bo:dy’taking’ tide ‘ j
other twci injuries a¥so. I I V ‘

11. The ameunts awa:*rd’ab!e..i:6wa’:fd$;1ess offuture inceme

would be as fekewsz

Rs.4,500_/f g._4″én:_’aQA ‘R.s{3,o2;4oe/-.

12. N§aw..th’é..fiiei§§fi.ed–».§’w_e’:’d ‘s’1:a.n.:is as foflowe:

Amount
.”””‘””” – (R3-3

Less of amenities ‘ 30,000.00
gain, ‘i~n}’ur’y a’ndvtraL.:ma 25,000.00
. ‘Medical 1-.=:X;:vense§”” 30,000.09
» ‘ Food, ‘nutvrfiéon and attendant charges 5,000.00
” ..Loss._’je–€j ir’z¢eme for the talc!»-»up period 13,500.00
L was efTfg1_tfi:re income e 3,o2,4ee.oe
Euture~m’edicai expenses 4,008.00
V Total 4,G§,900.00

SI.

‘ Pertieuiéie
No. ; .

is clarified that the ameunts awarded/enhanced

585%.

14, The sum Gf Rs.25,a00/- deposited by the app’é¥f’ at at

the time Qf institution of this appeat is ordered to

ta the ‘E’ribuna£.

inn