Karnataka High Court
Sathish S/O Laxman Rao vs Shivakumar D V S/O Doggalli … on 30 May, 2011
._O<:C: E3ri\:{er',.T'__ n
Rig' Ye!eb'eth'u r,
Qavangere "Egg '
2;' "§} G R:§dTramanf,
S*;<'::.Da.r§'avQQ1a;..¢
-- _ _ "=.;-§§e:":v:a;s:;,...
"€3§.:{:: '?€afi':;pQr: Susiraagg,
RA: ;£'im.e_§;§Th§a Peg';
'_»€3§v3:':§ere "%"Q.
IN THE HIGH COURT 012* KARNATA1¢;A§A:*
BATES "ms THEBE%*RaE;é§{-L:§VE' MAY
THE aeegmgass~2}a§ar1\9§E;§;a%mI§;55Ia@'WA1~A
BETWEEN _
Sathish, _ V . .
S/0 Laxman Rao, 3 }i:~' . . V
Age: 43 years, _ " ' . . »
Occ: Presentty Nit, ' _ __ __
Rio Vinobha Nag--a--ra,A
2"" Cross; 2"" Main, ' TV .4 .
Davangere, z ' . ' ' Appeilant
(By Smt. Saritha, 2xc1%x:%.,f<5t a<'ppe%:}§_.;=n:')
AND -V V
1" ..... 14 \\
S/0 Dcggaiif \z'ee'z'appa,._
Age:M--aje:: * *
3. The Divisionaf Manager,
New indie msuranee Ce, Lt:d.,.
Qivisionei Office,
A M Archade,
C C.» Hospitai Reed, .V ._ - _ ,
Davangere. Fi'e's§p,e_ndeVi3tse
{By Sré B N Halaswamy, Adv, for R-2} _
(By Sri K Suryenarayane Ree, A.ev., fey.-R-_3}--. "
(Rd: Netice dispensed with} " ' ..
This Misceneneeusfirst Appeaiii' Es'-fil'e_d uhdefi' Section 173(1)
91' the Motor VehicIes:.:i\€%:_ff198¥8, ag..a:inst'"i:h_e,Vjueigment and award
dated 4.4.2007 passecfy in5*M\£C.No.'126/20:36 erflfhe fife Addl. MACT!
Fast Track C0ur'c~II,=i'Davehegere;---.jpa"r'ti_y"V_aI'Eow--ihg the daim petition
for Compensatien and seef§_<»ing en.hAe.s'm::e'rhen:?; of cempensation.
This Appea¥ _COf'1V'ii':Ti§'1..V}C¥'f'..f(;:§'_'F':-gfafifig this day; the Court made
the foilowing: ' ' ' _ " __
_ '-}Uf3_GME'?<lT
The appellant,/ciavimam: '._En«...~~i\4VC No!126/2006 on the file of
MAC.Tw.eVt Da_v§9.ng_es'ev%, is befe..r_e_-';his Court; praying for enhancement
of coVri:_pe:fi3e.tVien.V.".e _
2;'---Lea'reTe~eljfieuijseé for the appeiiantzctaémarzi: submits that
:A'§.:If:i:AA€%:¥V<:Ea§mah*:..__§xzae~sa{c§E'i<iVng as a Defivery Bey fer Professéenaf Courier
~*'a:'2.efAee'r"nfng per" month, but the Tribunal has fixed the
'V cfeimeni: ei ?3,QQG;'» per menth, She else submits
i;:i2:;'é§:'%fi e»v'e'§aie7arzi sustained fracture §_§3'eVr§se'send"
attendant and conveyance expenses' She--gjrays fer en_he'rf;r:emTeniv..A
of compensation,
3. Learned Counsel for respendeviiitiihiilxiidi3;'lrls;;:r;enee iiijompany
submits that the Tribunal has a\}§e~rde(iie'd'et:ié.;al§e~-Cempeihsietlon and
there is me good ground fer enhanc'elfne.h'iEi.:iV
4. Perused ~ 1
5. it is jmié" on 17.9.2005, he
sustained griex/'eds accident. As per the
medical report, theie.lelme'r:f;4Vx}n.e's'il9eated as impatient" in Navodaya
H0s_:3'it.a_l'at v.i?d'm..__l_9v.9.2005 to 26.9.2005. The claimant
has gdsfecidted erjslyé :oeV%i"e___bill for $9,805!» vide Ex.P7. Ex.P 6 is the
::l"ds§s:harg'e-eard.xTii'e"L:::Ee:l%eant has sustained tibiei condlle fracture of
E'vE7{j_l"it leg. Frei:£§.u'%e fixes sei: with plates and screws. The X--ray films
shew l5l;.aE':~i2.e ieielants are still existed Er: the right leg.
'-6; ir;V.s_uA'A;Jeeri ef the ease of the eleiment, he lies get himseif
€X::t::§'§iJ§(E';.'{&E:%§:'--§5S 92;'? E besides exeméeieg 3:: Negeehuseen es PW 2
marked Exsfii ':3 P11 Wfsj Ezfiiledieaé Gffiees hes deeesed
E
i
E
ask
that the <:Eeimer:t has got disabiemem: ':0 the extent 01' 40% with
reference ta right %eg, The Tribunai has fixed permanent
disamemem: at 10% of the whofe bedy, The céaiment we§_4i{§V"y?e'a§s.
Gide He is a resident ef Davangereg Keeping in "
accident occurred in the year 2005 and the 'é'ie-imaet
old Coolie, income of the Ciaimant can
per month ie., ?125,'~ per day. Since tV:h-e:_:"'c:.IV_aime"::t__=1:€3"':;»§eers"jo!d, " h
the Tribuna§ has rightiy applied.muttipl-Eerv-'_1§.?L, T'h'e--vTrih.v:snai has
fixed the saiary of the claimant gferemerzth and awarded
compensation as under:
_ ee an e
(i) Pain and Sufferiing 15,000-O0
(ii) Med icgaf hahde nqéya n§:'eeV'.jexpe}§'sres"% 12 300-00
(rm Attendan': .am:r fh'e'ie.er:ter;e*--.e§d_
treatment and rest. I M '
8' in my view; the ciaémant: is entétted fer' {:emeen$a?:'%e,_n vafiee
unden
(E) Pain and suffering __ 3O,.O0«Q:VQ0_7
{ii} Medical expenses V _
(iii) Future medica! expensegvi' .--'«..Vv1i3._',;QG0--OO
(iv) Attendant; co.nv:ey:ance, sp'es:ia~!. '"~ fj~_V' j'
diet and incfiente': §2x.pen$;;es ' "'1'C,O0O~0O
{V} Loss of ea r:rei«.i.ng3..'<fi*'g4rir¥{;' V'
of treatv."r1'ev:1t. aged fest " .
($3,753/-x3) W 11,250-00
(vi) Loss ofifgtizre
(*meeifgsation awarded
' 'ey;».the'Tribunai 83;€)O0-O8
,5;'ddii:§e.n'e"f:eempensatien 85,?5€}=-09
ix':
2
"~....§~/-»~
6
9. in the result, the Agpeal is partly allowed, holding thVs;'t._pthe
appellant/Clainwant is entitled for additional
€85,750/~ aieng with costs and interest at the rate of "
from the date of Petition till realisation. fi\<;s;a':"d--lr*§glyf',Mllflé'V.iV%142';§i1§;_lf:'e§.
juégmerztand award are mczdified. .V ._ _ ._ _ __ .
Respondent No.3/insurance Comgqany E-3_Cl'lr*e<:t*::'__de;§;o3iii
the additional comgensation amount with ‘<:'o–3_€s'é:n<j:':§interest
vwththe'YfibunaIvwthHzUNornG§fhsfr§n1§Q¢§y;* {
j