High Court Karnataka High Court

Sri B Nanjundappa vs M/S. The New India Assurance Co Ltd on 6 October, 2010

Karnataka High Court
Sri B Nanjundappa vs M/S. The New India Assurance Co Ltd on 6 October, 2010
Author: B.Sreenivase Gowda
1
B'? 'fIrE HEGH CQUR'? 91" ifizkflfiffiiifi ii'? B&I'§GA{;Q§E-

mama mg 'i"'i+§ aém my $1? mmgfiwg flail???-«~:T: ,

EEFQRE

TI-IE HQRBLE :2m.JUs':'*:cE B.$*£EiE";EI€¥Vi5sS£F;HT§+Q§€F"§fi  V'

M. BIA. m, 1555 = %  

SK§BZiPa}SJI.§RI3)"§PFfii

S/SLATE &aA19?A ._  <

Rm}: GA,?€IGfis.RARé.LYfi;   '  '
TALAG»HATTA§§}«§%£;'§'Q$';}" _'    
UT?AR.a§£AL;:i§w;3L1 ,     

°r.a;};£:%K
       % mayyszmm
(BY am: Ti' §€._'€I3Vg'fi;.?5ig'k?3'£{£_§;-§;L§'%'»}

..--_.........:

 " 1 V.  '§*;'~1 E  massnmmcg ca }if?B

. % k .32? yzmxmgz mmaax
 ;Rm~:§2aa2m2=$*:eE
x "E£I§1'1Yjg.¥?3§;§H§Q*A§§E§§§§
 m,:s3s3i::%r~I Ems, gxmaamkfiwfi?

 *é:smw&:¥A

V' -- . _,3é£fisJ$R
RIAT E §£&§N  {3U'§'T.fi.E;iIR%E ?$8T
 WAEI HQBLI, I .  ..   3'   TELUK
%¥§"C§&I.,QRE RURA£ DIETRICT

   

 RE'$8s?€3I'iEEZ*3"I"S

 : (EY 53$: 3 B §E$I~{P£»'§I@E, A33?' Ffig R1 Mm

R2 mafia;

$5/.



2

ma $333 12315 2?'a{1} 9:4' M AC?' AmmsT__.fr~'aE
wmamm Aim AWARE 33153: 9a.9.§$e3 Paaafigm
were an 'r£;:0;2<2m' 31'; mg mg 3? THE m.':a;13:s':.--3

JEBGE, seam 3? sws.1...L cazxssa, gmamga, 
mrmmnmm A.R.EA§ Bgziregamxz, [sQcH.m::=:',j'*z«33";_T -
pamv Mmwms mm cum ?E"i"'I'1'3£:31'~}"j_"- ma 
C»€)§wEH&'I'iflI*¥ Arm smmm ....;E,;12*§iA,_.';~'.'*»:a*?f<':;'2(m$1.~::'*'£'w  2$§%, 

CGEQEHSATEUK.

mm MFEAL cemmk Gfi 

Tam DAY_.T1EiE CGISRT DELIVEfRE E Em ::*:}:,§;€;*?§»'.=:m"M.V.,-- 
!...............«..................B'1=* G    
This appeal  T _ 'A €§1§§.:L' :'§'.¢gaimant for
enhancamfintv pf  by thfi

Tr£mna:%.%k{     _
 = eofivazziaxzm, the partiea

are 1'€f$}'§; €§_ '£G  refarred :9 £2': the claim

 = ._vpaatii:i*imz;'._T1:3¢fc:;re AAfih$------*§ribuna1,

V "  " 3  "?_;;21*ief feasts af fiza ease:

'A  . §§¥Z}A.fG7,2€31E3?, Whfifl the claimant was

 the left side £31" Efaiarahafli has stand,

 :._"Bgfa.r$;3}3re~ Kanakapura rsaé, near Bayanapalya

 ff a;ii_mc§ Utiarahalii Hsbii, Bazagalarra swzh ;§'g..}.}.},.§{§ 3.

V U 18:13; beariw rqistratim': §e.i{é.-=§5«-A»-8&é~8 same in

@r



3

3.. rash and negligent manner and éashefi againfit

him. fig a mania he fefi dawn and sua;£a§if.s§ti_<

itnjuriefi. I-Ienceg he fiiad 3 ciaim, pefiiitzfi*'3§:£ia£::§*§ :'§:h$?_"'_"  

B:%€'E'; Bangalora seal-:1ng' 1"Mci3'§3:%;§a21'1sa§;f;i§i:;:.:vV" bf:

Rs.1CI,5-G,GQQ/-. mg Tri!:mna:§'--.A  3;§§;'&fé%§{§..   A  %

esmpenaatien sf Rs*2,34,3§§T3;f 
10% negligence 0:1 yaft "  it hag

awarded a. sumfif R33 _~1.§*fite.re3t at 6%

 ".¢"_§.a<   rm éispute regarding

occuzfrfe:r1::ce5"' =9?' ac';--::iéar'1'*£;V Izagligenrsaa and liability emf

 gt' €}ié'"§ fi'e:1§ing vahicie, {E33 mfly paint

    ceimaidcratiaza in the apgaai £3;

 -. ':"§h¢ther the mmpezzsatimz
a;s*§..€I~daci by $113 Tribunal is gas: and

 V  ";:~ea.mna.b}& mt' class it 333%}; fer:

etnimnccma :31?"



4
5. After hearing the laarrmd cmsanaai

appearing for 'ma partias and perusing tha _}"s;3.«:?.;gi:.*g:-.§_:n,_'iVf.

and award ef the Tnfiunalg I am 91:' the ¥§€--?é'--  

comptnaatien awardcd by thav-'?*fi§.:.L2:1:§.i"'§1sax:'T iéxgf' ,j4#.}.:st"A,  'V

and reaaenable, it is an the }o'~;x.%*€:;' '3.:'f'gf.dc  "i*:en.i::--é"i§V " .

is required £0 be anha.:1eed."'f:" _ '
5. The eIa2'm:.1"13,*§_ hasa:¢g%aég£xz%¢d 25.3% fcfllmwing
in3'uria$;--~ H 'A ' J A n

3?, __ {:3 Exit fmt and ankie
bi'. right fan: fact

the k%;:;g:;m%s ssgszamea by the ciaimant are

 V'  thé éééiivnd certificate Ex?-3, discharga

  case sheet Ex?-3, Xways Em.P«7

  _ 811fl"«$E1;§jp£G§ifi£3. by am} ezvidexme mi' tha claimant mid

.V é.::s<:t_a~r}V""{.v£ha Wara axamfnaé as P?.§?g~}'_ and 'Z

 z4%i.k.*-}s';i:':eAic'%:i'*;fi5}._';.&'. The ciawant immeadiataigi afier aha

 A   aggident was shifieé ta sidciagsngmm Evkmafial

Haapitai, Kamtzkunte Cram, Eangalsra far fimt aid

$2)/.



5
traatmant. Thésreafcer, he was ahified ta Sa;3;3'a.y

Ganéhi Hmspitai fer further treatmant, 

wag treated as izxgatient 3*-am  

31.1037' and he: undcrvwnt ::i»éb:'izi:i?fi3.£_;:i§fV:V:v53;§§:i

wire fixatian :13 his iefi: an Q1;fié.:€}f?';--,_A.Gz§§'g.'e€!}A;C28';§:§01?V A 

he underwent dabridemer:t"V§o::1f»?he s6®'r:§§i  and
911 15.16.2657

he :xI;idL§7E:Vrvse?:_i’1t§V. split
slain graft for his K-wire was
the baais cf the
mcéicafi . ‘d1cz’c1:nfi;:’c;:§i’:§,é ‘ fhc fellmving diaabfiifigs
a11d::i;e:_vfarfi;{~¥;inc9$&:g AA S

– He mpzm at’ pain it’: icfi fag’: and
&:.zii{1§ and difiieuity £21 sqigaiting amaunts
% «V fiimbility efiefilower Eitzab
K “*b} ‘E-I_e?’WaJk$ with iimb and mmramant af the

-§1£:fft ankia plafitar fiafisan afld damiflexsiaszi

aach ragtrietetd by :5 i.e.§ 15×2~’-“36,
30xG.3~*9% tn the lei’: iawer limb

V. kc) ‘Share is axtenafsse gear exact the Ecfi: fast

and mam’ pewer 02” the 16% ankle
dersiflaxisn is raduceé by éf 5 amminting
1:9 23%. 2§X$.3*6% disability is left fewer
limbs.

Cheek Xwmy shawed degeneratian in the
tamematataraai jaint amauniing :9 26%

$1.

6

éisabfiity ta lafi to iawer Limb. He camplains of
pain if} the right feat ammzzxting to 6%
diaabfiity to right {oat Mnvsments 9? high:
ankle pkanter fiefiéen ané écrsifiamian eash is
resfricted by 3.3 i.e., 1$)&—2fi
disability in the right iower limb and aS3e?s§$<s:.fii..

permanent physical éisabiiity ta thé §£::'$T€;§-',___ _
limb at 40% and whit lawer Eimb af£}-4.2%. and.
be the whale bedy at 17%_a,;1§ c;::i£i§'zi-Ti;.'"13;%'
abovfi ziiaabifities are pamganémév i;'_I 1i";,a§§1.:'§~
thtre is 3516 chance of i;*:1p3if9mé:r:7n;e£::.. V in ¥};hé7«
gzreascfit cenditiasn} asraj. rcs?u_3;%:"–he sf:;;*a.§* :ic;t:';b'e

able {:3 cezztimm his~.._ 3:f9*c3<:a§1£:i$r1.35"'~–1j::a;:1i1a1
labour: '

8; "" af ifijurias,
a$.4a§am,:- gm? Tribunal tawarda 'paizz.

ané 3L1_fferif:gfV'ia:2=r1ihé'"}.awer siéa and it Ea deaervéd

}§§L'§nz:am;¢d isyasmher R3.§.G,Q§§j- and E awmfi

v%.A'.';-fifidar tizia haaé.

claimant has gmflueed mazfical biila

‘ W “–« ‘i§i3.rRa;};4;33?’j- and iii: Tribunal amrarfiad 3, gum sf

‘i€~é};i;£S”fiG@,”~ tewarcia ‘meditzcal axfi incidcntai

T ‘°e2 mn$&a’. if R3.1%§Q3′?j’- is adjuatzzci fimviards

meciieai fizgsfisas than $1113′ E-Es,15,9é3/~– remains for

‘?

ixmidental 8§@$Ii3€S, whisk is: an ihe imvger si.&e§_.._’§he

claimazit was trgatcd as inpatient frag}. 33.

ta 31.10206? :1: sangay fiasndhi

Bangaiereg Cansidering the mgkafi’ ‘Qf”.if3j”EE§_’i6§35

duratiam at’ treatment, it :’,s_g;’;.;st &i:=’z d”prep§:-:2? {:3 «éixaégrfi *’

3. sum cf Rs.35,690l- and
irzcidantal e:2;§e£ise3§…_..’:%” R325 3913 ;.

awardaéby thgA3′:jih:z:1a}.Q; V

__ is be a painter and

eaméng gesgézm.’ f91–§: yer zziay, but the sama is

net..é3¥§»€a;i:s1i$héd .V§:$__§r0due3ing any damzments. The

Tri”:3una,1″~m’_zzi3i;d;ex*§ng the same and; asaassfiing his

ina§am?€ga£A&%§fs¢4§am;- pm, has fighfly aumaea a.

V’,.,___ §¥1II1’g~§’:§’I425,G%}’- tctwmés ‘less af incema durizag

fizz? pcried’ and; timers is :19 wage far

.A gjxfihanctmfint undgr ihfm head,

1 L Ccmaifiaring {ha fiiaability gtasififi by Elm

deem: and an ammmt af dismmfm”: ansri

3
unhapgairztsss the claimant has ta urzéergia in his

future }_:’f::, it 5.3 juat ané prepar in award a $v::§:§§_”Tc}_f

R.s.3fi,600i – 1:01:23:-fig ‘mas af &m.fifli§fi5″_.–5§.£i§lb”V-‘iii:

awardeé aa againa: Rs.2Q;Qfifi,f.~.–s .__au?a7fs§§s*i.’;v ‘

Trifiausszai.

the tims cf accidcfit, and ti*;¢..:%ij,’i;.}ti§1ie&z.*’ a§§}ir;§abie ta

his age gmup is 13;’ 25:3? ,a.,asesaed at

Rs,4,0¢E0f_g .A {Easter Whe éreaféad. the

elaimanfi figs is aiiaabiiitg’ erf E’?% is

&’thaV…«:%géh;;~EeV mggfi frim Triburgal eesngisiaaring mg

‘–.VAr1:.§;tu.r§–v._vQf and asaessizig the diaability

cfiuéeé Whsgie may at 28%; has rightly

V’~.., <t;Wa.rde§ :.av sum crf R$.1;?€{,,8QQ,'- towards 'Essa {bf

ineeme' and them is as maps far

"if gfihancement Elfiéfif this head'

3.3. Thus, the ciaimansf. is en4:§..'£§§& far tha

felfinwizzg mmp@::t.sat§3n:-

12. The t:}s.ima::r£ :ia _&;.g .:& étb é}2::_ti»§5 a£

9

:-3;) ?a.i.n ané sufferings – Ra;59,$€30
fi} §&¢§.ics.£ ané inciéfirxtal

exqzaenses – R535 ,§;?;?;(i_%:- _

(3) ioafi sf inecume durizg

iaié up pcried –»

:11) Loss of amsrzitie-as – 1’¥;$:.g33,fl9fj§3 4

:53 Loss at’ fiztzzre incama f»§§s.§}.;E–9%iig;31fi.i3jVA.

TQTAL _
LESS: 1§% cantrhtztory n;aglE€_.gan{Sc._ ‘ V
an that: part sf thc aiainiant ‘ ‘» .E’af26;%3G

‘ % Rs:;52’gA3E8ff.3$i3

14. Ac¢c¢;£:i£ng1jg; Wga; is ~§§.u~aw¢a in part.

The jfxagsgeé by ‘me Tribuzial is

modified’ 423? ~ herein &b*£}’V€:. Tim

Ila far a mm: canr1§en$a.tion of

1:;§;2%,%323,%3*st§i– 213 agaim aa..2,12,em;– awarded

by<é.::n'e wiih iniicfcst at 5% pa. 9:}. the

fimmpénaatien sf R5;%§§32fl1'-» fism {ha

'' claim petititm 1:13}; that fiat: Qf rsaaiigaximrzs

3:5. Thc Exmzfiafiee fismpafiy is flirt-zcied £0

" éegasit the eznhafiaafi c@m§e:13a'i:isn azmmznt

%

; R$;ig &4§8%'.§§'~_. V"w.

ii}

mzgether with interest within tars mantha frsm __thc:

flats: cf raceipt 4:;-f 3. cm}? emf this judgment.

16. Chat ef the anhanced c0:’::§e::$a_g’f.?;»§V..§zi1i,fb

sf the amczunt with prc:pert§Qna3:aVinterc§};$it_vE5′ K V’

is be invested in Ema &ep0§:3.§

claimant in any Natiaaaigsggd .Ban a*;;3¢’:=m:am
Bank] Post Qfice fc2r.af;pflari{3V€§§’;§’f fiiéefiiaining
58% 9f the amcant irztéreat £3

crderefi $9 favzcszzr 0f’ the crlaimam;

immediatety aft$*r:t’;1fig&

” V’ « fig ord飔£§!a ta: casta,

Sd/Q
Iudéfi

.,