High Court Karnataka High Court

Shahensha vs Md Abdul Jabbar on 20 March, 2008

Karnataka High Court
Shahensha vs Md Abdul Jabbar on 20 March, 2008
Author: B.S.Patil
MFA 1340/2006

EN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 20TH DAT OF' MARCH, "Gt
BEFORE A
THE HON'BLE MR.Jus'rIsE__B.s._'I5A'I§I'I;.'1I  _
M.Ir,A.go.13Qzz§06:    

BETWEEN:     

SI-IAI-IENSI-IA,

s/0 MASTANSAB,

AGE: 35 YEARS,

occ: AGRICULTURE,

R_/OBAHERNAHALLI,   , WV  
'I'Q.8sDIS'I'.B1DAR_.'fi__    I  ..APPELLAN'I'

(BY SR1L0KE.SH"»vMfi{I;AVALLI,AADVJ; 1; V A 

AND:

1.

MD.1v1AI3D1JAI;’;II+II3,~s:s}II2.-U-H

S10 IcfAT.EHvMo_.AMIIIA*I:1_SAB,’
AGE: MAJOR,’
L-QRRY _ 2 – _

R/0, H.NO’.’6-5- 109 SANGAREDDY,

BEST: IMEDAK; A.P.

~ . IIIDIA ASSURANCE 00. L. D.,

– SANGAREDD2′. DIST: MEDAK, A.P.

‘«.B¥’I*rs«vIaRM:-c.II MANAGER,

* . PLAT No’: . IDEPT. CODE 31,
THROUGH? L’»i’u’iSIONAL MANAGER
GULBARGA DIVISION, GULBARGA. ..RESPONDEN’l’S

H ” ‘ $431 A’;II.13HAT. ADV. FOR R-2)

‘T’Hi’3 APFEAL IS FILED ‘ 1’3 173i1j OF THE IVIOTCR VEHICLES ACT

I U
“AGAINST THE JUDGMENT AND AWARD DATED 3.3.05 PASSED IN MVC

MFA 1340 I 2006
2

l’u’0.11’3f0l0N THE FILE OF ADDL-. CIVIL JUDGE (SRiD!\L}__&= ADDL;

MAcT–III, BIDAR, PARTLY ALLOWING THE CLAIM PE’IfI*I5IOI~I FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION, ” ~ ,

THIS APPEAL COMING ON FOR ADMISSION, THIS..’:f5AYs”1i7:I4liE

DELIVERED THE FOLLOWING:

1. This appeal is by t..,e’*~ injured’ ‘s.,e-.i.’.’g

enhancement of cOmpenaaiioz1}_.–«.– _ ”

2. On 8.10.1998, when travelling in a lorry

rash and itsiivdziver. The ciaimant Suffered
fractu1e’of1ight*fem_ir,i’ ‘H__e”was admitted to Community Hospital

at Hyderabad. _”La,ter onfiie was referred to another hospital at

3 V’ Wherehe tificieiwent treatment as an inpatient.

t fiied c1a1m’ petition under Section 166 of the

Motor Vehieies Act seeking compensation of Rs.2,25,000/- for

it H the injuries and the permanent disability suffered. He

it ‘exa.’rIined himself as HIV-1 and an Orthopedic Surgeon by name

= ….DrVeershetty was examined as PW-2. Exs.P-1 to P-15 were

My
C/’

MFA 1340/ 2006
3

produced and marked. The respo”d”*t-Insurance Company

though contested the claim did not lead any evidence{

.L1-_ ti-\__:1__.. ..1 1….-..’…:..- ‘rusnin-i.’ ”

documentary, me

occurred due to the actionabie _negiigence on tfue’ “part’–f’i’« urfi

driver of the lorry, comfiensat.jon”1.:pajrab1e as
under:- _ t .

(1) Towards pain and .. Rs. 15,000 / –

(ii) V’ .. Rs. 5,000/-

.. Rs. 4,060/-

fi 7’1 1_.ss–.,éVf-tTutn’re”earnings .. Rs.43.200_]-

In all, a of been awarded as compensation

” xby the inadequate compensation awarded, the

present preferred seeking enhancement.

T i-liave heard the iearned Counsel for the parties and

perused the materials on record.

M-A/

MFA 1340 I 52006
4

7. The evidence on record a’isc’oses t1″t the _’-.:_himant

suffered fracture of right femur. He was operated” for

treating the fractural injury. PW-2 Dr.

examined the claimant for the purpose.._of to

certificate has stated in his evidence upon’

the previous records of the and on of the
§”ti-ent, he .ound tha- c1a’1mant.was una’ele_to without

Le, !.i._._; Though the

limb is cong.e15nedA§j:dhe hasnat menjtionedthe method adopted for

Tribunal in the facts and

circu1iz,stanceVsd’7cuf«th’e {having Iegand to the evidence on

record xivhich was working as coolie, has
the permanent ‘disability compared to the whole body at

.,.T”..’s”.<.=._.__l.__ recorded a finding that the daily earnings of

J

Rs.50,'-. Adoptino L… m_1__1_iplier of 16 hav1n' g

I

due 1eg"ardf~to the age of the injured found to be 3.. §,*ea.-.. 9.- th .

_ time 'of accident, the compensation for loss of future ear-nin"s is

it fawarcled. As can be seen from the quantification of

_ fcompensation awarded, the Tribunal has not awarded a. fair and

fl44u| /
UV

MFA 1340 I 2006
5 V

reasonable -compensation under di1'i'erent heads. in .-fact the

daily earnings taken at Rs.50/- is on the lower ~._the

evidence of the claimant and the factual 4_

in mind. The accident has taken.» place oh" The' e.

injured was a young man of 30 if
a reasonable and fair assessteeiit..V.of the

eoohe is ____eu '-_to __o_eou1it, *~ less than

has to be taken s1.I§s.8fif'+"peii of computing
the the Tribunal at 15%
is Vwho has assessed the
was tteeited the claimant and has not
mentioned, for assessing the disability at

50% pm the

pain and sufl'e1:-ing undergone, it is clear that

serious which insisted the claimant to undergo

s1~\rguery."V, ziniii that view of the matter. a sum of Rs.20,000[.

K V' V' Ldesezyesiito be awarded under the head pain and suffering.

MFA 1340/ 2006
6

9. No amount is awanieci towartls C(‘)’V’Y” l.UUu,

attendant chaiges and other incidental charges. orgy of

Rs.4,060/- is awarded based on the medical

expenses. In my view’ , the claim’ attt is of .

Rs.10.000/– towards medical expexisensi

charges including conveyancegiifoodx, attendant

10. No amount is awsxtied loss of
income during the lsidup to the fractural
injuries sufiex¢;1″«fl§e ‘.1*-tay.e:ft;a1{en rest for a period

of three VI{g.7,’200/ – is awarded as loss

11. As income resulting from the

pexiizgatietit ciisethility isuiiiemd, taking the monthly income of

thewcélisability suffered at 15%, applying the

f .1 .112: enrn1n0. 11. wo_k_ec_1_ o1_1_t, the

i’2.*- of Rs.5,000/~ is awarded towards loss of amenities.

V” ‘”;.:..1..+ 1 mi…-

E’ ievtlden -e of the doctor shows that there is shortening of

1J.5.I..l.I. zeg w:..u.Cb1 the c1aim..=ar.t has to suneri In this of the

. ~ .

MFA 1340/ 2006
7

matter, under head for claimant is e”tit.ea’ for .’s._1_0,0Q0,l-

instead of Rs.5,000/-.

13. It is also seen f…r.n L… evL_ence of the do’e..t.o1′:.A_1that

conducting su1″‘ery, “*’p.ants are gineerte-:1′ “.._nd Via:-e 7.

required to be removed by subjecfing. the to nnaiergo
another surgely. In that vievui”=ofo»the ma_t_ter,..’.= future

medical expenses at o£_Rs._8;6(Kt’: .awa1t1ed;

14. in the result end —gnpeal is ed 1.-
part. The ._ appeilant-claimant is
entitled’ Vf:§sV.V’1,24,320 I -. The ciaimant
is entiiJ,ed _en1’1.aVnced amount at the rate of 6%
per t “of petition till its deposit. The

clai:-.;ant.is else for costs of this proceedings in a sum of

Sdi-‘3
Tudqe