High Court Karnataka High Court

Sharat Kumar vs Yogesh on 26 October, 2009

Karnataka High Court
Sharat Kumar vs Yogesh on 26 October, 2009
Author: N.K.Patil And K.N.Keshavanarayana
IN T1~sz.«:, }--IIGH COURT OF KARNATAKA AT Lam  

DATED 'PI-~IiS "rm: 26?" DAY OF OC'rO1%3'«£«",:"R 20¢?  --  '

PRESENTr-' _ H O _V _
mm E-iON'B§.E MR.JU;$'r1cf,12 N .K..1éAi1f1*L  ff-%__  » O 7
ANI.) " '   "

THE 1--1ON'B1,:: MI%.JUS?'IC.£§"§i.N.K££S19iAV:ANP§§§A'Y2XNA " V

M.F.;;\..N0.68_.E3§jz;{m)_O6 {1VI'\x'}._ 
BETWEEN: * ' 1' V 1'

SHARAT KUMAR_ S/O"B"2'm'sK2>$§%:f_'I":1_';g)r\é'~' FCIR 7
COMPi£NSA'I'IO.N 8: SIDEKINICV 

COMPE1\ESATIO1\'.

THIS M.}iA. CQ.MINQAi-@I§"Lv§?O--R_ HE3A'Rv1«NG.»}'1.'I-"I18 DAY.
N.K.PATIL, J.. DE:LIvEm+:DA T}-i E_?;>'1?O"L1;f_):\N1bNG:

  'c1g21in:sf the _judgment. and
award'   in M.V.C.No.4678/ 2003

()..T«3} tV11'n'. fik' 5317 1:53" Addi1'.i01'1aI JL1€1ge, C<)u.1*t of Sma-111

. WC_21L.1:s<:~~s .&"--..VMemE3€:f, Motor Acxcident Ciaims TribLmaL

  ['Tribunal' for brevity), on the

 .tfie1t, the comperlsation of Rs.50,000/-- awarded

 AA 'by the Tribunal with interest at 8% per a1'1m,1m.. is

 irladequate and I'€5qL1i}"(',S enhancement.

2. The brief felcts of the <*221s are t".1'aaI, the
appc'-#1121111': is 2;: sc%(1:,1 qL:a11'(i. That. 011 17.8.2002. at

h#W"_'__'______,__,,,......__....-
/
£7



1
'\

about 4.25 pm. when he was C1'()ssi1ig Mysore Road

_11ea1' Azadnagar Park. 3. M21rui:h_i Car bearing

registraiioii No.KA-04--P-4021 (rame with hi.gh_.__speed

driven by its driver in 2-1 re-xsh and negligeiit: n1zii'11i1_"mf."'aii1d

dashed agaiilst; him. as a result. of which-;.."i'1eV.'f¢i'i-iidoiivii'.

and sustained the following iI1jL11'i'e.:~s:'

Comminuted fraciiure of left 't.'i'biée--_ '
Severe Head injury    "
Dislocation of right. ShOL1"3_d€;Vf
Grievous injuries on rig11i,'e.21r..u
back bone and rigght.  =  

.4"F~°?°.*'

He wags i'11-p'a.£}iAc1.fii._ i'o1jA"z1"period of 5 days and he has

spr;:ni. 1*ea1.é5.<).nabi'c mcifiey for c;to1'1veye1nce, recovery Eflld

 .oEj'i1céf7inoi_zi_er1t:e11 Ch'c11'g(i'S. On a1Cc(Ju11t of the izljiirieis

 :';1_,1si{'.ai'i'1--r;:vfii ij~1..-iihe a(:c1'dem;., the appeilaiii filed the Claim

p"e~..t.it.io'r1 -r:'1-'airriirig compensaiiion of Rs.8,O0,OO0/A against.

' .. the 1*esp.m'wi1Ii1e

date of pei:iti011 till the de1.'i.%: "L-if 1'eaIisai.ion:iviigfhvc. _ap1je11é111i?*

has p1"ese11i.ed this _appea1V_.QIi1'ivthan gr()i1i1dV_t}1;;iit: the said
(tompensation awa1'd'Cd-by_  1T:I;:'ibiJ}'l'&1I is iriadequalm
and requires:é:1h21:1éé'fiiei.'ii_'bf/<_rr1Od.§fjii11g the judgment.

and awaiti ?,«fV£i(imper1sat.i0r'1 by modifyiiig the impugned

 ju(lg1ne.11t and award passed by the 'l'ribuzia1.

5. Peri' contra. the leamed c*c>1.111se1 for 1110 SC('.()l']d.

i't:sp01'1der1t: A 11'1si.11"a_1'ic'r>. Compa1'1y si.:bst'ia1'1t.iat<:(i the

 

xi



jL1dgIT1€I1{. and award pasissed by the 'i'1'i1")L111';_a11""'c'1'f-3--:_._i Mid

1'e21s()nab1(-2 and c()nt.e11ded that the 52-1me-:'~»i.s'::pz1s~$ed axftfer.» 2

due COI1Sid€I'.';1ti0r1 of the" n'1atTe:;ri:-':1--*'; on  

th<~:1'ef()r<3, it does not call 'fQ1*---.111terfcre¥1Ce:.£§,1';.is"C.m11"t..V '

6. We have héard t't1e 1c::1;'n é:-d (:ourV1 Se1x appaaring

on both sides.

7.   the submissions
of   'b'et,E1"§sides and after thorough
c\r211L ;~g;.ti<§_11'  i'ec()rds available on file, the
or.1V1_y_V p()ui§i'«t.t.i~121V13.V   our c01'1.<sider.at.i(m 

_ A A. Wfieilfz---«~*r' the COTT1p€I1SCL1iOI'1 awarded by
~  vib_unai isjusf, and reasonabie?
v_§A3..'.V"V :?:I'.V"¥:é)vVT1"ibL1I18.1 has Conlmittcd error in awarding

0n1y_é.'1.sL1m of Rs.15.000/- towards both the heads. i.<-3..

 loss of anaenities and also loss of earning

F (luring; t1'ea_t'me1'1t period. Fmrn t.hr~3 nlaterial. available on

record. ii:  eviclent. than the appellzmt. wass in the

hospiiafl. for 5 days as i.11Apati_tf11»]_2:i11T'.1;was

aged aboué: 21 years as on the date Of'i1hea(T(fi(i€Iii.. "'I"he 9'

'E'rib1.1n21} ought '£10 have f.&1kC'f.i'1 inif)(fQ11'Sid.ei"ati§5ii_ _tI*.ie

pain and agony E1l1C1t'.}f'g()V1'iC.'_by hi_ni*- 'c1I]d,V.{'i.Vh(? :'ciisei;)n:if0fi=.iy

which he has to endure     Having'
regard to the  (if  he might
have taken i.:reaiinie:V--;e_iifofij Talmig into
 it: fit to award
  and loss of amenities
and v1I<')'SS inf"   i,reai_n1eni period.

9. "Th'e.CGmpei'i~--3§a1ti(3i'1 awarded E_.0wards pain and

sé.1.i'i'i'e._iti.Ai1g.A aiid'"W"e.'Onveya1ii.ce, nourishing food and

 V.':.1{1I.E'1V':]V'd.§1.'11'1V"V eh:;11"ges is just and reasoiiabie. and does not

A(3_'4c111 for ii:-_t.erfe1*ei1ee.

"  in the light of the diS(_'.L.1SSi()I"i made above. the

'i.g1;:}p€éz1i Fiied by E-lppfifuélllfl  aiiioweci in pan. The

F i171pi;;gne(i jL,I(1gI]'1€1'1i and award ("fated 19.8.2005 passed

in EV1.V.C.Nc).4E57'E-3/2003 on the file of the EST"

T'?

1-M



A('1dll'.iOI1al Judge, C()l,1l"L of Small Causes & Me_i*n'oer,

Motor Accident Claims 'l'ribunz-il, Bangaiore_( 

liereby modified by awarding ' --lol'V'«
Rs.80,000/- as against  the id

Tribunal. The enhanced:eompenséiIr,io1i 

shall (:a.1"ry ini,e1'esi: at 6%  a_ri11L1lr_n;'fI*u-maids' in ed 'ieal « .eXp__e r1 

no_1;i*ish'ing £ood'e»&'*eA._p " __

at:tenLda11i. c:hargs_s'--«--.. " Rs. l0,000--00
3 . '_l'()\va1*"d  'diS'c1_bii~ity' ..5£1'1d

i loss of amenities & loss of income

;l':'C'll:i~Ifll}v§2_; i,1"ea;tIn~e--i'i't: period  45,000+00

Toiisal 3 Rs. 80.000-00

'r¥l1€:,1'S€('.OI1Cl respondent: «M insurance Company is

di1’e.(li'{,.ed to deposit the enhanced eorriperisatiioii with

_ é1″eCrue.d interest, within a. period of six weeks from the

date ()f1’e(::eipi’ of copy of the ji.:(;lgmern:.

O11 sL:C:1’1 deposit by the: II’]S1,1I’E111(‘.(‘ Clompaii-y. the

same shall be released in favour of t”.}]..c-14’a,1jp§:.l1a1f11.

inlmecliatcly.

Office is directed 1.0 d’rawj1′.he_;iwai*d m:;>:<:§:;;'g1y%.

W%i_1 }%M[S&Z"

% ¢”%”JUDGE

1es;f;==.