Karnataka High Court
Shri Maruthi Rao vs Shri Naveen S/O Shri Ramachandra on 9 March, 2010
15¢' _ «
" 'A"=.._}3anga1ore » 560 001.
IN THE) HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 9TH DAY OF MARCH L'
BEFORE
'm1«: HONBLE MR. JUS'I'i{3E3'AR&A\?4'IVi\}FA_I;)u A
MISCELLANEOUS FIRST APPEA.I';.1\E(:§_A._AE'{36iI5*
BETWEEN :
Shri. Maruthi R210.
S/0. Late Shri. Santh0jI"~Ra0_;V
Aged about 46 years, 4' A [ A * ;
Kalyananagar, Moodaiapaiya, A
Bangalore -- 5650072. ' ' . *
' APPELLANT
(By Sri. Sripgicj VL"'S»h_;§3':A:iA} V1~'\€'h'.V",'-fiv
if
1. SI11ji."i\}'av'eci':-«,.'< V'
S / 0". A «Shri. Ramaich andra.
. ' 'vReshrha ANaveet*-.'.
.. N0'.375. S?%S___E1nterpr1ses,
A 41i2'*'*d Clfoss, 8"' Block,
Jay~anagar, Bangalore -»-- 560 011.
The -Maflager.
The New India Assurance Co. Ltd,
N (1.23 / 2. Tiffanys Annex.
Vitial Mallya Road.
RESPONDENTS
marked. On E2116' basis of pleadings and evidence on
record. the Tribunal allowed the claim pet.itio_'n-.:.i=:1"§;1ei1'i,
and awarded a total Compensation of
the following heads:
1. Pain. injuries and sufferixagsilr "ll
2. Incidental expenses
3. of income during _ ll 1 V.
t1'ea'm'1ent periocj:'~~..A_ Rsl.lllOlA.lOOO/~
4. Loss of amenities fiitillirel' _. A
life 7Rs.20.oo0g~
ll 1 1 = i rx_.__._s.60 000.1:
It is is now assailed in
the
l1é1\I:e"..:hee:i'rdlllé'ri.S1'ipad V.Shast.1'1'. learned
"a for the appellant and
, 'Sri.C_,R..RsKr--ishankar. learned Counsel for the second
re-spond'e»nt'.~j,'"l.Notice io respondent No.1 is dispensed
Court by order dated 09.02.2010.
9. Per contra Sri.Ravishankar. learned Ceunsel
a.ppearir1g for second respondent would cé()nt4e11€i'--Vj.t.'hat
Tribunal had taken into consideration
evidence placed before it and the b
Compensation under ail heads :'E'fhi(:}1.'ES'.',j1LI$VAE,::_.'.a"ri@'VV
reasonable and does not Ca_1'.I"'~..f3r any.i11.terfeVi*enee. He
would draw the attention tdeontend that
no evidence is is reduction
in the earningitvand as such the
claimant 'tn any compensation
this ground he seeks
for dievinilssai of:
Hailing heard the learned Counsel for the
.A parties; 'th-evifoiiowing points arises for my consideration:
compensation awarded by the Tribunal
in M'VC.i"Io.2725/2006 dated 20.03.2003? is just and
reasginable or it requires modification / enhancement?
to what exterit'? '_
5 What order? "'/§'//
heading pain and sufferings. A(:Co1'ding1y the same is
awarded.
13. Admittedly the claimant. was
Hospitals namely at Victoria Hospital andlV'Yel1ai'i1r_r1a
Dasappa Hospital. He was inpatierit, f1:?.02rIli:
20.03.2006 in Victoria Hospitayand
22.03.2006 at Yellamrn-at. Fiospi.ta.l'andl§again
from 22.03.2006 to Hospital as
seen from the case sheets,
out-patient which has
been marked and P11 respectively. The
Tribunal wmie the eiaim of the appellant
,_has a«§§Ia1'ded céompensation under the heading loss of
irieiome d_L1:rin.g"'tre21t.ment period accepting the fact that
ctlaimaiit. tirnmobile for a period of six months.
flifiowexrei-,V"A.whi1e awarding" compensation under this
I Tribunal has assessed that there is no loss of
during this period t.h0ugh claimant has
W
the injuries sustained there is wasting and weakness of
right lower limb and hence there is Considerable loss of
amenities in life for the claimant. The Compen.s'a_§f1(>_rie--VV
awarded by the 'Fri'oL1nal under the
amenities of life at Rs.20.000/~ being on the lower side,
the same is required to be enhaneedll by _da'wa.rd'irig.
another sum of Rs.l5.OO0/W eon'si_derir'1g.__t.l2e leVid.g=3r1'e'e"of
the Doctor and also nature of inj!..1.'Ij,z which lW'o1,1ld7result
in loss of amenities of lii'e.e'i'oli*._i;he elalxmant, in future.
Accordingly a _suDm.' V" the said
heading is lzliWa;rded.'' 1::
15. it has 'C_orn_e._if:-~._'evir:i'ence that inplaiits are in
situ 1.6,. Still ()f"lj,l'l1'é:Cl£Ell1"I1-':1l1'[. and Doctor has not
W'i'th"i'.rega1'd"miiol future surgery that is to be
not be 21 ground to reject the
2 claindaof the fcvll1f;J}A3€ll«1~"1}I"1l, towards future medical expenses.
" The fact.et7llinplants being admitted the nai;u'ral corollary
that the appellant ---W claimant. would have to
In View of the above. the f()11()wi:1g order is passed:
ORDER
The appeal is allowed in part. The c0mpensatiQtI~._v
as awarded by the Tribunal is erlhaneed by a3iJ:ardi1’ig”–a A ~
further compensation of Rs.62,00Q/.=. whic_h”‘sha’.Ei
interest. at the rate of 6% pa £’r0ri;i.’t4}1ecEat:e’~.Qf
till the date of payment. t’i1e_
enhanced. 50% with proportiozmte.”ir1t’e.1fest shed] kept
in Fixed Deposit in any in the name
of the Claimant’ a and claimant
would be..–g’Iiii}[:1If§d =–Mfifi’dtaw”‘pefziodieai irlterest. and
remaining_50§Vo’xvitit”p£fOpertienat.e interest is ordered to
be paid to ti1e*e1aim_a.ntfeftlawith. N0 order as to costs.
Sé/e
§E§B@E;