High Court Karnataka High Court

S H Nadaf vs T K Althaf Pasha on 23 November, 2009

Karnataka High Court
S H Nadaf vs T K Althaf Pasha on 23 November, 2009
Author: N.K.Patil And Gowda
 

2. The 'i'1'ibu1'1al by iis j'lldgI11€1'1T and award,

awarded a sum of Rs.€3O,-442/W with interest. .211" 6%' as

against the claim of the appellant for fiie

grievzlncxz of the appellant'  that file anioa;1'§'i.~-..awarded 'byu 

the Tribunai is iI18.d€qLlE1T,€ and it,1lreqiiirsgs"'<;1'i§'iai'1Ceizviérii, f
3. The brief facts 0i7'i:.1'1r:_ case'-,are:V  A

Thai: on 23w9-O3. at :ab}_3fu:_i '3._.OOh'  aivheii the
appellant was ret11r11i'm.§M'*t()  finishing his
duty, near 'l'e1epho1'1e  truck bearing
registration  f'rr5m-~'i3ackside in a rash
and Iiegiigeini.   and dashed against
his  ;d*£1_.e._tojlivhicihx----»h.e'}fe1! down and sustained

injuries;; and m_o'tr)r'«::y"c1.e was also damaged Completeiy.
He was "ad'mitt'ed.' {to "h_;d«ir1g_' huge  of money towards co1'1veyan(:e._

I'";f_"V)VLVl'I'iVS§1-i_f1V,f__~'§ '«.fd'1;2:1 and ai:{e1'1cia1'1i_ crllarges and medical

expe1'1ist-ill All}-';'.. V£l»:«.1t_"e (5? 1Déiymei'1i':.V

'1' he COn1p€11S.':1t,i01'1   TI'ibL1I1E11 under
different heade,   0 0 V 0
a}   _  3I_ 0 :WRs.30.000/-
bl, ----D»'{ed'ie:v2"il  " *  Rs. 13,668/A
  disability Rs. 8,000 /-
d) F aiid loss
 "of e1me;nji.iErs '  8,000/~

 'l3eii:1g;§ e1ggrieV'ed by the impugned Judgement

 .i,2:1r1di_.;1iuréird, the claimant: -- appe1_lar1t: has presented this

  alppleéi.l on the g1'OL1l'1(l that the said c()i'npei1sat_i<)n awarded

 



 

by the T 1'lbL.11'1£1l is i1'1e'1clequaie and requires €'.'.I'1l'1E11'1(.'.(3I1]t".11l.

by n10di.fyi1'1g the jiiclgineiii arid award oft.l'1e 'l'rib1.11'1al.

6. We have hearcl the learned C0L1:r1sel apjpea1*i11g

for the appellaiatz. amid the lCEll'l1t".d Counsel 9ip'p'e.é1i'i.ii§];;__ikir

the respondent. No.3.

7. After careful perusal the

aware}. it emerges ihéllj, the cillainiariivf \2;rze1′:~’~_ag’;e’C1″éi’bo’ui: 30″

years and is a l})oet.01′ by pr.Si1;5i:aii”1ecl.ll,;aeerated wound

in the lateral asp’e’e_t of lqurgsr uof ‘right. leg extending
upwardvé. l:;1’i’ii?e1-A-vlv aS”‘pe(:i, ‘o.f@1i’ik}e joint measu1″i1’1g 8 X 2 cm
and iossA’nVf’ski1’i ll.i;ir;_é”ra’iic2d wound on the sole of the

right: feel; on l.211;.eral7’asj3eet: measu1″ing 10 X 1 em extending

micldle of sole. pain and tenderness over

ArJig9l1i1:’ détiréitizri f0()t, X~ray of right leg with zinkle Show no

frac_:tl’t«1re:V__”Ksray on 1’igl’it. foot ci.isel0ses ‘c’1b()lll’.’ the fl”c’1C'{.Li1′(?

dT’.lsll1a1’i.’«3:f 8″” and -ill” Me1rat.a11’sal. which are simple in

ii e.11’a,_té;1re’ except: fracture of i’ig;§l1i’: sliall 01′ mei:ai.a1’sal. The

.l “d0(l>t,()r l’1as ‘r1SSCSS€C,l the (iiseibiliiy :11 20 in 25% to right

(3
ankle and the Tribunal has assessed the same at 1.0% in

respect. of the whole body. He has 1.mde1’g0ne trea”£mem

for a period of 30 days in hospiifeil 2-Hid su;{‘1″er.e~ci.%1i’a..d

agony. The ‘I’rib1.ma1 has not taken into c:()11s’i-c1e1<zi'iiQ1'; 't'i':<::u

nature and ciL:r.ati()1'1 of t_1*e:21t:1";g1e.11t_AAi,m'de:9}go11e–..byAueihe

Claimant. and it has awalfleej c)11ly_Rs.3O.eQC'O_/P .i()i;vaéi1*des",

pain and sufferings. The sameéiish'i:1adeCf:,1ate"anti we deem
it fit to award Rs.35,00..O"/"«.– tc.;war.d"s«..pe;i"h,and siifieririgs.

8. The _”‘Tif_ribu-riai’ * f”‘l1eis,7._awa;jd”ed a sum of
Rs.13,668/ 7.-¢s’wéii1_i(:11s “m’e_d’ic:al –._’e2épenses. As the same is
based Qi’ifi1edi£ia} tiiiiiis ‘p~ij€)’dL1(ted”‘by the (_:1a.imam’:. the same

is just aizd r.e2isc)nabiei’a.1jd..d.:)es not Call for interi”erence.

9. F<"i:rth.e1-f. thei"I'ribur1a1 has crorrimitted error in

not -ax}/agfdixsvg any E{fI'IUilE1f towards coiweyance, nourishing

"'f_Qc5d._a€.fe1_1t§.2111i: ('2}1i;1E'g(;'S. As a matter of fact, as

meriigiolied z3{if;§0Ve._ it is 110i" in dispute that the c:1a1'mam has

-*«__V’t.;I1derg'{:1V1é, i,reat.me11i. inpai:ie.1’1i: in the hospital for 30

durixig ‘W1’1i(‘,1’1 p<:1'ioc:i he might lflave spent

3
for 30 days inpatient in hospital. He has s1,1i’fered pain

and agony and fm’1′:hei’, doctor has assessed the disability
at 20 to 25% to riglli ankle and the ‘I’ribunal has assessed
the percerit.age of (iisability to we W’1″1()]€ body,
which is reasonable. lnspite of best. I]’]€d.i(‘,’c’lLi”‘{;’lf@ét::lf1f%é’l~l’,.
the claimant: has developed pain in his
knee, right ankle joint and he not ‘4
work, cannot sit. on the floor. norl”:att:en€lV to.th€:’i’ist.Vtii1euaoratll
as usual and he (‘:21i’1i1ot. ri-:l_e i11oto1″Wey(:l(fa§.c?lii”nb ii;;r[eps;s»

stand for long time and lie ht;isi.contii1i,iou.s péiin. agony

and cliscomt’ori:~,- \1%§hie:li_ c:o1″1–tiiW be there throughout. his

life. 011 the of iIh,i_s’-rnaitferizil on record, the ‘I’ribL1nal

ought to “naive $1.”/V”l€1.f’:(-,¥<'eCi}Ei::}S"t: and reasonable crompensatioii

t,owa.1_§ds loss o1"~a,me1'1i1;ies, disability and discomfort. The

E.lL1"Ii;«()I:,i'11'1_'r vAa'»sir§ii<.ded by the Tribtirial at Rs.i6,OOO/W is

il'i%1d€:qIiétttf'_;–__ fHer1(:e. we deem it lit to award a sum of

-V Rs.3C,O(}Q/.4″ toWa.r(:ls loss of 21.menit.ies. disability and
‘jdiAsC:e.{nf()i*t as against. Rs.l6,000/~ awarded by the

‘I’1″ibt11121l.

9

12. In the light of ihe facrtzs emcl circéi.1n1st::11’1Ces
stated above, the appeal filed by the claimam: — e1j:$’p.ella1nt.

is allowed in part and the jLidg”I}’l€I’1l, and 21\.w’21i*d..dt,”_’i8:010-

05 passed in M.v.c.No.5ss/2005 (old Nc)_..l…0:’2″-20034} 4g:’)i1.3t’i1.e:’

file of the Principal Civil Judge ;1i1.;l 0

Accident. Claims Tribunal. Ii}a.ye1i1g’c-.r_e’,’* liigtfeby .1″11()i<:li.i"i<»:-dis,

The breakup is as uiider 2

a) Pain and SLEfl’€Afll:’.igS vi “~–.__’».H.Rs.35,000/-
b]Medi(2alA11sxi~.s:._H.

C.) Coéivegfa I1OLliii§§}*]_ii;1g0f§)O.ii
and=.ic1t’t+::¥:iidaIii.’c’h’ai’g(:_s 5,000/-

d–.)_ Loss ‘:5?’.m;¢£:snie..d’u.ring
3t1’c3atn”ie11’1′; .. _ Rs. 1 2 , 000/ —

_e_] Loss of a11i–e1’1ivi.ie%s”__ disabilities

and dlS'(.?_QiT1I’OlflT Rs.30,000/–

‘l.’l*iLis.,Vx the appellant is entitled to a iotal

0.1’cE)Ih’p¢nsat,i01’1 of Rs.9E3,668/~ agai.nsi: Rs.60,4-42/~

«Z

‘X ‘–~*——»~—-._..

/

In
awarded by the Tribunal with ir1t’e1’est at 6% 13.21. from the

date of petition till 11119 date of reaii$ati01’1.

The third 1’espo11dent’ » II1S1II’.’;11’1(‘€’.

directed to deposit the e1’1ha11ced C_Qn1pe1’1.s’:it.i<9.i1" aVi3=1c)'L11'11._ df' .L

Rs.35.226/~ (rounded of to RsVi»A35.:20fj/i)». tc$§§effi§é'i~.._ix;%i1fih

interest, within a period oE _f'(3-LH' weeks .f'rCiII1HcEate uf.

receipt. of copy of the

The enhanced of Rs.35,200/-

with pr0p0ri.iqvné;:1;€:. in favour of
the appellaini by the Insurance

Compaiiyf” =

Office is dirt-:(:i;<3d »_t4k;=._gii'é1w the award. e1c:(:()1'di11g]y.

" aaaaa gd/..

JUDGE

sa/«H *
gpnea