High Court Karnataka High Court

Sri Kutti vs The Managing Director Bmtc … on 15 September, 2010

Karnataka High Court
Sri Kutti vs The Managing Director Bmtc … on 15 September, 2010
Author: N.K.Patil And K.Govindarajulu
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15TH DAY OF SEPTEMBER, 2010
:PRESEN'I':

THE HON'BLE MRJUSTICE N.K.PATIL'-._ 

AND

THE HON'BLE 1\m..ms'rIcE K.   

M.F.A.N0. 11o73»0F_2or:§é»'   
Between: -- --

Sri. Kutti.

S/0. Mani,

Aged about 28 years,

R/at. No. 20, . 
Cholanayakanahalli,

R.T.Nagar Post,  '
Bangalore~56O O32.   . if

. . ..Appe11ant

(By Suit'. Sréé Sn'. T.N. Viswanatha,
AdVOCates}~_   

» 132$  Director,

  

 Bangalote-560 027.

  H.R, Renuka, Advocate}

~7Sat'i'ge "B'_r'1jaV'an"'.
K..I;1.Roaci, "  '
Shanthinagar,

. . . Respondent

*7l=***$*$

X

This MFA is filed U/s 173(1) of MV Act against the
Judgment and Award dated 03.03.2006 passed in MVC
No.31 16/ 2002 on the file of the VI Additional Judge, Court
of Small Causes and Member, MACT. Bangalore,
(SCCH.No.2). partiy allowing the claim petitio1at_’=;’or
compensation and seeking enhancement of comp«enfsa,ticn, ”

This M.F’.A. coming on for Admission. ddagdf, 22

N.K. PATEL J, delivered the following;_
:JUDG Ms.~r;et?

Admit. 2′

2. This appeat by d_ out of

the impugned judgfn’ent..at1d?V0.a>av’afd dated: 03/03/2006

passed in MVCV_.No.:3’1″1€$)f20Og2-._A dbyfme VI Additional}

Judge, Qatisesd Member, Motor

Accident_ j Bangaiore, (SCCHM2) (for
Short

The by its judgment and award has

of Rs.2,49,160/– under different heads

7% per annum from the date of

evtdenee on 18.11.2003 till its deposit, as against

A ‘th,e4_.c1ai’m of the claiman for a sum of Rs.6,00,000/-, on

“W°w’JM,__’fl____….»

appellant has presented this appeal, seeking
enhancement of compensation.

5. We have heard the Iearned counsel appearing
for appellant and learned counsel appear1ng;’._¢’for

respondent.

6. After perusal of the material avai1a”eZe’_~on’»re–eord,” ”

including the impugned judgment and

the Tribunal, it emerges” the _ 5afte1-‘dd’

assessing the oral and exfideince and

taking into consideration j.ag’erd,f ..oCeupation and in

come def “a1so..t’aking into Consideration
the nature and the nature and

durationhof -treatn\ent”~~dt’ taken by the appeilant, has

__a sum rrrr Rs.35,000/– towards pain and

of Rs.’75,000/– towards medical

sum of Rs.10,000/»~ towards conveyance

nourishing food and attendant charges and a sum of

R:s’..3;2,000/~ towards loss of income during the period of

treatment. The sai% compensation awarded by the

.d_”__m____m__.,_..«

Tribunal is just and reasonable and therefore, it does
not cal} for interference.

7. However, the Tribunal has erred’

awarding any compensation towards loss ofamenities of ‘

life and therefore, it needs to aiwardedi

seen from the records that, in’–View oflthe t’inj’3uries”g

sustained by the appellant acciden’ti,*Vhe.i:1as taken
treatment as inpatient for. inor.e”*«than one month,
underwent oneV_surgeryV_a_nd assessed the

disability at’: the V’ and he has to

sufferthis’V:dilsa:tiility”–jthrotigh-.o1;tt his life and he could
not ” he was doing before the

accident:LThisVV’aspect«.r.’§-has not been disputed by the

C<:iripo§r_ation. ""Hav.i11g regard to the facts and

ieireuprn.s_tta,'nces of the case, we award a sum of

loss of amenities of life.

” Further, the Tribunal has erred in awarding a

of Rs.1,10,160/– towards loss of future income

M assessing the income 0: the appellant at Rs.4,000/- per

M

month, taking the disability at 13.5% and adopting the
Multiplier of ’17’. The income of the appellant talgen by

the Tribunal is just and proper and we accept

The Multiplier of ’17’ adopted by the rribuna: is:liabie’.’to

be modified in View of the law-ilaid.

Court in Sarla Verma’s case repl’orte–d

and accordingly, we adopt t-he..tMultiplierA inlsteadl’ V

of ’17’. Having regardpto oft permanent
disability suffered accept the
disability 13.5% and we
rounded re–determine the

compensation’ loss of future income at

Rs.1,20,t§6.(l/’v~ V(4,OOvO/’ad-~ll’x 12 X 18 X 14/ 100) instead of

160/?” accordingly. it is awarded.

1 the Tribunal has erred in awarding

towards future medical expenses and the

same is’; inadequate and it needs to be enhanced. Having

“__”_________,___,._…….s

to the facts aréjécircumstances of the case as

stated above, we award a sum of Rs. 10,000 / – under this
head instead of Rs.7,000/- awarded by the Tribunal.

10. Having regard to the facts and circumstances of

the case as stated above, the impugned

award passed by the Tribunal is liable

The total compensation payable’ oo’r11es’t0 /: T

and the break– up is as follows:

Towards pain and sufferings.» . 1 V lv.8H5H,000/~ 0

Towards medical exp_enses,_…_ “Rs. f75,000/-

Towards conveyance,”r1ou:§ishing_foo~d Rs. 10,000/-
and attendant charges’ V_ Z 0

Towards loss of in¢Q;;ie..Vc1:;;\ihg.,,,t 12,ooo/-
period of treatment 3′ T’ ” ‘V ‘

Towards loss ofsameiiitfeslll Rs. 40,000/–

Towards loss««.ofV~fij;tulrejglooroe’j Rs. 1,20,960/-

Towards ft1tt;1re._vr1aerl_igaI’expenses 0 Rs. 10,000 / –

Total Rs. 3,02,960/-

it 1.1. Aooordingljr, the appeal is allowed in part and

ir1ipug12.e_d judgment and award passed by the

No.31 16/2002 stands modified, granting

a lE5o;n’p¢n5aaon of Rs.3,02,960/~ instead of Rs.2,49,160/–.

“The erihanced compenflon comes to Rs.58,800/– with

“‘___’,,.»

interest at 6% pa, frem the date of petition till the,:da.te of

realisation.

The Insurance Company is directec}__te~–:: in
enhanced compensation with intereat
the date of receipt of a copy of this t’
The enhanced comlaeizeation V.sh3_.ii’ in
favour of the appella’n.t_, by the

Insurer.

sd/9
was

5&3
ttttt fudge?

. .,..