High Court Karnataka High Court

North West Karnataka Road … vs Smt Parvatewwa on 17 August, 2009

Karnataka High Court
North West Karnataka Road … vs Smt Parvatewwa on 17 August, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 17th DAY OF AUGUST, 2009 _ 

BEFORE

THE I-ION'BLE MR. JUSTICE A.S. BOPA1'i1:\I:'Av    
MISCELLANEOUS FIRST APPEAI,,VNg.9S02'/SGDGVVV  _ 

BETWEEN:

NORTH WEST KARNATAKA ROAD  K.'

TRANSPORT CORPORATION
CENTRAL OFFICE V  
GOKUL ROAD  L _ _
HUBLI  '

REP. BY ITS MANAGING DIRECTQR'v--.A  

(By Sri.: D vIJAYAI«i'III§§A'R., Anvil "

AND:

SMT. PARVATEWWA " I A 
W/O MALLAPPA BENAKA'I'TI 
AGE 52 YEARS, OCC~:.._COOLI WORK
R/'O.ASHIRAS,A.NGAI  ---- 
SAVADATTI 'IALUK._

BELGAUM S.D;ST*R'IOT' 

' ° =.,{By Sré}  KAIQWAD, ADV. FOR C/R)

. . . APPELLANT

... RESPONDENT

MFA FILED U/S I73 (1) OF MV ACT AGAINST THE

J

‘3

~7.?:;;rID»GMENTI.,’AND AWARD DATED 5/5/2006 PASSED IN MVC
I , -.NO.;264’I7—,I_04 ON THE FILE OF THE II ADDL. CIVIL JUDGE {SD} 85
ADDI;-NIAOT, BELGAUM, AWARDING A COMPENSATION OF

RS.2,62,000/– WIT}-I INTEREST @ 6% RA. FROM THE DATE OF
PETITION TILL PAYMENT.

THIS APPEAL COMING ON FOR HEARING T1_d~:5s.”Ii3}é;\’>f;–

COURT DELIVERED THE FOLLOWING: H _

JUDGMENT”;

The appellant-Corporation is calling question the

dated 05.05.2006 passed in MVC N0-v;.:.2:647/100%. ‘=Thell’act”relating T

to the accident having occurred and the injuries

suffered by the claimant is not seridu-51;;

2. The contention__. the present appeal
by the appellant.;Cor:porafio«nl”is«. the claimant herself was
negligent as she the center of the road and with

regard to thebquanltulm. o1°dc’orn’peinsation awarded.

3_{p_’The__:lea_rned”Counsel for the appellant while assailing the

awarddlw-ould’contend that the Tribunal has awarded exorbitant

Vvpcompensation.’lit lisalso contented that even on the question with

regard to negligence, the Tribunal has erred in the matter.

regard “to the quantum of compensation, it is contented that

_pe3_*ce;j.tage of disability as reckoned by the Tribunal is on the

h ‘ iiilgher side and so also the miiléiplier reckoned. The compensation

‘”0

towards ‘pain and suffering’ as well as towards ‘loss of amenities
and enjoyment of life’ ought not have been granted in the manner

in which it has been done.

4. The learned Counsel for the respondent howey’er,V’soi.1gl1t it

to justify the award. it is contended thatinsofar

the Tribunal has noticed the eviden.cfe’i~.tende’1’ed byiit.he’i..docVto’r ands’

in fact the disability reckoned “by ison vtheyliower side.
It is contended that considerirrghthe the amount
awarded towards ‘pain’ and of amenities’ is
also contend that in fact
some more towards loss during
treatment :V’periodi.VViVanfd”towards conveyance, food and

nourishment. all these aspects, the learned

Counsel. «woui~d conitenidv that the award in any event does not call

for interfere_nce.. , p ‘ ‘ ,.,.

of what has been contended and on perusal of

award” passed by the Tribunal, it would indicate that the

Tribunallfhad framed issue No.1 with regard to the negligence.

considering this aspect, the Tribunal has referred to the

l

“-

by the doctor namely, that she had suffered fracture of clavicle
right side, fracture of right humerus with radial nerve palsy,

fracture of right ilium, fracture of right femur. The doctor hasalso

referred in detail with regard to the manner of treatmentii

to the claimant with respect to the said injuries. Theflfolliovvi

the said treatment was also referred to indetail and iregzardr

the doctor has stated with regard to

would be faced by the claimant. As keeping .all”vth”ese’asipectsi”

in view, the doctor has stated theggi-plivsicalgg disability 90% in
relation to the right upper lirnb and relation to right lower

limb. In the cross~e:{{arnina:tion; itliei stated that the

manner of clivsabiilitfiigas based on the guidelines
provided in ‘ALMICO’ th’e~._:Go.vernment of India guidelines for

the purpose of asisesism,e.ntfof disability. Keeping in view the said

e’vidcnce”itenderred A. by i5W2″”and in the background of the evidence

tende_redii_c:laimant, the Tribunal has arrived at the

i Vi”‘i….conclusi:,)”ni that the instant case, the disability could be

recikoned at’Er0’:3’o.

‘if’ iiiWhen the Tribunal has referred to the evidence on record

i” has thereafter arrived at such a finding of fact, there is no

l

p

room for this Court to interfere with regard to the said finding.

Thereafter, the Tribunal has considered the avocation.t:o«f_i”the

claimant and has come to the conclusion that the inc_oinei’l;+ei ~

taken at Rs.60/– per day and in this context has”‘cal’ci1late’dt the’

compensation. Though it is contended on l’g’eh.alfi’of_i the

that the multiplier reckoned by thewffgribulrl-all’ is neat’appropriatea”

considering that the Tribunal had taken .note.’of.i_the age of the
Claimant and has thereafter the iaplpropriaite multiplier. even

the said aspect of the matter doesriot call folr.inteV1’ference.

8. With regard._’V “towards ‘pain and
suffering’, con_.siderin_g the icilaimantvlwas fairly aged and had
suffered injuries’« the amount awarded towards
‘pain and sufferiiigiis alsoll Considering the fact that
in” any evet1}1tl,lith~e arnountvitowards loss during treatment period has

not._ awarded-.and the marginal higher grant could be

compensated li”towar’d.s”V..the head which has not been granted.

VVit’l’herefore;””witl’i’regard to the said compensation awarded, the

f.;1ppeJ,iam, cannot have any grievance.

l

9. The only error which I notice is the amount which has
been awarded towards ‘loss of amenities, comfort,
enjoyment of life’. Though the Tribunal has adVerted__Atoi..this–‘
of the matter, considering the fact that ii”

considered and a fair amount has been awar_de.d oi1.’thei”said:i’iheal:i;

award towards ‘loss of amenities’ requires be rediiele.:d<byVVVa..3surn–.ti'

of Rs.20,000/~. Therefore, after the slaid_:arnount"o.il°:Rs.2:Ca,OOO/– is
reduced, the claimant be corr1El3ensation of
Rs.2,42,000/« as against the by the
Tribunal. To the modified. In all
other aspects the it i

In terms stand disposed of. No
order as to cois*ts.l « V it it

ttttt JUDGE

gab A