High Court Karnataka High Court

Ramamurthy vs Shivaramaiah on 26 August, 2010

Karnataka High Court
Ramamurthy vs Shivaramaiah on 26 August, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26"' DAY 015' AUGUST, 2010

BEFORE

THE HON' BLE MR. JUSTICE B.sREENIvAsEvG(§WDA

Miscellaneous First Appeal No. 9275 of

Between

Ramamurthy

S/0. Narasaiah A .
Hindu, now aged 23"y.ears  
R/at No.9, Shivanaxlcléainagar A

Bangalore - 560 079.  _

A A " ' a  ... Appellant

{By SI-LAK Raj  ._ 

A 
" S/ Q. Madaihyappa

 " ._Hi;1c'iu Major

"i'O:..._?h0remudalapaIya

  Mahadevapura Post, Nelamangala Taiuk
 Bangalore Rural District.

f_  Branch Manager
 Bajaj Aflianz Gen. Ins. Co. Ltd.,

N0.105A/107A, Cears Plaza ,
No.136, Residence Road.
Bangaiore -- 25.

New address at:

T D R Complex

New Mission Road,
Near Poornima Theatre,

3:'



Bangalore -- 560 002.
 Respondents

[By Srnt. H R Renuka, Adv. for R2,

This MFA is filed U/S 173(1) of MvfjAc:r;av.:igé::1istH”
the judgement and award datedml3.05;20’O8gpassed._iri

MVC No.5892/2007 on the X”fiie”of 714tl1V_”Additional
Judge, Court of Small Caluseis;«’l\/iembei’, V’

Bangalore City, SCCH«~10,_ part1y”.a1loWin;g’A”the v.4(;1air’r1-..p
petition for Compensation and seeking enhancement of. ‘

compensation.

This appeal fj”caring,VlthiVS day, the
Court, delivered the f’ollowing–: ‘} ”

Dip,

enhancernent’ corn pensation.

2. Forvthe sa1_<e'.of'conVenience parties are referred to

are referred to in the claim petition before the

' p'vVrr;bug:ia1ir§ :0

facts of the case are:

l”I.”hat. on 02.08.2007 when the claimant was

= {Valking on Shivagange–Dabuspete road near

Gourapurada Muthaiah’s land an autorickshaw bearing

No. KA 52 2224 came in a rash and negligent manner

and dashed against him, as a result he sustained

1n3uries. Hence he filed a claim petition ,

Bangalore seeking compensation of

Tribunal by the impugned jtidgrnent,

awarded a compensation of RsA.:8__I/~ igwitliviiiterestllatg

6% pa

4. As there is regarding occurrence of
accident, negligence’ the Insurance
Company’. my consideration
in the ._ . V
it i. the quantum of
compensa.ti0n»-awarded by the Tribunal is

__ just» Vandf. proper or does it call for
V reduction?

‘ — rehearing the learned Counsel for the parties

the award of the Tribunal, I am of the

View ‘that the compensation awarded by the Tribunal is

“onjfthe lower side and it is deserved to be enhanced.

$3

6. As per wound certificate Ex. P 3 claimant
sustained fracture of both bones of left leg. The injuries

are also supported by discharge summary

Outpatient record EX. P 8, X–ray Ex. P 9

sheet Ex. P 10 and supported”by*-«Oral t1~1éV

claimant and the doctor’ ‘lasll’P..WS «.1 ”

respectively. He was..:’n:.n:”‘treated.. ‘has innatielnt in
Tumkur Govt. H0$Pi_tm I. 12».-‘8,_v2O(fi)’7VV”t0″V§7.8.2007.
Dr. B. Ramesh has assessed
disability -iof lower limb and

7. C–o’nsiderin:g “nature of injuries Rs.40,000/-
awarded__bj,zf towards pain and suffering is

pro’per___and it does not call for enhancement.

iVRs:..5,0O0/– awarded by the Tribunal towards

‘1ned§;cai.7~” expenses is based on the medical bills

.. Vprociulced by the claimant, there is no scope for

if “‘er;1hancement under this head.

@’

9. Considering nature of injuries and duration of
treatment Rs.4.000/– awarded by the Tribunal towards
conveyance and nourishment is just and prc1p’er”p:’ar1d it

does not call for enhancement.

10. The Tribunal has assessedlthle..’in.corr1’é:~.te,_of’rthe °

clairnant at Rs.3,OOO/–Vp.’rn. arVid..lV2:3,OOG[–i’

towards loss of income which is

just and proper and does cal}:f’o«r_enhancement.

11. Considering by the doctor
and an unhappiness he has
to Rs.20,000/– awarded by
the of amenities is just and

proper andit’ doestnot call for enhancement.

claims to be a coolie and the

it stated by the doctor at 40% to left lower limb

aridto the whole body definitely affects his future

A. , earning to certain extent. He is aged about 22 years,

i “the multiplier applicable to his age group is 18. If so,

Er

{umre loss of income works out to Rs.90,720/~

{Rs.3,000/~ X 14% X 12 X 18) and it is awarded.

13. Accordingly the appeal is allowed

judgment and award of the Triifgtlnal is the .

extent. stated herein above. The c1airhan.t ‘i~s_”entitled¥1,for

{:11-‘3 additional compensation of it with’

interest at 6% p.In. from the_da_te ofieiairnflgietition till

1′:h<-3 date of realisation j –

14. The Tfiwijifilal ;dirc:Lc’ted”‘thVe:-V’Insrarance Company to
pay the “by it with a liberty to
:~c=<=.o:a_}er of the offending vehicle. In so

IE–ll' as ' the e'1i.1fia:tice_d-«atiofnpensation is considered the

ow;;e3"_ of'4'VthVe"o'ffending Vehicle is directed to pay it

. interest within two months from the date

I :V”i~vi.si.on -fiench of this Court in MFA No. 8126/2002

..<'jon1"ie(:ted with MFA 7892-93/2002 disposed of on

it :.::o.~o 1 .2009.

%’

’15. The compensation is directed to be released in

llwour of the claimant.

No order as to costs.

Vb / «