High Court Karnataka High Court

Sri C M Gangadharaiah vs M/S Thirumala Milk Products (P) … on 28 October, 2010

Karnataka High Court
Sri C M Gangadharaiah vs M/S Thirumala Milk Products (P) … on 28 October, 2010
Author: B.Sreenivase Gowda
INTTHBHKHICOURT(H?KARNKLMfl&ATEflNGALORE

DATED THIS THE 281"?' DAY OF OCTOBER, 2010

BEFORE $

THE I-ION'BLE MR. JUSTICE RSREENIVASE 
Miscellaneous First Appeal No. 8077 of

BETWEEN

Sri. C M Gangadharaiah,

S/0. Mariyappa,

Aged about 41 Years, _ _

Residing at No.27"/'. lst Main',-»..V

8"' Cross, Panchasheela Nagafa.
Mooclalapalya, Naga_rabhapVi-----_.Posh
Bangalore -- 560 O7'?,;"'~..   -._ . 

... Appellant

    &
" H  Pailaks'l1a'ppa,_AdVs.)

ANDRV. l

1. V . _VM/sL'Thim1§'nal.a Milk Products (P) Ltd.,
,  By its Managing Director, '
' 2-Mr.  rahmanandam,
 _ .,v}.:{)J.'O;'V'tj{" Kadivedu,
V * ¢,C'hilla3;£_u:' Nellor,
' A11d:rap'g:Pradesh.

 z  briental Insurance Co. Ltd..
Rep. by its Divisional Manager,

"  Regional Office,

Leo Shopping Complex,
MG Road Cross, M.G. Road,

Bangalore -- 560 001.
 Respondents

(By Sri. O. Mahesh, Adv. for R2,
R. 1 ~ Served)

This MFA is filed 13/ S 173(1) of MV Act against the
Judgment and award dated: 22.2.2008 passed
No.552/2007cnithetnec£the>snItAddt.iudge;coun;
of Small Causes, Member, MACT–4, Metropo1ita.i1.._Ai%ea,_

Bangaiore, [SCCI-I.No.4), partly allowirig the ‘
petition for compensation and seeking’e1t1’h–ai1oement.vof . pp

compensation.

This appeal eomirigon for1;I’earing’,,.”_thi’s”

Court, delivered the fol1ov;rii’ig;

I.”-t

____…………_…__.,__

,aDGMERT

This appeal is Abydntiiie fo.1*”enhancement of
compensation

E i

2. Vvt”Hearf1i;, appeal&”_is”‘”admitted and with the
consent’ of appearing for the parties. it

is taken t’1~p_i’or_fI–na1_ disposal.

E*Ford’t1f1e sake of convenience parties are referred to

‘as Vtiiey–,are.i’referred to in the claim petition before the

Emma?

4. a Brief facts of the case are:

That on 21~Lt1–06, when the claimant was

_.;%proceeding in his motor cycle bearing registration

g/..

No.KA-4l–E–4249 and was Waiting for signal at Ring
Road Junction, Kanakapura road, the driver of lorry

bearing registration No. AP–26–U~91aO came viri’.::a’a.rash

and negligent manner and dashed

cycle. As a result, the claimant fell downandl

injuries. Hence, he filed a

MACT, Bangalore, .s’ee__k1’ng’7,_ “‘com;jei1§,=a_tViofi’§ it ;

?.25.00,000/–. The inipugrledifiijudgment
and award has of Rs.1,59,-400/–
and rounded’.i.txof interest at 6%
pa. of compensation
aWa1fde_dV’AbyF”tl*;e;_ is in appeal

seeking ‘.eI1ha11e’en1ent– –compensation.

5. .. As tlzere-is no “dispute regarding occurrence of

negligenoe and liability of the insurer of the

ifehicle, the only point that remains for my

e0«nsid’ei*.at’ion in the appeal is:

Whether the quantum of
compensation awarded by the Tribunal is
just and proper or does it call for
enhancement?

6. After hearing the learned Cd’unsel for the parties
and perusing the award of the Tribunal, I am of the
View that the compensation awarded by the Tribunal is
not just and proper, it is on the lower side andvth:e1’e.fore

it is deserved to be enhanced.

7. The claimant has sustained the fol.loi£i7ing’:.injtu1*ies–t:_

Fracture of left lower end
crush injury to right foot’.wit,h fract_ure,’~
metacarpal and V jfiiiltiple afoot:
dislocation. V’ H l ;

Injuries sustained. by evident from the
wound certificate summaries ‘Mam

report — Ex.P.1 1, case sheet ~
EX.P. l3″t)y oral evidence of the claimant

and doctor examined as P.Ws.1 and respectively.

-».~._doctor has stated in his evidence that he

“e1»iarnine§ii’;_ the claimant on 21-11-06 and he had

sustained the aforesaid injuries. He was treated with

A lvlvotirid debridement and wire fixation under

lfianesthesia and discharged on 25–11~O6 and thereafter,

fie

he was under follow up treatment as out patient. On
recent examination, he found that the fractures are
united with certain amount of osteoarthritis of right foot

and there is restriction of movements. He asseseed the

disability of 27% to the right lower limb

whole body.

8. Considering the natureflxof

awarded by the Tribunal.»towardlst.plain

on the lower side and it is to enhanced by
another 15.000/» an}: I iavvetd’tv.?’j.izio.ooo/– under this

head.

9. medical bills for
?.45,00″0._/’L; for €10,000/–. He was

treated as in”p”at.i_er1t for about 5 days. Considering the

‘ — awarded by the Tribunal towards

‘rnehdicalbajnd incidental expenses is on the lower side

and is ‘deserved to be enhanced and 1 award

i ,?.”a5,oo0/- under this head.

10. Claimant claims to have been earning €8,500/–
per month by working as a Wireinan at M / s. Chandra
Electrical Enterprises and in support of his contention,
he has produced his salary certificate at EX.§:..’8p.8.l’1d

examined his employer as P.W.3, but

certificate with regard to nature of leaVe._a_n-dp

days of leave availed. However, considering”naturepof ‘

injuries, ?.9,0oo/– awarded by’:h’e- Trib;v17hVaVl4_ it t¢}w§1.;1g~r+

loss of income during laid period and proper

and there is no scop-elfor enhauiiicey i _

11. Consi.der;ii’;g they ijinjuries, disability

anmainount of discomfort and
“unhappiness h as to undergo for the rest of his

life–,.. awarded by the Tribunal towards loss

.of amenities is just and proper and there is no scope for

. ‘e_nhanceVIn.lenit’ under this head.

A V_.~’i’he}.V*claimant has failed to establish his contention

AA that-fiter sustaining injuries. he has discontinued his

it ’employment. Even nature of injuries sustained do not

suggest that he cannot continue his employment in

Q7′

future. The Tribunal disbelieving the salary shown in
the salary certificate — EX.P.8 and pay slip — Ex.P.15
and evidence of P.W.3 working as Manager in Chandra

Electrical Enterprises and by assessing his incoine at

$3,000/– per month and considering

caused to whole body at 10% as

stated by the doctor at 27% to right} iimhbdaridd’:1t§i%1vsto ‘

the whole body has awarded

g ‘ . -. ‘i ‘ I: ‘v:

of future income. Theisaine is Just’ and proper and
there is no scope for–..¢f’1hanc«31nei1t,

Thusg. for the following

Com;pens’a’tion: l

11 r y Pam a11d”s1_iffering %. 40,000/-

2)” ‘ 1VIedica;’._an_d’ incidental
. _ V V-expenses

__3} _ Towar.d.s’1oss of income
f ‘gduring laid up period %. 9,000/-~

_ Towards loss of amenities ?. 15,000/–
“*E3’}” w.F11’ture loss of income 50.400/ —

/’H

55,000/-

/’H

3. 1.69,400/-

~ Rounded of to Rs.1,70.000/-.

‘ Accordingly the appeal is allowed in part and the

“Judgment and award of the Tribunal is modified to the

$2”

extent stated herein above. The eiaimant is entitled for
an additional compensation of ?. 10,000/~ with interest
at 6% p.a. from the date of claim petition till of

realisation.

The Insurance Co. is gdi”reeted., to the »7

enhanced compensation v8I.I’l’lO’tV11.’i'[_””V_V1’iZ1’1 i1_1te1″vest

two months from the dat’e.s/.e:-of.receipt_:Of of this
judgment and the to be feleased in

favour of the claimant.

is. Sri, ‘:.is_fip.ermitted tomifile Vakalath within
four We.e1_<'s~ Zthisjidatet; « –. . .

No order as to .costs_ H

_____ _. ge

I1igI1*