High Court Karnataka High Court

Smt Mariola C Pinto vs Vijaya Kumar Shetty on 24 May, 2011

Karnataka High Court
Smt Mariola C Pinto vs Vijaya Kumar Shetty on 24 May, 2011
Author: Subhash B.Adi
IN THE HIGH CQURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24*" DAY OF MAY 2011 i 2
BEFORE

THE HON'BLE MRJUSTICE sLiaHAsH-- 

 

MISCELLANEOUS FIRST APPEAi.;__NC§;'2f?j3i§;L;§_);Q;8(Vi%1_\1_;}_;;VE_E

BETWEEN:

Smt. Marioia C.Pinto

Aged 47 years

W/0 leo Christi

Keshava Compound -. 

Silva Road, Highlands    

Mangalore,           .. APPELLANT
(By Sri.Pund'ikai.T'IshWara"'i3'h.a'i;*,Adv;-,)  '

AND:

1. Vijaya..Kuinai*Shettyi;~Major
S/0 M.T;iNar'aya:i'a.--Sh.e'tty
Capitoi"~Ap'artmerit 

_§i<adri Toiiwgate
 'i\4anAgai.IQre Taiuiwers, Mission Street,
 Buiideig Mangaiore, D.K.
 Rep by" Branch Manager. . RESPONDENTS

' "Sri.i;;'Sreekanta Rao, Adv. for R2)

 'iifhis M.F'A. is fiied under Section 173(1) of Mv Act

 -agfainst the judgment and award dated 10.8.2001? passed
" in M\./C 530.250/2003 on the file QfThe 1: Addi. Dist, Judge,

Member; MACT--1iI, Mangaiere, i:uK,, partiy aiiowing the



_;;é- V 
ciaim petition for compensation and seeking enhaneem_pe's=2t

of compensation,

This Appeai coming on for er_der$_ thiscf'a'y;'_th'e"VC'pprt' it"

delivered the foiiewing:

JUDGMENT

…_.._…>. ..;….=

There is a deia\j:::.Of
Though the contestinigigit served and
represented, noI~tdji)jeet’i0ns–:.V~’:ar’e«::’i’iti.ied’:.If«Cause shown is
accepted.

2:;:__I.;’-\t,3′.’,A/x2ii:’§’.7*.€3w- 5

3. rcuonserati, is heard on merits.

p.._§j4§’Ceiaimant~’s,: appeal seeking enhancement of

co’m_pensaAtiein”~..in respect of the judgment and award

ipassepdi iiflvfa.axx§c;’i¥io,250/2003 on the fiie of the M.A.C.T.,

V . Manfiaiorej, tbakshina Kannada,

Ciaimant suffered injuries in a road accident on
due to the rash and negiigent driving of a car

ulfbearing No.KA–~19/M8345, whiie she was preceeding on

her mcstoreycie bearing No, KA/19 E -7093. In this regard,
she eiaimed compensation cif Rs.1G,OD,Q00/4. Ciaimant is

e ieeterer, Gr: aceezmt ef the iejeriesf she was mat in a

Mm

ea

T3

–5:«
position to stand for tong duration and effectively perfdrm

her duties. She was in-patient from 9.1.2003 to

and again from 26.2.2003 to 3.3.2003 for

had availed leave for 76 days. It ha::~~<:o_rne

that the salary of the claimant was

The Tribunal Considering th»e.V:vL""e.\{ider'rce__ on has

awarded compensation Qf Rs.65,–Oi)Q_/4"–i.n aiii%\iitvh..in.t§erest.

6. Unsatisfied with fine .d_d:§int’t;.n5«-‘.bf..acompensation

awarded by the”T’i”§:hdnai:;–.Atiieeiaifmianwf”is-laefore this Court.
:Ci7;_.l.|I’1S’f-“ii ‘t~he…appeliant submits that

c|aiman:t7..Ais’–a ».S4h~e_:”s-aif”fered left knee joint medial

coiiaterai i’igarn.ent._’teak.:_.I’She cannot stand and give

‘_effegjti-age’ _ier:ture’ Aa-n.dV____her earning capacity is reduced. It is

“x_1aiso”‘*suL;.nj’irtte.d”‘that claimant was on ieave for 76 days and

thefiriibun’a–§7[haAs awarded a megre compensation.

8:_”On the other hand, iearhed counsei for the

“«E.h3.u_rar§ce company submitted that a reasonabie

–dmcorhpensation has been awarded.

9. E><.P1Q – discharge summary discioses

that Ciaimant was in patient for 23 days and she suffered

'gt'

left knee joint medial collateral ligament tear. .

not the case of the claimant that neither rernovedylé "

from the service nor there is any fL:gtu.r~e lass. of

Nevertheless, towards loss *of~.._Vine:orn.eV; lossv:"'of»…mHedical -. *

expenditure, loss of amenities}:-..los.s_v of.'Etitniretimedical
expenses and pain compensation
requires reasonable the
claimant of Rs.1S,OOO/»
towards pan; gag sdfiéfiag; g§;otooo/- (addmmnan
towards' loss towards incidental
expenditdre; adVdi't.ir:3ri:a'l Rs.25,0DO/– towards loss of

income"d.uring'laid period. Further, the claimant is

Verstitll'ed_v;""iio.l'another sum of Rs.5,000/– towards medical

éx_p'e__rlditu:r'e.._anld'i"n all, the claimant is entitled for a sum of

_ Rs.6"S,OG.Q/av(additional) with interest over and above the

.t,T::o»n3p4ensation awarded by the Tribunal.

lat Accordingly, the appeal is allowed in part.
Sgt
fiieee

Msu/v