High Court Karnataka High Court

Prabhakar vs Gonibasappa on 31 July, 2009

Karnataka High Court
Prabhakar vs Gonibasappa on 31 July, 2009
Author: N.K.Patil And H.Billappa
av me may mum" or KAMIA mm A 2' 

SATEB THIS THE 313'? BAY OF'     _

:¥'RES§3N'I':

THE HOMBLE H,K;PA? 

awn %% _  %
THE HON'.BLE   Eztgigarzia
M.FA.'.E€g. 839'1".€}}5;2_Q04«'f3JW"'VV:
BETWEEN  VA 'A "  V'  AA 

1 PRABHA3<AR._ ;_  _ 
S£O.TH'lPP?--E$'NAMY %  g 
52 $aI:As2s,?;a§.:--:3:1*mT'c»;I'5acE., V.  
HAoA<s;a..1.:,,KoTmR 54:33.16: mg.
 ~ 9;a,s;Aeg:Ai:ocAIE)
azgév;  'V ' " V

" ' r3or%3&AsAPPA"'
$iJ{},G€}f4APf3'A
_ "  23 TY'EAF£S, R1AT.CIG.HAi.£.! smzua
 '§e$»%¥€%f3€*!¥ifi\PPA, 8Ar~:i3R: VILLAGE
i--:£mr'--ir=>AMAHA:.a.a T0, EAVANAGERE ms:

 H£x:..'L.i sarma Mmmwawa
.. s:s'.mL;A_a_.s_::es#_s,, -%}$&BR
-  aiaifsgwai '%f¥i'..3.-qisfifi
H£Rfis?P§%ifiA%%_ALLi. -'re
agazmaszag ms}:
°3"§~%£'§'3_¥.¥&$'-3'Pi{f}£R
flA'¥'§%%iAL zraansnmce co.::m.,
rmmaa, aavaaaame

oz .   ;s.._-{V  ' 

_  R§SPGN3Eh{!'S
gm AN8 2 -SEPJJES
am VES4-MIANATH s. SHETTAR my. FR ans;



i
F}
i

THIS M.F.A. IS FELED ms wsgz) 0; MN ACT Atséaagésj THE
JUBGMENT ANQ AWARD DATED:7.8.G4 PA$SE{} 2:»: MUG" {OLD
NG.?"?IG2} can THE FILE OF THE cm. JUOGE (sR\«v~«~am;;V.&L' AMF-«GT,

HAWHAR, PARTLY ALLDWKNG THE CLAIM PETITRON 

AND SEEKING ENHANCEMENT GP COMPENSATION. " ~.

This M.F'.A. coming an     

PATEL .3, delivered the following'  _1 ._
uunaMENh% :

This appe:-:1! its   and
award dated 7'6.2oc#}' T   No. 912903 by the
ieamed Ci'~gii.;:j'u<3g;e;:'('Si'f. Cir.-Ems
Tribunafij   ta as 'Claims
Trikffififilf'    '  _ A  V  V'

 " Sy'  judgment and award, the

Ciaims 'i;§'iE::§jg*s'a.i' hés 'éwarded 3 sum of Rs.69,337I-- with

 %  559% MM', from the date of petitian tn: the date of

 ~.  aggrieved by that, appeliani has filed

fhi$ 'fig-p'=é;ai, seeking anhamement, so far as it relates to

  'jpairz and sufferings, medicai exgzaan-3%, aonvayame,

 §"tfi1fiSh§nQ food and attendant charges, was of 3mer'1i'tie$

0f fife and future medécai expenswa.

 



3. The appeliant harein is claiming  is

working as an Auditcnr in the  

Panchayath, Haciagaii. That Qn»AA28,4.2§3C51 ' i 

a.m., when ;he was    J

through his Hero HondaVbM:£fiar bif{e'..t;§ ~gV¢':§v_;t6'w39?i"2-id£';zgaii ta
attend his office wow, '_anfi"$;i{If..:éé:41."u§fie."§'e:a;§:fié(:i""§:tear Bandri
viiiage of Har:;appana;¢:i'1:_§:r}iAi_VV;i"Ta _i:V:i:§§,  being the
driver   KA 17.17/4637-38
was  iii' a rash and negligent
mafine§~  the appeiiam was very cautious

whiie 'taking just near Tractar-Traiier and

v_;,{,ge:§*§A;éki§:gV"the..$aid vehicle, the said Tractorfis Bumper

% .:VV"'i'.a'+;::%'vv.t§ra'.i_t:;i5::e'c:i.to fiie vehicze and am to the appeuant.

.    appeiiant has sustained injuries to the right

ani:i,V1:S__éfi:ieg and réght hand and immediateiy, he had been

V' * .._f§.§(Efi tn: the Gevernment Haspitai, Harappanahaiii far first

 aid treatment and thereafter, shifted to Bapuji Hospitai,

Davanagere fa? furflwar treahnerrt. On account of flue

injuries sustained by the peiiant in the said accident, he

 "



has flied 3 ciaém petiticsn, ciaiming cmnpfiiigafiutfi of

Rs.7,50,€}00l-- with damages {if Rs.1o,am;i. 

at 12% pa. The said ciaim:-:pet§ti¢n--'_ 8§§§3 §;:fiie'./_j';4;5. f¢5r; 

consideration befcra me' 
The Ciaims Tribunal,   affér
analysing the Ofé i'~~..'_afii?3 ""§§%v€f§##'§€.{}tai¥$f' é\}5AiehC€, hlass
aiiowed the 333$  £a;':~:d awarded a sum
Rs.m,33}%§.;   different heads with
intergi ag   of petitian :32: the date of
 by the said judgment and

awafci;L§hevvabpéi§§n£'?3¥V§§ presented this appeal, seeking

v_.»eijzj§?§_a_':':»:;g=;mV'fe'r'1t:vvv_pfA:vsompensation, cm flwe gmund that fiwe

'  " a.m~av;;:1fv'$§iarded by the Ciairns Tribunal is inadequate.

 principai submissicn canvassed by the

¥e2r fied munse! appearing fer appeiiant is that, me

 ' - Déjmount awarded by the Ciaims Tribunai towarfi pain and

sufferings, medical expensmg conveyance, naurishing
food and attendant chargw, future maciiczai expemm is

inadequate and it needs to enhanced having regard to

 #



there is nu dispute regarding the occ:1.:rre.!fi::V.¢é.'f«...b_ufVv the

accident on 28.4.2801 and appeliant  %{?'".~§'«€£5'

fracturm an the right tag which: are .iVV:'14_riiét'§.Jf:?efi'  a

per the evidence of 'Doctprs-    J

has suffered disabiiity 9% .t§':"t:i'i'e am 21.
33% ta fine wheiev   1r'idt'AiriVVvj<:iispx:te that
the appaiiarjt  the hospitai as
inpatient_   thereafter, follow-up
  has awarded anly
  and sufferings and the same is

inadef5;e3:_ats;v éfidfitcs be modified. Having regard to

v_»»t$§e fsa§xJreV"Tczf :ttj:_e_§.njuri% sustained by the appeliartt and

'  " t§1T;e*v.:j'att'g'ré§*and duratian cf the treatment, we fieem it fit to

 _ a's.«.ratf:i' and reasanabie compensation of a sum of

332s;.v§':3A€2,G£3{}i-- towards pain and sufferings instead of

 -%és.1a,mo;.-- as arwarded by the cxaims Tribunai and

accnrdéngiy, it is awarded.
7. The Ciairns; Tribunai has avssarded 3 sum cf

R$.3,{3Cfll- {awards can eyance, rmurishing food and

__»____"W__#_____,,,,,..'.$~



far about 49 days and thereafter, foilczw-~ :4pVV_Vt2t:e'a_'tvment

every aitemative days. If these  5.9

taken into consideration, t'f1e»~~Cia§:n:=§V'T'fiié€;rséi ties: 

gijstified in awarding a sum   J

amenities of life and iha:i£¢qii§§{é';'  Havifig
regard to the natL:fa_of ffié. a;idVV"ciu'r;atien of the
treatment taken by  it fit tn award 3
mm Of   £31' amenities of life
éfisteazzii.   by the Claims Tribunal
  

'A  -Tviié VC.i:'a§§fiss..L,'y4'f.ribunai has not awarded any

afxiount  future medicai expenses. As per me

A W .._PW2--Dz:1ct<:r, the appeiiarrt requires treatment

H *  'ei:é§9y '--'V:;§té%éixative days fer rermving pus and dressing.

Tizéfegféfe, kae-ping in vim the: evidence :31' the Sector and

   *§if.fe nature {if we injuriw sustained by the appeiiant, we

 damn it fit tn award 3 sum of Rs.3G,()0{}i- tewards future

-....------cm-=--'***"'"'°'"'"""""'"""

medicai expensw and?éordir2gly, it is awarded.

é



10. The Claims Tribunai has awarded. cf

Rs.39,383l-- tewards medicai expenses fiug

rnedicai biii-5 produced by the_;3.;3pe{ias_i{."' Bt:ffjv fa_iiuéc' °~

to take ififfi consideration     J

treatment taken by ti1e 3 g:i)}:a»!ia2§{    of th e
Doctors. The appe§§:a~.{'gt  O8 medicai
biils) to thg tuneénd the same are
avaiiable  Vfixe Ciaims Tribunai
has   m the ground that the

{)c$f:.tor_ $§aW;ined and fixat is nuf 3 ground

far ':*r-;;§{-'j._§c.~tizf1'g"'-  submitted by the sppeilant.

,,'.I{hérefore,"' ~ regard to the nature of the injuries

»A $us§§na$"~~&y the appeiiant and nature and duraiim of me

E "   accept the biii-s submitted by 'Ewe appeiiant

'fa:  of Rs.95,G0i0 . Therefare, we award a sum cf

" A P%$.9'5,0G0!0 tawards maciicai expensw instead of

R$.%,3834«- a$ awareied by 'me Ciaims Tribunal
'£1. The armunt awardecri by me Claims Tribunai

tcxwarcfi it.'1$S sf incame using the perieci cf treatment

 



(repair of vehicie) is just and reawnabie and integfference

by this Court is not caiied far.

12. The totai compensatican payrébie '.«ti:a'_

'Rs-.2,26,954i-- and the breakaub is  

1.

Towards pain and sufferings R35,

2. Tcwards £053 of income during’-V. V , »
the period oftreatrnent ._ ‘Rs. $11,954}-

3. Tcwards medical expeni.s_e}$.._ ‘ *Ré5_. _$25,000i-

3. Towards c;onvey;ance,_«”nc_ur&s§1ifigA ” ”
food & attendai’a’icha?:giasJ _ Rs. 1o.<mz-

5. Towards future mggjicai exfiensw __ Rs. 30,060!-

6. Tcwards Leas uf;_”amee}it§es«..cfV_iife Rs. 59,000+
Total Rs.2,28,954;.

appeal is allowed and the

§tjnpug:§éd award passed by the claws

A %”ifii:~na”§._i:1 §§§\Itf;””Ne.9l2G03 stands medirfied, granting a

af Rs.2,28,954i- snszeaa sf Rsm,337;-

A “-{.en?§a’nt§9eéé1entbeing Rs. 1,57′,81?’f-} with interest at 6%

XV , _p_a[; mm the data of petitixbn tin the -date of reaiisatian.

The insurance ocmpany is directed to depcmii the

enhanced cxsmpensatiori amount with interwi Withifl eight

weeks from txaday

E

-13-

The Ciaéms Tribursai is directed to disbufse the

enhanced compensation amount, in

agapefiant, imrnediateiy, an depcait

Ccxmpany.

Draw up the award,,Va:;cer’din §%y.
4-% g Sd/~
FUDGE

%j x%; Sd/_
% JUDGE