High Court Karnataka High Court

Shri Nagesh vs Mr Sahadev Gangaram Jayanache on 7 August, 2008

Karnataka High Court
Shri Nagesh vs Mr Sahadev Gangaram Jayanache on 7 August, 2008
Author: B.V.Nagarathna
_ 1-
IN THE HIGH COURT OF K.ARNA'1'AKA CIRCUIT BENCH
AT DHARWAD
DATED THIS THE 07'?" DAY OF AUGUST, 2098

BEFORE

THE HOBPBLE MRS. JUSTICE B.v.NAG;é§"RAT_i§:{é.r.-V _

M.F'.A.NO. 1 12g2/2005,:  % ff}.  
BETWEEN: V * " 

Sri.Nagesl1, S/o Adiveppa.' 
Honnihal, Aged about 45  V
Medical Pxactilioncr, R/o Sulebhavi,
Belgaum District.   _  
 _ _  V 'L fm§PELLANT

(By  ad R¥.=":'1ay,"' Adv.)

l._  Gangé;t%§Im"pJayanache,
Major, OWI'21:r bf LML Scooter,

 'r€o.3<;A---22/J--s492.,R/o plot No. 1,
 "it/lafa' Kmpa Building,
 " Ada1js1h.,1'eEaga;r, M.Vadagaon,
  

A  Thc_}3i§isionai Manager,

 India Assurance Co.Ltd.,
Divisional Ofice Club Road,

AA 'Hf-3&c1gaum--591 102.

.... . . RESPONDENTS

(By Sri. L.B.Ma11odar, Adv. For R2)

– 3..

This MFA is filed under Seciton 173(1) offthc Act
against the Judgment and Award dated 16.1.200!3*.p’as_scd in
MVC.No.1930/1999 on the file of the II Add1.,D.t$t:”ict ‘Judge
as Member, MAC’I’~II1, Bclgaum, partly allowgng “t1j1c

petition for compensation and sccktmg cnhazgccmcnt oi

compensation. _ —

This MFA coming on for

court delivered the foiloewingz
Junéfi_fiT<d°
Though this in'a;te:~ is; orders with the

consent of.' 9' parties, it is heard

2. Tlfiis’ by the claimant challcnghg the

Judgiienf V. in MVC.No.1930/1999 datcd

the MAUI’, Belgaum.

9′ 3. facts of the case are that the clam ant

his wife Samja were proceeding on a motor cycle

A’ No. KA~22/M 3018 on 25.4.1999 at about

I3.00p.mWhen the rider of scootcr bearing No.KA-22 J 8492

came in a rash and negligent manner and dashed against

-3.

the claimant’s scooter, as a resuit of which

injuries. Contcnding that he had suficrfiéi’ ”

disability on account of the injuries’. ._ “the

accident, he filed the claim pcfifipn ht

various heads.

4. On receipt the second
respondent] and filed its
Written stegtéfijgjfiitt made in the claim
petifioxf ciaimant mmseif was rash
anti and therefore, sought for

distniséal of

R an the of the above pleadings, the Tribunal

‘ ” following issues:

.V ‘1. Whether the petitioners prove that they

” sustained bodily injuries $13 to motor vehicle
accident that occurred on 25.4.1999 at 15 hows
on P.B.Road near Sambra Cross?

2. Whether the petitioners prove that
accident had occurred due to rash and negligent

-4-

driving ofhifl. Scooter bearing No. KA-22/.;+3«é’92’ _

by its rider? L’ A

3. Whether the petitioners Gf8..eia£itle§i~ fob 3 _&

compensation? If so, to whatarnouni “cztfttri frem, ‘

whom?


4. What order?3' _

6. in support of     himself

as F’W.1 and Dr.S.vR”.«$.iLgat(ii his wife as PW.2
and got ‘tespondent did not
let in atxy insurance policy.

The ef the evidence on record
g1’éV_V1v’:1tegi’.A 1 ef $20,000; – with interest at the

ratetteif of claim petition till realization.

the said Judment and award, the

” . this appeal.

. ~ heard Sri. Y.Laks11mika11tha Reddy learned

j for the appeilant and Sri. L.B.Ma11odar learned

V’ * for the second respondent insuxanee company.

fir

-5-

3. It is submitted on behalf of the appe11a%Vst1t:.:”i;.’@é1fi;’ the

appellant had sustained fractuxe of left

injury to right cheek and there the .feee.

and he had. taken treatment ‘A

and as a result of the ..a0§;¢1ent~1:1e
was permanently dise1b1edAse.~:;d’Lvfoixnd to carry out
his avocation as an ‘but the Tribunal failed
to appreejate .__t’hese” granted a meager
he therefore requests
on various heads

and ._ ‘ ‘

V, Per”‘oo_ntV1’*a, it is submitted on behalf of the insurance

coii1..L;a:A;j.3nj1:i;3,t._vt11at a sum of Rs.12,000/- has been awarded

of left tibia and a sum of Rs.3000/ – towards

«injuries and a sum of Rs.50{)0/- towards medical

.. expenses and totally Rs.20,000/- and there being no other

V’ * Eevidenoe on record, the Tribunal was justified in not granting

compensation on the other heads. He therefore submits that

*3/*

~6-

the appeai be dismissed as there is no evidenee_4’efh,’;ance

the compensation granted by the ‘i’n”buna1.

10. In support of his submission he 3}

Judgment of the Division~’Be–goh of
Subashchand Jain vs. ma reported in
ILR 2002 Ka;-natakef-$255 mat the absence
of the evidence, no 5awa:nded under the
head some compensation
could of amenities as opined

1.1. i ’13.,aj&eV fhe evidence on Iecoxd and find that

‘not undergone any surgery for the flacture

V’ 2 sustained and the summary sheet Ex.P9 also

” that any operation was conducted on the

apeeflant. The appeiiant though has deposed that as a

“gtneydical practifioner (Ayuxvedic doctor) he was earning

123.5000] -p.m, theme is no corroborative evidence to

substantiate this fact.

..7-

12. Pw.3 the doctor who has been examined in t’n:e “matter

has however, stated that there is on

account of the fracture to the left

movement of the left knee joint ire ” ‘V _

13. Considering these of safely
be concluded that a result of
the injuries eustainetl on account of
there being _ on the head
of loss I opinion that 3. sum of
Rsi.’3o’;oee’;,-_v the head of the disability
eddit£on10,000/ ~ on the head of loss of

aznenittes Rs.S00()]~ towards conveyance and

n;isceiIaneon’s expenses, in addition to what has been

V the Tribunal so as to meet the ends ofjustice.

“V taocordingly, enhanced compensation of Rs.45,000/ ~

AA interest at the rate of 6% 33.3. from the date of claim

ht Hnetition till realization is awarded. Out of the enhanced

compensation a sum of Rs.25,000/— with proportionate

-3-

intercst shall be deposited in any Nationaljzed –“”f9r a

period of 5 years and the appeiiant ‘ta

draw periodical interest on the _

compensation shall be steicased : A
Appeal is partly in mg a1aovt{

Iudga

KVN*