High Court Karnataka High Court

Sri C P Sundarraju vs Sri P Venkatesh on 16 November, 2010

Karnataka High Court
Sri C P Sundarraju vs Sri P Venkatesh on 16 November, 2010
Author: B.Sreenivase Gowda
I.

 P1L1pA1AE'i~~_ 

2" _gx>f ''

1  HOBLI,
C  1+«1A$s:~A..N TALUK.

 CREENTAI, INSURANCE CO LTD,
 -HASSAN « 573 201

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED TI-IIS THE 16TH DAY OF NOVEMBER.f§O10
BEFORE "   V'

THE HON'BLE MR. JUSTICE  

Miscellaneous First  off
BETWEEN   . % V

SR1. C P SUNDARRAJU

AGED 25 YEARS V 
S/O.PAD1\/IARAJU,'-fT_ ,   
WORKING AS A COMPU*FER'INSffRUC'FOR
AND COMPUTER SERVI:CE*£N._ '   '
SCHEDULE TRFBE ¥HIC_}H.fNE'I'* 1NTER1\1'ET
RESIDING A*r_CHANNApAT1EJA;VA 

  A A  

 APPELLANT
(By smt. A  ADV.)

SR1 .' Rf
AGED :27 YEARS  ~ V V 

R/0. B'C)OV__AN-AHALL1

 RESPONDENTS

(By Sri. A RAVISHANKAR, ADV. FOR R2,
R. 1–NOTICE DISPENSED VVITH V/O. DT:08.07.10)

THIS MFA FILED U/S 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD
DATED:19.05.2008 PASSED IN MVC NO.2388;/2006
ON THE FILE OF ADDITIONAL CIVIL JUDGE .{SR;’DP€,)

8: ADDITIONAL MACT, HASSAN, PARTLY
THE CLAIM PETITION FOR COMPENSA’I’ION’vvEAN”i3-I ‘

SEEKING ENHANCEMENT OF COMPENS.ATI_QN;~.,::’ G

This appeal coming on for Adfrnjissionp;

the Court, delivered the following} ‘ _
JUDQMENI’

This appeal is bypthe for enhancement of

compensation awarded’ bythfi -.

2. Heard.’ admitted and with the

consent ofiearxied AC3–ounAse1 appearing for the parties, it

‘ _ is up for finaiidisposal.

3. _F”o_r”t.I'”1ep_Vs’ake of convenience parties are referred to

asreferred to in the claim petition before the

pp ‘-.,Tribui1aI~.

A “D 4,’ Brief facts of the case are:

$6”

That on 27-5-06, when the claimant was
proceeding with his Seooty in front of Swapna I-‘Iotel,
Shankarmutt road, Hassan, the driver of Tata Sumo

bearing registration No.KA–O3-P–2574 drove the safne in

a rash and negligent manner and dashed against

As a result, the claimant sustained inju_ri.e_s_’.’=._Henee, lhe__

filed a claim petition before Hassanl,’

compensation of

impugned judgmentjl award:/:l1_\e’.has awarded
at 6% p.a.
Aggrievedil V. Corripensation awarded by
the in appeal seeking
enhancement’

5. 4;’ there is no dispute regarding occurrence of

‘acleidelnt,negligence and liability of the insurer of the

the only point that remains for my

cofisicieration in the appeal is:

, o Whether the quantum of

compensation awarded by the Tribunal is

A just and proper or does it call for
enhancement?

claimant was admitted to Tejaswini Hospital, Mangalore
with the history of road traffic accident. He has

sustained cornminuted fracture of lower

tibia and extra articular fracture of

Claimant was operated. debridierr1er;tg_wgas.;«done and t

was discharged on 24-6-06. Sec__oi’1d.

on 06-0606 with ilizirich””fi§§:ation on

24–6«~O8. He was wasvrernoved and
plating was done and inpatient from
17–9–os to 3o5 9;io6g land’iagainfreadrnitted on 30-11-06
for Doctor has further
depos_ed._ examined the claimant on
l8~5~ and it shows fracture was

but is: residual stiffness of left ankle and

» thereVisrestriction of movements and claimant cannot

H fo’ru7lon’gVVdistance without support, since left leg of

the petitiyoner is shortened by 1 cm. Claimant has

it Atsuffereld permanent disability of 30 to 35% to left lower

‘limb.

8. Considering the nature of injuries, Rs.25,000/~
awarded by the Tribunal towards pain and suffering is

on the lower side and it is deserved to be enhanoedvviby

another Rs.10,000/– and I award ”

this head. .

9. Claimant has produeed invedicai ::f01′

Rs. 1, 12,399/ ~ tnc1udingb:§Ci’5ahee” 1:311!-_ ‘ dfrilbunaii ”

after deducting theamouAn.tuipertaining”‘toadirance bill
and after scrutinisirigaho rightly awarded

Rs.1,00,00Q/.4? and there is

no sco§5e”fo’:r, this head.

10. as inpatient for 43 days on

three ooc-asionVs~.. Considering the same, Rs.10,000/–

by the”‘”T’ribuna1 towards incidental expenses

s1iCh,_”f–.as dbcvonveyance, nourishment and attendant

ehargesiston the lower side and it is deserved to be

AA enhantied by another Rs.5,000/– and I award

‘A.V_V’Rs:’é15,OO0/– under this head.

63,

and duration of treatment, a sum of Rs.10,000/– is

awarded towards loss of income during laid up period.

12. Considering the nature of injurie5,;f–.

stated by the doctor and an am_o.unt of”disce.fi1forti’_:ar1’dif

unhappiness the claimant he h.as1’_’_to

rest of his life, Rs.15,000/f+_V:v”‘~awarded

towards loss of amenities “jth’e–»-lower’side-and it is
deserved to be enhaneeei’by.£fi;otiierii§s«..5,ooo/« and I

award Rs.2o,oojo/.5 uriderthisjphfeadp, *

13. Claimant_”V;*’jis 22 years. Multiplier
applicable is ‘I8′. His income is
assessed month. Doctor has stated

he isuffercdfp’disability of 30 to 35% to left lower

and his employer examined as P.W.1

not stated what is the loss of earning

V . after” he’-Vipsusitained aforesaid injuries in the accident.

VVf”4″‘x’i7l’hcrefore, salary of Rs.2,100/– per month taken by the

for calculating future loss of income and

its/15,360/– awarded by the Tribunal under the head

future loss of income is just and proper.

$1

14. Rs.10,000/- awarded by the Tribunal towards

future medical expenses is just and proper.

15. Thus the claimant is entitled for the

Compensation:

1) Fain and suffering j.

2) Medical expenses A’ R’s.__1,»O0,0’O0.,./

3) incidental expenses Rs.

4] Towards loss of -ineomevh a _ I

during laid up period 10,000/–

5) Towards rioss ofamenities Risk 20,000/-

6) Future lessiof Rs. 45,360/–

7) Future mediai expeVns.eis– ‘Rs. 10,000/ —

V1″ I §s.2,35,360/-

16. is allowed in part and the
Judgnientitand the Tribunal is modified to the

extent. stated ..V_1fV1:erei1:*1 above. The claimant is entitled for

it tovtaip-oornpensation of Rs.2,35,360/– as against

‘- awarded by the Tribunal with interest at

the enhanced compensation of Rs.30,000/–

it ire-am the date of claim petition till the date of

realisation, excluding interest for the delayed period of

293 days in filing the appeai.

10

17. The Insurance Co. is directed to deposit the
enhanced compensation amount with interestj*'”Wjithin

two months from the date of receipt of a

Judgment excluding interest for the

293 days in filing the appeai.

18. Out of the enhanced-fiornpensation’:._;5G’%”j VVith*t’

proportionate interest is ordered”to. be irxvested in FD.
in any nationalized’ the name of
the claimant fora period’ rieritewable once in 3
years proportionate

interest”is .ordereTd’to’ released in his favour.
N oorder as costs.

Sd/*3
3.1375455