Karnataka High Court
Sri B Yellappa vs Sri Budansab on 3 February, 2010
I
ix)
1
MFA FILED U/S l73[l] OF l\/IV ACT, AGAINST THE
JUDGEMENT AND AWARD DATED E2.0l.2007 PASSED IN NIVC
i3JO.25G/2008 ON TEEE FIL-{C OF' ':'g'IEl\/IRE-R' EVIACI" 8: PRESI'DIE*IG
OFFICER. FAST TRACK COURT ~IlI. RAICHUR. --«PA.R'_I'L'{_
AIILOWING THE CLAIM PEHITION FOR COMPENSATl'IQl§I..Al\Ij{) ''
SEEKING ENHANCEMENT FOR COMPENSATION. I " ,
This MFA coming on for hearing' this day,"-.l:thel"VCourE'.o:A
delivered the following:
Jvneuewrl
This appeal is the 'elaimantlseeking
enhancement of 'by.l"l*:bhallenging the
judgment C No.250 / 2006
dated Ikaichur.
of the case are that, on
l.5.2_0(_)5, V_elai;*:1a:::_t Yellappa along with Abdul Mafid
-' v ,.uwerelp1%.or:eedingHfro'i'i1IManvi to Raiehur on Motor Cycle
and Abdul Majid was riding
the'--~..rnotor:tiyole and Yellappa was the pillion rider. At
wleboutll pm. when they were near 7111 mile cross of
I Raiel'1ur -- Lingasugur road, 181 respondent drove the
~~-tempo trax bearing No.KA--36/M-866 from Raichur side
from the opposite direction and dashed against the
motor Cycle. Conteending that he had suffered
2%-
:1»
perrlianent disability on aceotlnt. of the accidental
injuries, the claimant Yeliapag filed the claim
seeking compensation on various heads.
3. On service of notice, the~.»insurance'-:coii'i~petnyt.v
appeared and contested the matter.
rivai pleadings, the tribunaiifreirned the * L'
for its consideration:
[U
"U
(iii)
Whether the due to rash
and KA--36 A/I-866
of the motorcycle
by..:£;?Ivqir}§3i;ifzts'~tr:t;r1sé§f"c5r"eoth?
had driving licence?
\rVheVther* ciainiants had SL§[f€T€d injuries in the
E ' said accident?
claimants are entitled for
'-cempensation? If so, how much and from
. who m?
TV)
'What order or award?
4. in support of his case, claimant examined
himself as
PW1 and one Dr.Harish Murthy PW3 and
Si
X',
_ 4 AL
Abdul Majid as PW2 and got marked exhibits P1 to P14,
while t.he respondents let in evidence of RW1. On the
basis of the material on record, the tribunal awarded
compensation of Rs.73,000/~, but however, deducted
50% of the aforesaid compensation on the grourid.l:'tha--t'
Abdul Majid, rider of the vehicle on which *
was pillion rider had contributed~'t'o the it
thereby a sum of Rs.36,500/-- only__ inteAre~sVt
rate of 6% per annum was awarded. Beingaggiiielfied by V
the said judgment arid./._awar.dl, has preferred
this ap_peal§' w _ Raf' 3
pl counsel for the appellant
and , learned ._:Vcou'ns"el 'Thor the respondent/ insurance
'contended on behalf of the appellant that
the"««..tribuna~1lwas not right in deducting 50% of the
._c..o7<nperis.ation in the compensation awarded towards
ll "contributory negligence of the rider of the vehicle when
fact, the claimant was neither the rider nor the owner
of the vehicle, but he was a pilliori rider. He further
contends that the award of compensation on various
*2»
,.y-
heads are on the lower side and that no award has been
made on the head 'loss of future earning capaci_t.y'l_i»~a:n.d
therefore, this is a fit case where Compensa.tir§)_nl'hVas.. _
be enhanced.
7. Per contra, supporting
award, counsel for the insuran;(:eV_co1npaIiyVVsiulhrn1vts..that
the same does not eall 'i'nter.f.erer1._ee_fi§in this
appeal. A l V l
8. Hav11}g.}lc:ard on both the
sides, the Wconsideration:
{il justified in deducting
awarded to the
ground that the rider of the
which claimant was proceeding
V ' rider was negligent?
dfii) ,.__v'Whlether the claimant is entitled to additional
Compensation'?
From the material on record it is evident that
tribunal has held that the rider of the motor cycle
namely Abdul Majid and the driver of the tempo trax
bearing No.KA--36/M-866 were equally negligent in
as
M6-
contributing to the accident, therefore, negligence has
been apportioried 50% on them. However, the
failed to notice that the claimant/ appellant _
rider. Therefore, merely because he...was the"pillion;=ride1i_
and did not in any way contribL1te'1.to1th*e 11eg1i'ge'1:ce,l'0'thef.i
tribunal could not hatred-.,::de_ducAt'ed
compensation awardedgto reaso,11,,,.that he
was proceeding as a motor cycle.
Therefore, dfeducting 50% of
the compeIi§slati'0._n' lbfiélllvrexiersed in this appeal
and lis_lla"r1swered in favour of the
appellant,' *
,1-0. As faras th-e compensation is concerned, it is
l"seVe'r1lEff*o1r1f._'theHl ttttt "material on record that the
had sustained fracture of shaft of
feniur thigh, he was admitted to Bhandari
0' _ai1o,spital'"at Raichur where he was in the hospital for
.0 about three months and he underwent surgery and nail
""vVas inserted. Dr.Harish Murthy has stated that there
is non union of the bones and he underwent another
surgery on 31.1.2000 and that he has been in
'1?
_9_
(1) Pain 8: suffering: Rs.35,000
(ii) Disability : Rs.50,000
{"1} Medical expenses : Rs.35,000
[iv] Incidental charges: Rs.20,000
[V] Loss of amenities Rs.25,000
Total : Rs.1,65,000
Total compensation of Rs.1,65,O0'OV
of Rs.36,500/- as aWarded--.,:.t:ll31J% the V.."i:'hel
enhanced compensation. _shal,1~ Vi-nte1.'lest at rate
of 6% per annum from the date of
realization. ll deposit. and
release of the shall follow.
For the lapidleal is allowed in
part.
.....