High Court Karnataka High Court

P Renukesh S/O Paramashivaiah vs Manjula Mahanthesh W/O … on 24 April, 2009

Karnataka High Court
P Renukesh S/O Paramashivaiah vs Manjula Mahanthesh W/O … on 24 April, 2009
Author: H.Billappa
x
:1...

EN THE men coum" OF KARNATAKA AT B;ANG§f§}, C%f§;E_V'
M1159 THIS me 24*" DAY 01¢ APRIL, zgaea'    _
BEFORE   AT  L. _ T} T
"ms Manama Mr. Jusvgfie #1'.-i-§4.'5f'7EE".4i.J;F.x'VI-'4-.l=?A.: .   " X
EE""2"WEEN:   "  '     'V "
Rkenukesh sic ?ararr:.a's¥;§vai_aVi*§; _ 
25 years, Rjat Thorepafya vii§aLgg{:, ;  "

Beiagumba Pest, MagadiT€;.V V   ' 
aangalcre Ruraiflist.  -  APPELLANT

(By Ad3?§c"ate.:?£f§.fi3$;$éi§$h K;:Erté:-5
Aééfiz A' 1 VA '% "

1.

Manjula ¥?ia~?1a’t:te$.h§:}é’~’l§éa?1anthesh,
Mgjgcr, Cettotigmt, Magadi Town,

M«a.a’ac?._§.T£;v%., Banglaéare Rurai mist.

*.2>.;} Tifsés 8″:’::=s,_:A’i::.i’r:* sager,

.f4’é%§«§! ;”i’néi~é,a As’-asrance Co. i.i;d.,
$32.49, L,3’i<';ss_h?ni Compéex,
_ _ II 'i'=icc–r, I<.:R.Rc:ad, Fart,
8ang~:–':i0::'e-2. .. RESPQP4DE?*éTS

Miivecate S:'i.t3.V.Dayanané3 far R-1}
{Rfivccate Sri.B:S.Sriéhar for R2)

This MFA is fiiee' tméer $ec.1?3{1} of MV Act against the
judgmerst and award dated $.5.2fiO6 passed in MVC

L//.

No.2463/2905 on the me of the xxv Addi,””‘3_L1dvge;’i;?1é§:ib<ér,_

MACT, Court of Smail Causes, Me trgpo!fta'n";~%f<:;a,""~F3a.ngva_lé'ra,3_v
partiy ailewmg the ciaim petition far c:)rn§er}sa'.i.<;;1.§r}Vc§"§ee«k§ng___ f

enhancement of compensatien.

This Appeéaé Es coming er} €433′ ad§’::.i§si:}n f?}is3V.i§EayV,V the %CeI:,;°rt
defivered the foflcwing:

21: D is

This a1i7I3’€_’-..«?<;':. Ai;s–_-dir§§Etéd_:'V.:ag.aAihLst.ut§j§j'j:uc£gment and awaré
dated Bangawre, in MVC

?~¥o.2463/.2B'05:;'i;

2. By f§:..e”impuV§é£1ifi£3 and award the tribunai has

grantegi’ ‘€{};>.3′”¥’¥;§é§”é’-;?~§’i§_Vf.’§¥€fi=”§'”i $3″ R:.s.39,909,i«- with interest at 6% pa.

I- f’:’mTj: fhté af get§i§$Hr£ tiéé the date 9? depesit.

3.” ” “;*iigVg r’E:é7–iéseé.5 5by that, appeflant has flied this appeai seeking

‘eVnhanée:r:iént;

V’ firief the facts are: That on 5.3.2004 at abeut 4»-30 pm.

V§:h:e..Ea§pel¥ant was traveiiing in the bus, fiearing §\§o.i(A–«%2-B~–?fi4

ffom Baagaiere towards £v¥agad§. fiat thai time, ihe ériver of the

bus dream it $3 a rasfi ané nagiégent manner ané at high speed.

Q/.

H4.

7.. I have <:arefu££y conskfereci the sabméssiens made by the

learned counsei fer the parties.

8. The point that arises for the consideratéevehifig: fifietheif

‘%”rEbur2ei has awarded just and reasersabie givohztphetisatiefxié

9. It is relevant re note, the–.:f£fri.b1L:neV’¥ %1as~…a}i3i2iV%;fe1d”é’ sum ef
Rs.8000/- towards fess efz amen’i’tEe§– ‘euf-«fife. T§2e Veejepellant has

suffered fracture of lewer4er;;i’efe. ra_}:ieiV{u$_a1’r=z..d it has resuited in

permane.nte~*’die§’ir;’§_liifj}¢;:.;ef i’:”:A”‘r-‘e;~;;eect of the upper limb and
12% in r esp’e§_:t The appellant is unebie te iift

heavy ebjeefa i:%:efe-._isA’.rest..u§’ict§on of movement of the ¥eft wrist

..~V§p¥nt._~”§E’he__jAepVpe!ie’Ah’i«heeevto suffer discomfort throughout h£s Fife.

“‘?heV”ceVmpven$eef§en awardeé by the Tribunal towards ioss of

V errfieréhiifes.vie’A’.V!’éfe.’e1’ie inadequate. Having regard ta the nature of

‘ &.jisabi§{t3.f. V”‘arr;2c.i discomfort the appeilant has to suffer, En my

ee~né;§€£eredV”view, 3 sum ef Rs.26,080/- wouid be a reasonabée

-.g–::rAi’L fewarde £055 of amenities as? fife and accerdingiy E’: fie
; z

‘ ‘ ~.} “”eV§§e’rded.

-5-

18. The compensatien awarded by the Trébuieeé’_f;e§§éé’:j§’sA pain

ané sufferingg medkcef expenses, cenveya;:1§1e–…Vae_§j’ 4eoi1’r§shi”n.g_

feodAies$ of income during the ;;erEo:§ ‘o_;.j”‘”tre’é_ti:i:ent~..V§f5’ aed

IV

proper aed therefcreiit doesnet ca¥l’fef’%nterfefei§<:e'.

11. The tote! cornpensatiee’-5;§a;4:ebEe”Lerzfies fie Rs,S1,009;-
and the breakmp is as f.ozi!’oyv$;;

a) Towareepain e.nd:.sj;:fferiege”‘%, F§,s;20,00G-00

b) Tev;za§–§fc£s:f;’fiedi,e’a! e5;(%,>e§14eeé”:;”‘;”‘ Rs. 3,999-00
T§>tA}eVfd’e««:;_§S’nsge§£ee.<;e and nourishing feed .. Rs.20OG[-

d) “s*e§eerdsw.%b£§~$’ “i*e§:4e§s’ne during the
‘P.er§od_ef treatment .. Rs. 5,800-00

Xi’}”‘~@}.,§A?¢WareAe”E<3es;«ef amenities of fife ,. Rs.2G,0G0-G0

nninfineun-vnonratlukwwllts

'Fatah Rs.51,000~O0

axuhfizww-s—-uuunnnsCD#I¢

7._12.. “Ae’cf;:reingEy, the egeeai is aiiowed and the impugned

VA ‘~iLf;-,’aA1:1c£’Tg’:”sje:3t and award passed by the Tribzmai in MVC

¥\éV§:s.2453/2055 stands meéifieé granting compensation of

Rs.51,t’.’309/-« instead of Rs.39,B00/- with interest at 8% p.a. from

the date of petiticn tifi the date ef reafization. The entire

V

amount enhanced mitt/m shaif be rei

easeé §n–*.”:fave:j:rL- “:§:”‘-

appeliant. The 2″” respenéent shaifdeposét 71_,”¥1e’_ é§r:91:t,;s<1VVfii:-'.igviiéaéfi'T

six weeks from today.

Draw up the award, ac::ord’:’;2_’g ‘£’;z,

‘”a%}»M”‘~ §}*2s04a9