High Court Karnataka High Court

Smt Kamala W/O Shesha Puthran vs Babu Kanchan S/O Govinda Kanchan on 9 November, 2010

Karnataka High Court
Smt Kamala W/O Shesha Puthran vs Babu Kanchan S/O Govinda Kanchan on 9 November, 2010
Author: B.Sreenivase Gowda
I...'

"57 YE?/._'\'ES.. " .
 , S /0 GDvII~ID_A"I<_ANcHAN
'Ia/»Q_M,ANGANE.S"RoAD

1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 09TH DAY OF NOVEMBER, 

BEFORE

THE HONSLE MRJUSTICE I3,S.REENIIVASEi'IGGWDA-_ I "

M.F.A. NO.3703/200.8" [1\/I\:7'(§)  I

BETWEEN

SMTKAIVIAIA 

AGED ABOUT 35 A.

W/O SHESHA PUTI-IRAN"  *

R/O KALAVINABAGILU   _

THOPLU, HAKLADIVIIILAGEE _ _ V_ 

KUNDAPURA2'TAI',;UK   _ 
   'V  I'   ...APPELLANT

(BY SR1: M'AHE_SI~IKIRAN"SjIIETTY, ADV.)

BABU KANCHAN  * 

GANG.0LLI.,'V.ILI.AGIi; AND POST

KUNDAPURA.TALUK

. THE NEW INDIA ASSURANCE co LTD
1' -BRANCI-I 'QI?'I«'IcE: PUSHPA BUILDING
 " MAINEQAD, KUNDAPRUA
'----REERESENTED BY ITS BRANCH MANAGER

... RESPONDENTS

A; RAVISHANKAR FOR R2 AND R1 SERVED]

_ fIvII«’A FILED U/S.173{1} OF MV ACT AGAINST THE
“~..JI’I~DGIvIENT & AWARD DATED 21 /8/2007 PASSED IN MVC

NO.725/05 ON THE FILE OF THE CIVIL JUDGE[SD] 81
MEMBER, ADDL MACT, KUNDAPURA, PARTLY ALLOWING

%/

8

came in a rash and negligent manner and dashed

against her. As a result, the claimant

injuries. Hence, she filed a claim

MACT, Kundapura seekinglllll “cornpe-:nsa1.’1 of

Rs.5,75,000/–. The Tribunalg:”award’e.dlj.v”

compensation of at 6%
p.a. _ g

5. As there” regarding

occurrence liability of the

insurerloil the Vehicle, the only point that
arises’ for rriy”‘conVsideration in the appeal is:
V ‘V V j.:4jA”‘-whether the compensation awarded
is just and reasonable or

A doeslitlcall for enhancement?”

After hearing the learned counsel

l’:l:l’_Aapp”€f;aring for the parties and perusing the judgment

award of the Tribunal, I am of the View that the

compensation awarded by the Tribunal is not just and

65

4

reasonable, it is on the lower side and hence~._it is

required to be enhanced.

7. As per wound certificate

claimant has sustained the follovvirig ‘_injurieds”;~;

a) There is tenderness, ‘4 7 Over ” 5’, L

[L] side ‘ ~ V . _ ..

b) There is tendernesslover dl_0″‘vcrte’l:3ra
C) (R) ankle s.wollen—tendlernessdl at._(b)..”..

d) Abrasion side of”bacl:”– 2×1 cm.
X–ray # 3_–4–5~6:.7:._1*ib”ll–lLl.p Slidefl»-;i.._–; # clacaneu
[Rt] # D10 V_€r’tebra V’ -. ‘
The? the claimant’ are

evident from certificate EX.P–3, scanning

report ‘EX.P–u4’1.gdisability certificate EXP-42, X–rays

‘ and supported by oral evidence of the

clainiantufand doctor, who were examined as PWs«~1

and Ezfireslpectively. PW-2, the doctor who treated the

claimant has opined that injury No.1, 2 and 3 are

grievous and injury No.4 is simple in nature. He has

stated in his evidence that he examined the claimant

on 29.11.2006 and found that there was a pain in the
gf,

5

back and chest and swelling in chest also

considering other problems facing by the

has assessed partial permanent

extent of 7%.

8. Considering the “”nat_u”re t”–o’f–._ inj1_j’rie’s,

Rs.48.000/– awarded by» :ijie.rrrb”unai s:’pain”

and suffering’ is on the Iower i’s*d’eserVed to
be enhanced by and 1 award

Rs.50,000/5 this .?{ead’;tti s it i

9: As — awarded by the

Tribunal towards ‘rnedicai expenses’ is based on the

‘ produced by the claimant. The same is

Rs.16.000/- and awarded towards

‘rnedica,1_ expenses’ and there is no scope for

“IT enhancement under this head.

10. The claimant was treated as inpatient for a

period of 16 days in Chinrnayi Hospital, Kundapura.

Considering the duration of treatment, Rs.5,750/–

7

12. Considering the disability stated the

doctor and an amount of discomfort and unhappiness

the claimant has to undergo in her future ‘it.

just and proper to award a’ of it

towards ‘loss of amenities’ a11_dl”,it is’V_’vawardle;d”–~.gas–cV

against Rs.6,000/ — awardedishyi the

13. The claimant about 35’yeéu-s at the
time of accident, andflthie lrnultiplier.j’_’ap.plicable to her

age group is” at Rs.3,000/-

p.1n. treated the claimant has

stated that there’– is”vpei’rnanent partial disability of 7%.

Therefore’;.._the “1oss of future income’ works out to

giaslziofgaztodjucc(3000 x 7/100 2: 12 x 16) and it is

aw<ard..ed~.i'«as against Rs.30,240/– awarded by the

V Tfsiburial.

14. Thus, the claimant is entitled for the

following compensation:–

a] Pain and sufferings – Rs.50,000

b) Medical expenses — Rs.16,000

subrnits that the Tribunal has erred in
‘V”V»r.V,ai§irard.ing;interest for Rs.36,240/– awarded towardsgu

h°g.’lpss–.of”future income and amenities’. There) is some’;

Tlforce in the said submission. Hence, it is clarified that

c) Incidental expenses — Rs.5,?j50:K

d) Loss of income during 4 _.__
laid up period — Rs]. :i8V,.00’O

e) Loss of amenities 5. _ «.

fl Loss of future income . Rs. 40′,32’G7.~

TOTAL V

15. Accordingl3r._ in part.

The judgrnentand  Tribunal is
modified    "'--herein above. The
claimant      compensation of
Rs.    Rs.1,20,400/- awarded by
the Tribimal  on the enhanced

corn..pensati.o’nv’of from the date of claim

petition tl1.§udat.e””of realisation.

it _16. A Counsel appearing for the

1*

i£/

‘ ;propo1fi’:ior1ate___ interest is ordered to be released in

‘favour of ‘claimant immediately after the deposit’.

9

the claimant is entitled for interest on thefientire
compensation awarded by the Tribunal at ~

17. The Insurance Company
deposit the enhanced compen;sati_on._v
with interest Within two: froin-“–.th:e A’
receipt of a copy of this V H

18. Out of 75% of
the amount with is ordered to

be invested;-_in fixed, deposit in. theiiarne of claimant in

any Natio4_na1is’ed”‘Bariigrécheduled Bank/Post Office

forfga period’ VVH7 years. Remaining amount with

i
No order as to costs.

. 8d£:§
{Edge

DM