High Court Karnataka High Court

Rajiv Shetty S/O P Narayana Shetty vs Mr Deepak Mata on 3 April, 2008

Karnataka High Court
Rajiv Shetty S/O P Narayana Shetty vs Mr Deepak Mata on 3 April, 2008
Author: B.S.Patil
Mfal 1225.06
1

11! mm HIGH court? on KARKATAKA AT sweeten;
DATED Tms THE 0320 DAY 01? APRI.E4;§*-2(')A:(:J§z.§§"' --A  ~
BEFORE...  H " V' V'

THE HOWBLE MR.JUa91fxem£.s;::A*riL  :7' '

   

 

MISCELLANEOUS F'IRfi'i'  "1r'io;:__J;__,1_2.>= J  

BETWEEH:

Rajiv S}:1etty,  

S/o ¥'.Na1*aya11a Shetty,  «

Aged about 51 years,   _  '

Residing at 'V .    I     

Kwwmwrfimn ip."2 %

Bangaisre .-A-jE;'s§:60      : APPELLANT

(By siv-i, L.'--Harvies:Vi1iI?::;:;naarV%  '
Am):

  1.]: ":3I*:f_..__9eepak M313;
" A _  No} 13, Chamber,
*fim@Mmwm,
~  I&ndr,§f._§3:1e"'evidex1ee on record, the Tribunal

had {Quad  the aecielent was caused mainly due to the

 V'  . uegligeeieeexi the part of the driver of the lonzy. The

  found that the claimant had aiet)

cenfiiibuteti  extent of 25% for the accident as he did not

'retake aeiequate care to stop until the lorry proceeded at the

*  'j1111etion.

  W6: As regards the quanmm of compensation, the Tribunal

V awaxtied a sum of Rs.30,000/- towards pain and suffering,

Rs.50,000/- towaxds medical expenses, Rs.9,00(}/-- towards

loss of income during the laid up period and Rs.1S,0OO/-

H.



Mfa 1 1225.06
4

towards loss of amenities. Thus, in all a sum. of R311 -

is arrived at as compensation. Having zegaztf to 

regarding the centributoxy negligence, 25%  . 

is d1sa' {towed and Rs.76,000/- is:":sw;s_nied 

along with interest at 6%  T'

regarding the contributory negiigencel  *:3s_a1s¢:E: regarding
the inadequate compevnse§.'1iQ1i_.A:tE3.e claimant has filed
this appeal.   V

7. I  for the parties and perused

the evideraeetcn  

8. itis seen'f1efi{ eifidenoe of P'W-1-the injured claimant

that on  whezttihe was riding his Kinetic Honda on

  .h3:ft.A"esid'eA.'of the " :1 " 3:1' Vg road, the driver of the lorry came in

    the vehicle in a rash and negligent manner

 the traffic rules and in such a manner as to

 endanger the human life and dashed against the claimant's

 

A   It is not even suggested to this witness that his

iégersion Iegazding the gross negligent attributed to the driver of

the lorry was false or incorrect. The respondent has not

chosen to examine the driver of the lorry. In the

cineumstances, there is absolutely no smteriai to come to the

fir

Mfal 1225136
6

has suffered fracture of shaft of right ulna of

radial head and also fractuze of both bones a

junction of upper and middle t[31’rd_, »..H.6 has ~

for open reduction and as regards

of shaft of right “ulna is cots:-einedi …ix;isette€i.i’
Interlocldng nailing of was done.
Twice he was an inpatient in
the hospital in all for who assessed the
disability Iiiati ‘both tibia and ulna had
to be to undergo periodical
check”: He has found that the
claimaiit -.t_o”*:é3:eeute any work which involved

standing, veeight bearing on the light iower limb

by the right upper limb. He has

isle shortening of right limb by about 2 cms and

the restxiction in the range of movements of the

right *e_ib’ow. The doctor has assessed the disability in the right

A “ll” blower limb at 40% and in the upper limb at 30%. Pic has

i opined that the Whole body disability was 30%.

10. The Tribunal has not awarded any amount towards
permanent disabiiity and the resuitant loss of future eazmiugs

on the ground that the doctor who treated the claimant was

b/

Mfal 1225.06
7

not examined. The Tribunal has also opined that

could continue to work as Manager of the hotel

physicai impa11m’ ents sufifemd by himund fie ‘ .

actual loss of earnings. The ::?h.e

monthly Wages earned by st» 1,uon1:h. L’

1 1. Learned counsels yggpt and
justified in contending injured. claimant
taken at E’-n’vViA9″;¢cident which has
occurred in; to the occupation of
the injlzmd. “1’esté;urant is too low. Though
he Certificate issued by his

employer at Ex. 13.9 which discloses that he

_ wasgamiug +- p.£a. in the absence of evidence of the

.Aem.p1oye1~..o1j “his authorised iepresentative, the contents of

” believed. However, the Tribunal ought to

reasonable and realistic assessment keeping in

mud the other evidence availabie on Iecord. In my view, the

‘ixwiccizue of the injured claimant can be safciy taken at

….§€s.3,5oo/- keeping in mind the materials adverted to herein

above.

W

Mfal 1225.06
9

the laid up period and during the period of zest “adage to

Rs. 14,000/—.

14. For 1033 of amenities,

Rs.i5,0()0/- which requires to be R.$.9′(‘)VV,,t)’\”’_’~’._(‘)”j”i}«f’:8.S .

the claimant is bound to he of ieorxgfprits

enjoyment of life in futuxe.

15. No coInpensatieta….V:is_ A future medical
expenses. The.v.doct9r”~§.*..es’e “d1e implants were
inserted Vt mmoval of the said
implants, money towards surgery.
A Wee gee awarded under this head.

16. Id compensation awarded is just

a11d.reasone1ab1eA does not xequixe interference.

. I:;1«.the«”1e_su1t, the appeal is allowed in part. The total

Ate which the claimant is eetieed is determined

eed Rs.1,92,000/-. The claimant is entitled for

‘imerestt at 6% p.a. on the enhanced amount {mm the date of

Vgaetitjion till the date of payment. The enhanced amount shall

” ~ “be deposited within a period of eight Weeks from the date of

W

Mfal1225.0€§
10

receipt of a. copy of this judgmexzit. The

entitled for costs of this appeal in at sum of l4.’s.3,O_{‘)'<"J;'«}f,V". " %