High Court Karnataka High Court

Sharadamma W/O Nagaraj @ Nagappa vs Sanna Raman Mali on 25 January, 2010

Karnataka High Court
Sharadamma W/O Nagaraj @ Nagappa vs Sanna Raman Mali on 25 January, 2010
Author: V.Jagannathan
N» T

IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS TI-IE 25m'DAY OF JANUAIQYQ2't')'?ljQ'V''. : 

BEFORE

THE HONBLE MR. JUSTICE3V:J}xGANNATT3iANiW
M.F.As.No.23'788/2009 Tc/w 22659/2009A(MV;.yA-

In M.F'.A.No.23788/2009

BETWEEN:

SM'I'.SHARADAi\/EMA ..  :  'V 
w/0 NAGARAJ@NAGAPPA _ '

AGE:41 YEARS, _0C(_3:'COC!LIE,  -.  "
R/O 3RD wARD'V1é§.M§:§$iA.L.L:, '   .
'I'Q:HOSPE'I',   V.    APPELLANT

(By sri.Hvagiinnén_thé:§;edd3rAV'.:S  Adv.)
AND

1.

sm.sANNA._,RAwMAN-MALI
.3;/0 S.RANG’AP.P_A _

“AGE.:’32’YEARs, “”” ”

» j~ -.QCCv:DRI.VER OF’ TATA INDICA

“.’TB133A.R-INGVRZEGN NO.KA~35/M-3598
~. ‘Rio VHAMAPATNA VILLAGE,

‘ .fI’Q:H,I3.i~£_ALLI
DISEHBELLARY.

AA .=SRI.A.1VIAHESH
, S140 AANJINAPPA
“AGEMAJOR OCOOWNEIR OF’ TATA INDICA
BEARING REIGN. NO.KA–3S/M–3598
R/O KOTTUR ROAD, RAMANAGAR,

[\J

H.B.E-IALLI TALUK DISTYBELLARY.

3. THE GENERAL IVIANACER
ICICI LAMBORO GENERAL INSURANCE COMPANY- . ‘
EUREKA JUNCTION, CLUB ROAD, A

DESHPANDE NAGAR,

HUBLI-29. ..,”.» ‘ «.

(By Sri.S.K.KayakmaLh, Adv. for R3, _
Notice to R1 and R2 dispcnscd with’),

This appeai is flied u/s 1 73*v–(_T1′]~–of the MV’ACt, Végéifis’£ the 1′

judgment and award dated 20.i3..S.2.009 “passed in MVC
NO.135/2008 on the fir1..r:§ Of g’t’r’i:~:A ,_:I’.’IOiOr ACCiCEe1i”t Claims
Tribuna1–VII I-Iospet, p.:–1Vrt_I_yVf a11QW3;~ng”~~th€ ~C1aiI’n petition for
Compensation and sccking cn_}_iarxC.e.;3nent O-f”COf1′:3:)ensatiOn.

In M.E.A.No.226§9,/20,09, j}

Between:

1. SR:_.A.MAEi£:–SII

S/OA.A.ANJINA.R-RA _ ‘ _

AGE:MAJOR =:)CC:w.NER OF TATA INDICA
BEARING RECN. I«.%(3.Ig:.A–3:”3/M-3598

R,/O KO’I”1’URROAD, RAMANAOAR,
.H–,,.B.HALLI T}I~L.Uv__§§_«E)fST:BELLARY.

1 ‘~1.THE:O-.E–NE~RAL MANAGER

” ,,.ICIC.I’».I,ANIE_OjRO GENERAL INSURANCE COMPANY

— ‘EUREKA_.JUNCTION, CLUB ROAD,
‘ ..pEsI{.RANI)E NAOAR,
HUBLI–29. …APPELLANTS

gay”sri.,,s.I{.Kayakamath, Adv)

‘.4

And:

1. SMTSHARADAMMA
w/0 NAGARAJ <52; NAGAPPA
AGE:41 YEARS, OCC:CO(_)LIE,
R/O 3RD WARE) M.M.HALLI,
TQ:HOSPET,

DISTYBELLARY.

2. SR1 SANNA RAMANMAL1 V
s/0 SRANGAPPA *
AGE:32 YEARS,
OCC:DRI\/ER os TATA INDICA, to
BEARING REGN No:;KA«35..;’M>3;598-»
R/O HAMAPATNA \’i:LL–AG–rj£, V,
‘E’Q:H.B.HALLi
DIST:BELLARY. _ r. RESPQNDENTS

(By sri.Hanumariatithgexégdag. s}:i1:{uk_g¢;. W, “for R1}

judgment” antiattewaréfi ‘ dame 20.05.2009 passed in MVC
NO.I35/20008’ on’ft’iV3_»e”i “of the Motor Accident Ciairns
Tr’1buna1–V!I Hospet,’taiwqgiifrgé (;~or1’1per1sati0n of Rs.7,56,000/–
along with interest ‘{‘;’;t’I= 5% .p.”a.,0 from the date of petition till the
date of deposit}. ” _

This.a.ppe’a1i”islifilcd 1,1’/4 73 ..(.,i} the MV Act, against the

appealsiitensing on for further orders, this day? the

scoiurt deiiviejred the foiiowingz

iJUDGMENT

T–hes.e. two appeais arise out of one and the same

i.”.1″5’1idgment ‘oi’ the Tribunal and they are disposed of finally with

it theeonsent of learned counsel for the parties.

fir

2. M.F.A.No.23788/2009 is fiied by the c1aimanitii’»i.for

enhancement of compensation whereas

is by the Insurance Company questioning the»i_i”quaniturn [oft

compensation.

3. Sri.I-Ianurnantharecidy Sahutiar, «learned cou1fisie_1iifoir; the

claimant submits that the not amount
towards loss of amenities life awarded
towards future medical side whereas
submission of counsel for the

Insurance Co?rnpainyii”iiiis’—- thatfutihe.assessment of disabiiity at

100% byjthe ‘iiribii,_ii3a.[iii:Vis higher side and is contrary to
the medical Vevidenceieif’the-._d0:itor who had put it at 50% for

the whole. bodyhand “nve”nce- cornpensation be reduced.

fVar«.a*sV the medical evidence is concerned, it has been

ogiiiiledbyii t1ie’_v~docitoir that the crush injury on the right leg lead

to frac’t’L1re”—-ioif the right knee, ma} united fracture of right fibular

ii”Viib.oir1e and loss of bone of the tibia and the claimant underwent

operation for piatcs and screws being set in and there is

.ii_4ish’ortening of the right leg by about 2 inches. The MACT

.%

further took the disability at 1.00% and also made an

observation in its order that the claimant was brought

court in a wheel chair and was found unable to”:stan€ifor ‘

walk and also required assistance__io.f__som_ei o’t’hé:;> “p5;rso1’1,_ it

Taking all these factors into accountfythe;’_’ivE.fiCT._obse1*\}edi’—-ti*iat:

she is virtually a dead person i’iVi:1_g and.thereicreittitv«-awarded –. L’

the compensation by taking disabilii:y,Vat–.VlOO%; I

5. Having regard to the” «r1ie.di’caIiferidieriiceion record and the
submission put forth by the iea.rned.t3ounSei”fort the parties and
the Tribunal also _obser§_xed’ . tliatmiithe claimant was

brought in fliheel”:t;:htair’~.to–. and she has virtually
living 1ittétt–ia t1ettti_ hr the View that the disability

taken at IOU?/phithert;%_f’o17ef<f;1o.es not call for any modification.

_.vMoreo,r.*er, occupa€,'io.zii of the ciaimant is that of a Coolie and

_Viii1<:iind:"'taf_ fracture suffered by her and she being

corifined to«iig\tthe'<;r:;l"'chttir one cannot expect such a person go

and do'coo3ie 't*.?t:)1"]<.

it ‘lifts far as loss of amenities is concerned, the MAC!’ has

Rs.10,000/» under the head of loss of amenities,

dissatisfaction and frustration and therefore it cannot be said

that no amount has been given towards Eoss of arnenitieis-o’f.i.i’fe.

For future treatment, the MACT has given Rs.15,Q§}O/–: ‘

same can be enhanced by a further_;s.u,rn ofi§s15;QOC/{_’AandV if

under other heads no enhancement ié~,caI;’E:e(i “for”as*t_he

given by the Tribunal is just ancifreavsonabvie.

7. Thus, the z:1ward’an2ountgets:ieniharicediiiby–..I2si5,O0O/–.
The appeal filed by theft’ in part in
modification of filed by the
Insurance in deposit be
transferreidtrr. if

Sdf*
Iudge