IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 6"' DAY OF DECEMBER. 2?i'}*--1j0
THE I-ION'BLE MR. JUSTICE AB Q
BEFORE
M. F. A. N0. 7304 QF"A204o9~B_(MVj'AV"1v}_
BETWEEN :
RAJU,
S/O NANJAIAH, .
AGED ABOUT 29-" - Q'
R/O HONAGANA}.~IA:LLI'L v1LLAr;»E,'*~H _
KASABA HOBLI, MANDYATQ. " .
. . '*~v--i,;_--_'APPELLANT
[By Sri
AND
AMRtJTH'
s/0 D..1\/)2. PAPANNA-;
;' R,/O Do-QR'No.7'3,
" 2&0 STAG E', ~ 3.8.12 MAM ROAD.
GAYA"r§1R£pURAM, MYSORE} .19.
_ MANAGER,
ORIENTAL INSURANCE co. LTD..
DU', .M'USLI'M HOSTEL COMPOLEX.
1' .. 1871? MA;N ROAD.
SARASVVATHIPURAM.
'' ' MYSORE.
...RESPONDENTS
{By Sri. O. Mahesh, Adv. for R2
Notice to R1 dispensed with)
- 'H P:5l41;t~i'3$A;
This MFA is filed U/S 17:3(1} of MV Act, .a"g--amsi
the Judgement and award dated 28.7.2009 pas"s.ed.Vin
MVC N0.218/2007 on the file of the Prl. _(Z._tvil.'Jndge
(Sr.Dn.] and CJM and MACT, Mandya partly'falileivingg
the claim petition for c0mpensati0nV___and'._1:seekingV
enhancement of compensation.
This appeal coining on fort
Court delivered the fol1owi1'1Q.?_ it ' <
JUDGMEgIsld
This is a 1; I questlibning the
correctness and legalitgref award passed
in MVC by the Pri8ne1pal
civil Mandya and seeking
enhancem atibn.
2.lllfleardllltheleariled advocates appearing for the
contended by the learned counsel for the
compensation awarded by the tribunal is
on thvefilower side and same is required to be enhanced
.considering the medical evidence available on record
gr/.
and it is also contended that tribunal having noticed
that claimant had suffered disability to the
35% to left upper limb, whole body
have been taken at 17% and as--s'ue--hg the of' ' ;
the }udgment and award passed is
for.
4. Per contra ljlearned l -counsel for
respondent/insurer judgment and
award for dismissal of
the that compensation
awarded itselfi's.:on,llth:el"'higher side and claimant is not
entitiedlllfarl enlianeiement in this appeal.
Iflavlingvheard the learned advocates appearing
' and on perusal of the judgment and
_l.pa_ss:ed by the tribunal as also the Tribunal
records It would emerge that on 26~2~2007 at about 7
when the claimant was travelling in a Vehicle
l lébearing No.KA 09 A 3420 on Mysore--Bangalore road
the driver of the said Vehicle drove in a rash and
negligent manner and dashed against the boclyxgof a
Trailer. On account of the said aectidentz-..t:1a1'ni'1ai1t
sustained injuries and as such claim petition was filedu
seeking compensation. On' aeeo1;int"._'o--fW1nju.y;ies
sustained in the accident-.__in qiies'tionat'elairnant;
admitted to District Hosptia1,"Mandya/,, 'C.asualit.y and on
examination of ela.irr1«ant_Ai't_ by the treating
doctors that .».eVlaim:ant..ijhadgg'=__siil"feredll the following
injuries: _
llll tiff)' right elbow about
l":'i2'.4).Vlt _ wound over the anterior
A iliac spine.
2 (tié}__ Blttnltlinjuries to right hip # Iller 1/3"!'
"femur.
V.l.'i'*Vi5:;j'?l..:'uLacerated wound over the Right
. V H forearm 5.3 1/2 om.
V They suspected # and advised x-ray. X»
ray taken confirmed the Comrnunited
1
subtrochanter # of rightfemur."
To establish this fact claimant has produced wound
certificate which is at Ex.P.4. Claimant on obta'i»ning
treatment was clinically examined on
P.W.2 and on such clinical and radiologir:e._l,,. :eXaIT1:in=.ati.oii-«..
of the claimant doctor noticed the fol.leoiviia.g{:4.,.l 4' V
"{ 1'} Shortening -of the rioht
{ii} Right side 1
aw Movesijients"llofifioltfi.2thelfig'ht"lhip &
kneejoint V
{iv} lexi,orL'».right* llimited about
h'tp"joint limited about
_ it d'e;@__8ues_ ..
X~'rqy' shows fracture of femur
united .ujf.thA 'thickening of callus. "
On of said clinical and radiological
eygaininationfioctor has opined that there was disability
to of 35% to the right leg and 17% to the
whole hody. Claimant was an inpatient. from 26e2~200'7
l."li.AA"t'o.._2:';3~3~2O07 as evidenced by the discharge card which
at Ex.P.5. Tribunal while awarding compensation
ac"
6
under the heading "medical expenses and conveyance
and nourishment charges" has awarded a,V.su'rIi_V of
Rs.6,O0O/M and Rs.5,OOO/M» respectively.
admittedly produced medical billsas = .
(21 bills] totaling a sum of ribs/»:¢;ve:;9,
tribunal has awarded only-"Va'--surnllovf'
that claim of the pe_titionerVj4_l:aizipears gaiorbitant.
On examination of reconsideration
of the eviden¢§'.t¢nderedh*.l§yVtheellairnialiitd as well as the
doctor, I of:.t.T:i.eeonlsiderredlvvviewmthat an additional
of to be awarded under
this head it is awarded.
.7. On" a,ccount"-of'; injuries sustained claimant has
dis_abilitV3'}""ll as opined by doctor P.W.2 and
is disability to the right leg to an extent
of 3.50/o__"onafaecount of which claimant would not be able
to___ disiehaige his normal duties and there would be
"'::o'nsiderable loss of amenities in life which requires to
%/V
be suitably compensated and hence an additional sum
of Rs.l0,000/- deserves to be awarded towa1'dvsVl'l.o:ss_ ogn
amenities and accordingly same is awarded'.__§':"'*«.' L" V
8. P.W.2 the doctor has stated *
to undergo one more operationlfor
Tribunal considered said
of Rs.4,000/-- towards on the
lower side and and Rs.3,000/- if
awarded wo'uld:1n__eet itlie' and it would be
just and. As such an
additioyndal _o.i-';lVlllV2fls.3,OOO/- is awarded
under the l1ead..of---futVu1f_eniedical expenses. However, it
is made clearhthat 'said amount would not carry any
'A.,_,mf'ereSE'f';:' 'l'l11}s, clairnant would be entitled in all for
Rs.24,000/- by way of enhancement.
ln"*view of above discussion, following order is
it 3 4," ' Z I
(i)
(ii)
ORDER
Appeal is allowed in part.
Judgment and award passed _4
213/2007 dated 28~_’_7:.2Q()9 “il3.3lzlllIl¢”1’i.n»Cipa_l}&V
Civil Judge (snout): ;%1od,iiied’-
additional c0mpensati’onl’of /’:3 ”
is awarded, out*–va.i,.Vof, which
Rs.3,OO0/,3 awarde’d future
medical earry any
interest andil ‘reIrial»ningl V eorripensation
awarded shall -ear1*yl”interefst at the rate
of date of claim
_A’petitieia;1__ lp3.._V,I’1″‘1l€I1′[ or deposit
_ wiiichever ‘isearlier.
.lr’1-s1i1ier”shall deposit the enhanced
Vvconipensavtion within a period of 6
-iveeks from the date of receipt of this
before jurisdictionai tribunal.
hlhe
additional compensation with
interest has to be released in favour of
the in View
claimant of marginal
in crease.
ax
9
(V) No order as to costs.
(vi) Registry to draw the award acc01″Ciir1.;<;{'&1_';/'% A'
[Vii] Registry to transmit_£h€._¢reCD.if:i$'
jurisdictional tribuna.1'f0:jthivi th;
Sbb/W