High Court Karnataka High Court

Sri M Nagaraju S/O Madegowda vs M/S The National Insurance Co Ltd on 19 November, 2008

Karnataka High Court
Sri M Nagaraju S/O Madegowda vs M/S The National Insurance Co Ltd on 19 November, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COGRT 05' KAR;\EA'I'AKA Afr
BANGALORE %  k

DATED THIS THE 19"' DAY OF N0\r'E?s::i:B1?::i§'.9.§?§i§fE':§'_"*"  ~ .

BEFORE "

THE HONBLE MR. JUSTICE 

MISCELLANEOUS F’IRS9I’:§.PPE$L 3m.’?7ik7 j()i<;@0s k

BE"l'WEE?i:


 

Sri.M.Nagaraja._V  I I    
szo Madagcs.vd.«z;TA  %     & 

Aged abdut      %   %

Rfat 1§1p,36;~ :Qa;d':::n_,"~ *

6&1 F'hase,"3;P».Nag?;r, _  _ 

Bangaiore. V   ' - ...APPELLANT

(By  

   %%%%% 

V   National insurance Cf). Ltd.,
"  B}'«ii:S.Ivi§flager,

 Nafifiiafiara Bank,
  Maraihalualii,
'Bangalore.

3 "  Sri,S'Krishr1a,

S50 Saiapszryappa,

Aged abttmt 36 years,

Cable Gperatot,

Bhavani Road, Electrenic City,

Hebbagodi, Banfiflre. …RES?0NDE’:’-ETS

(By Sri.IVI.S..Sriram, Adv. for R-1)

7E**

This M.F.A. is {Red under Section ‘Ac.-_t

against the juégment and award dated 29._i*i’;95f it;

No.3764i02 an the file of the £V”Aéd¥,_ Iudge; ‘C«ej1:Vrt’-:5? S3131}

Causes: Member, MAUI’, 1\/I1¢trc§pcd:itai;._ Af<~:a," ::'Ba'fl;;_a}ore"'~. –:

(sc:c:H.No.6}, panxy a1T1.¢wingk% the €l#;1iJ_{3} * petiiiim "–for
compensation and seeking frxzisgncement ¢a;:3§§en–s3.t%on. '

This M.F.A. QQmingV.-Ga."§(3f–»finai'hearingiithis day, the
Court deiivered t¥1e'fQ i'§Qwi'ng:;~, ~

3 15;) (xvi
"" is' fii'aim;ant being not satisfied with {he
a*.=§%11f(i" Smaii Causes Court N{).VI,

Banga'1§§re,_V'in_E3z§;£i'f'°§§io.376-4502 dated 29-11.05 séeking fer

V-':?._'én1s,zjancemcnt'V df""¢ompcn$ation aad also challenging the

'VSafifiilifigvuqfvffisponsébiiity an the cmmer ef the vahidc instead ef

__the_ insgiief.

2. Ascozding to the claimant, 0:; 4§5.S.G2 when the
claimant was *£1’ave].Ii11g in a Toyota Qtzaiis bearing NQKAOS

MC 7367 an N}-1.43, Baszgalere Kiirfigai Road near
v[/cw

Ranganafhanagar viflage due to the rash and negEigeé1:ii{‘»:;iz*ix,§éz;g

afthe érivar ofthe said Vehicle in a high speed

the milestone an the mad side, d1_1qta €hc.*i2¥2;:2é§%;:t,b ‘i;§aé§iia:1tii’~–.

sustaineé injuries and immeéiafeiy1ie«Wa9£;._shifi3d :fe.&Sa:1jayi”‘

Gandhi Hospitai far treaiisiiiiéiiiig.» …1r;–i1s iispviit
Rs.50,00{}:’– i0wa¥dS…V.1§16di§Hii:»ii_§3X;’§’fiI}Se§ ii ‘aiad suffered
disability me ciaim The owner and fiic
insurer of matter. Based on the
pleading; by the Tzsbunai. iieiding
tmgiigence cm the part of the

d1*ivé;._ {ifthedééiiielfi’–i_ii”vzgiiestion, the Tribunal has awarded a

3 4.§¢dn:pentsiafiQj::§7(ii’ R§.6’i__€){}0x’- by exenerating the liability an the

i = .. _ Ifi§u%a;;§§e..company and fixing the liabiliiy on the mxmer 1:0 pay

ithiii this appeal.

3. Heard.

4. it is 61:: subniissimi of the ieameé Counsc} far the

appellant that fine ciaimant has not been suitably awarded on 3.1}
W

the heads. As per time: evidence (if tha Doctor he hag sufibreé

disability 1:0 {ha extent of 2E}%=te the M31 upper the

claimant was travefling in {he velxiele far find

the said iéabiiity is severed «?nS:ura::’2s§§” ::o17;i}:ré1n§:;. ilk;

Tribunal has erroneousiy fixed th”e..§Ai%:*:bi}ify Q§§”.;’*:1’§£: <itaé11saé*"§n';-éfifixad
of fixing on the Insurazzce Ciazfifxany Aésfiffiifagigg sought far it?)
aikaw the appeal.

5._V tigefi Iefirfiééi’ “{3m’1nseI appearing far the
§n:§n1an§§é”Lf:;§;fii?;j;any’–fias si§b1*nitté;d that the Tribunal is justificd
in:V§3_1;3sf:)’_Ix;*ingVV1}V§V€:L.Qnihe ins13r3,n.:;:.c company and fixing

Q11 ihe ew?t13;.V Tim “claimant was mveliing in the vehicie as

ihiaféi afiid’h’i’3’fisk is 110*: covered under the policy and the

by the Tribuna} eannot be fimnd téuit with.

A sought fiat dismissal ofthe appeal

6. 133 {ha light of the arguments aévanced, iet me

\.2

consider:

(5) Whether the Tribizzzal is justified in fixing the
liability an the owner although ifhr;i”e_ is an

insurance ccavefagc’?

(ii) Whether the c§.ai:z2an’t is eniitlnnciflfizir ‘c:ii:a,22{{ern$§:§”.._

ofcnmpensatieyn’?

7- As per the material _¢;§*’i€lf;:1:g§ 01i’:”a¢(§l”d aiad the wound
certificate pr06aced,”‘t%ié; .clm_rri{a1::tll .$t:s3t_ai11ec¥ fracture of left

radius. The 4’flri§:vuna:l”lilalVs’V;a “tall; Rs.3O,0{}0f3~ towards

palm arid”»l,5suffE§ijié2g$}’«..’l_’ On. lllllfl head of canvcyance 322$

zzoufiahfiagnt R.S;«;3’awardcd and R2”-;.259O0(}/L is: awarded

tglwards loss bf futrare amenities in litls. Hewever, rewards

ll “expenses cal}: a meager amaunt of Rs.2,{}()0;’- is

al;’d’V.fhe claimant weulci be entitled far enhancement of

on that heaci. There is said to be disability {If 26% in

AA ‘*~t}j2el”lefi upper limb. Although nothing hag been stated :32”

liemonstrated as to what is the éisability to tbs whale lmdy, it

may be {:2 the ex§ent of 2—-3% and 3 luimjpsum award of

Rs.l2?000f- would be appregriatc ix; this regard. The claimant
0443″‘

thus, wmzid be entiiiesé far cnhanitrstmeilt of con:upé.;§saf£i:}:1 {If

Rs.lS,(K30f- ovezr and above what has a}read§”‘%颒n.,l:gixyfiidsd

with 6% interest per annum the:Féiaaii’_at;’ *fietiVti:iaIi “‘i§.ll”‘-.V

deposit.

8. 80 fat as vtiag {ii2:;’ce1;f1éd?v-«:xn.¥>erusa¥ of the
policy conditions it i;’§éy*i11 t§?:4a*:”£V.i:t i4%:§:’:Vz§xLv:.¢{$fii;;j;”chensive policy and
the ziahixgg-%~;g%kshwa§ %§j:?¥%iira;té%’? 3,3 an the date of the
acside:”i’i::V’V’ig§¥:’s~’fi.=.”‘ of insuemce and it is the
was trave§}in.g far dcamcstic

purpose’. % In’ £} x37t. vée’W._¢i’f«’£he mattctr it fig neither fer reward R01″

hifing. I313 “‘i’ri$ii::2;§ having noted the contcntian ef the

‘A « sfiheuid have fixed the liability on ths Insuircr as it is 3

“..__ce§i1;ii_ehc’:i;Si’*§’c poiicy covering the persons travefiizzg in the

‘.4″‘ve§1§:::.le’ from ewner. It is aisso neat the case of the

AA ‘ ..Insti:’ance corzipany that the vehicle is used for racing er on hire

Wbasis. Hanna, while moclifyizzg the award passed by the

Tribunal in fafieiziiag the liabiiity an the owncr and by fastefimg

the iéabiiity cf the entire comprensation amount on the Insurer

i.e., Insurance ccimpanjg; it is oydarcd that the ::!aiman’; is
cntitied for aneiher R§;.15_,€){)0:”- over and abovs ‘T’,_§%fh.at has

already been awarded with 6% interest fmrn t}2_é.:”¥:i’at’s’_’af gfi-s;:tité:);1

iii} éapesit. The Insurance Comgjgmy 3i:3;}’i”d§fr3$i’t::th¢

campensation ammmt wiihin t:¥;’;jee :1311m 1§h~3._i?r€$i:2 ‘t}jje..__;i’:;f:;: 0f ‘~. -‘

receipt efthe copy Gfthig

9. Accczrdingiyi’ ‘afifwéi. part.

Sd/-=
Iudge