High Court Karnataka High Court

Shri Mohd Khaja Moinuddin vs Shri Mohd Masiuddin S/O Shri Mohd … on 20 January, 2009

Karnataka High Court
Shri Mohd Khaja Moinuddin vs Shri Mohd Masiuddin S/O Shri Mohd … on 20 January, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana
"@Efl 

-

…… …- -. u. -5-. » –..’.u u -Var! .t\!’\I\-l’f”IIP\l”KlQ:” 3′-“II’\’Fl’l’ RKIUKU Ur’I§MKfiAlAl€’l~\’

{N THE HIGH COURT (3? KARNATAKA

CiRCUIT BENCH AT GULBARGA

DATED THIS THE 20TH DAY OF JANUARY’ %

PRESENT:

THE HONBLE MR. .JUS’I’iCE ;:>.ue§i~1Yi;,a;§9Rz§,2:1§MAIé’=, “~ V’

,«m.:; =

THE HON’BLE MR. JUSTICE K;%.L,:Si.’–}:d:)*;” $1.?)

BETWEEN:

S/OMOH_D.§3~£1AN13S;%_B”‘ ‘
AGE: 2_6″i’EARS;:–OC(;–:___N’IL ‘

R/O c:.1′,a;;,yg;5R_.r-#2; Ifillv-f;.ITV’V.?’L>C:,:}’IQ.,’_’vI%.i)’iI;
AND: V

1 SHRI MG§~i_£).vMASi’Ul;5DiN
V, 5;; OSHRI Moms. PASHAMIYA
__ -.A{}E;~:, M.i~’gJOR, GCC: DRIVER
, ., R/0 BASAVAKALLYAN
_;313r;«B.I’:’:>5.R«..

2 *,SYEL).Ai~i§-:iE3D ALI
“A.GE;; LVIAJOR, occ; LORRY ‘I”RAN’SFOR’T’
R;”~~{) EFALBANK) GALLI
1 _BASAVAKALLYAN

* ‘ ‘:3.~;$’?: BIDAR

3′; THE MANAGER

{INITED INEIA IRSURANCE COMPMEY L’I’I3>.,
JAWALI COMPLEX
SUPER MARKEET
GULB.aRGA RESPQNSENW
(By Sr,i.R.V.NADAG€)WDA, ADV. FOR R3. NOTICE TO
RESPONEENT P103. 1 AND 2 QISPENSEEND WITH}
£3

L~”

Being aggrieved by the said award, the cIaimam___has

presented this appeal.

6. U pon service of notice of ~ ” ” ‘V

counsei. Notice of appeal to-.rj.esp{i11_dén.t

were dispensed With.

7. We have heajfi learned
counsei for ..S1_ii:i?.V.Nadag0uda,
iearned co1xriS§§;.l”*– We have perused

the records”; -A _ ff,

8, Visx’ ciifqailte regardirxg the acciéent

V 0ccu1jIjiiif1″gA.o13. abcmznt pi’ coliision between two iorries

sustainzing gievous ixzjuzies in the

sa;1dV”a:3ci’&eur_;£. “The insurer has not questioned the

V r;fi””f,hé ;i’ribu.I},a1 on the issue regarding actionabie

-. ” “éifizgiigegacé;

9. Thtf learned caunsei for the appeiiami

wééhzsmentiy cantandeé that the Tribunal has totzaily

ig:1Qred the oral and doczmwrltazy avidence piaced by

[$23

the appellant – claimant in respect of the irxjizxfies

suifered by him, the duration of the %:I’eatme:r:.t_

nature of surgeries he has under gone and ‘its. eifeeét .r$r1~ ‘

his evocation as driver and theafetbfe,’ jjze ‘V

cempensation awarded under ivieéandeg i’:3

grossly inadequate and they toiie

10. On the Ceunsel fbr
respondent Ne. 3: ‘sg1xgf:’1t” fie’ of the
Tribunal regard to the
evidezlee. gen ‘I’ribu:1aJ has rightly
assesseii £f;1e’ h and the compensation

awarded jlie is just and reasonable, as

e11ch’,’ Igfiiere grounds to enhance the

“– .eer.e;;e;1eeetie11,A ‘ ‘ ~ .

perusa} ef the judgment indimtes that

” ~ u A””—‘If”ri3’.>1.1_I1a1″i1as awarded eomgensation as unéer:

_ and suffering Rs. 3(},(){){}/-
_ “j vi2_,,_B}!edical Expenses i€s.1,33,’740/–«
% » )3. Attendant: Charges Rs. 7,500/W

4. Nursing exma nourishment charges Rs. 3000/»

5. Conveyance charges Rs. 5,(}()()/–

11

the tune of Rs.1,56,00{)/- Txibunai has granted “wonky

error committeé by the “I’rib>u.I_1a1 ” ” V

“‘”i§iArAkA””}§’E{;H COURT or k}aLs”z’i§Q=urAi<A HIGH

16. Acczerdinglg We r¢:e;$€»cSs.L’ thé “c0111p.r;’nsatioI1
payable to the Cl£1iII°3.£i’¢I1″14i”;’AA},&.§éI’;if_3.Vt3I’I

1. Pain and sufférirag 30,009-00

2. LossoI’an1ei;i1i1i§§$’__._ . “”Rs. 25,000–oo

3. Medical eiimiéxes J f Rs.1,11;74o..oo

4. Atten.dé;i’1t’

and 1*.–a_ourishi1is:;:1t”.”~ Rs. ‘25,00{)-O0

5. Loss 0f”i;1tf;Q113.é:’Vcii5étfi;1 g;’ V’ ”
treaitmentmperiod-__ Rs. 18,00{}–(}£)

_ 6. ¢:*»:n:ureA%;;: 1gom¢ Rs.1,29,600~00
fixture medical expenses Rs. 20,0{)0~00
” % ” Total i<"£s.3,59,34£)~0O

in View of the above, the appeal is

part enhancing the: compensation to

" ',.""7_;" V" """"""'"'*' "NH WURT or KARNATAKA men COURT or gain:

. _A{A',;Q$V;§3,'E§i9,34U/– (Rupees three iakhs fifty rxine thousand
' hundred and fbrty only} as against: 123,257,500/~
awarded by the 'I'I*ii:)imal. The enhanced compensation

of Rs.91,'7'4{)/~ shall earry interest at 6% per 3111111111

«fig»

Rs.1,}1,'740/-. we find that the 'I'1i'buna1 has"
some of the bills on the @'o1:11:1d that K V'

suppcarted by prescziption from "ij')c;~< :t::_ar.~:'

. _j.,..:.:. \.l'i ………….-..m mm-s uuuxr or KARNATAKA HIGH COURT 0:: KARNATAKA HIGH COURT or KARNATAKA Hnuémum

C1

.._- –_… v ..qp.

12

from the date of petitien till the date of paymsnt.

Respandent No.3 shall deposit enhanced ~. V.

with interest within eight weeks from the datguof

of copy of this judgment-

12$/1*