High Court Karnataka High Court

Sri N Sharath S/O T Nagaraj vs The Oriental Insurance Co Ltd on 25 August, 2010

Karnataka High Court
Sri N Sharath S/O T Nagaraj vs The Oriental Insurance Co Ltd on 25 August, 2010
Author: B.Sreenivase Gowda
IN TIIE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25TH DAY OF AUGUST. 2010
BEFORE

THE HON' BLE MR. JUSTICE B.SREENIVASE~--€J§r_j(Jl:\.§?':l'f?$" 

Misceiiazaeous First Appeal No.   K  

Between

Sri N Sharath

S / o T. Nagaraj

Aged about 19 years _ 
R/0 No: Hosakrmduwada 
Davanagere Talulif _ '_ _ "
Since Guardianship is not 
discharged, Representedeé  l '
by Natural VC%ua§r_dianf - 
Sri T....I*E.ag:1;'raj - V I _  

S / o 7Thyaranayaka-- V. A *   ; it

 Appellant

'u3y«tsfi.-- 'Qisiddiararnajah, Adv.)

And

The "QrientaI"lnsurance Co. Ltd.,
 Deepthi Building, Pallimukku
' [(3p.p. Coachin Hospital)

  M'.G;-Read, Ernakulam, Keraia

I_?.ep_resented by its Divisional Manager

AQC. Gadgets 8: Appliances Pvt. Ltd.,
" Door No.6{)3/B, Mangala Layout

' Urlandy Puttur, D.K.
Represented by its Managing Director
Sri. Nelson Pavunny

 Respondents

(By Sri. H S Lingaraj, Adv. for R1,
Notice to R2 is dispensed with)

This MFA is filed under Section 17 3(1) of Act
against the judgment and award dated 11.i2,72OO8
passed in MVC No. 850/2007 on the file of A;_ddi_tional

Sessions Judge, Fast Track Court–1, DaVang”ereV;~.1:§a}%t1y’.
ailowing the claim petition for compe–nsatioVrie-

seeking enhancement of compensation. _. ~~ . ”
This appeal coming on for
the Court, delivered the foi10wing:__ ‘ « 7 *
JUDi’.?;_;._’!,l,I’EN’-Ti: V
This appeal is seeking

enhancement of compelnsationi. V

consent -or Co-arisel “appearing for the parties, it
is taken” f0rV’1’ina¥,_ disposal.

3; l:]_3rief facts ,Q_f__the case are:

25.10.2006 when the claimant and

were travelling in T ractor~Trai1er No.KA-

7/;i’~.l13;_V and KA-03/T-370 from Hiriyur to

A Agfrlosayalanadu Viilage on NB 4 near Kolikengannas

lfifarm a truck bearing registration N0.KA-21/6967 came

%’

in a rash and negligent manner and dashed agaisnt the
tractor–trailer, as a result claimant sustained injuries.

Hence, he filed a claim petition before MACT, Davarigere

seeking compensation of

Tribunal has awarded compensatiouef”

with interest at 6% p.a.

4. As there is no disputeiiregardingl.o_cctirrence of V

accident, negligence” and _1i’abilit§-vi/l”bf_pthe’lnsurer of the
offending vehicle the it remains for

consideration’ ‘

—- _ll”‘Whetheivtliev’cornpensation awarded by
the_’1’ri:’ounal is st and reasonable or does it
for enhai1ce;n_ent?’

5. _ _ After learned Counsel appearing for

V’ , parties perusing the judgment and award of the

of the view that the compensation

the Tribunal is not just and reasonable, it

A is o’n_:t_he lower side and therefore it is deserved to be

i’ “enl1anced.

l 6. The claimant has sustained the following injuries:

&’

i) Fracture of 2%, 3″‘. 4th and 5″! metatarsais
on left side;

ii) Lacerated wound over right knee;

iii) Closed head injury with contusion”‘of«lbx’rainit

Injuries sustained by him are evidenti—-fro’ml’f:wound–«..

certificate, discharge card

evidence of the claimantand the-..doctoifeégamined last’;

PWS 7 and 6 respectively. Fiidiscloses
that the claimant V Bapuji Hospital.
Davanagere of road traffic
accidentgonv was referred to
him for- POP boot applied
left ‘0 secondary suturing of the
Woundxwas of wound occurred leading

~§’.ggping of “Wound. On 04.10.2006 skin grafting was

0 .»ldone.._>”Cn”‘O2.11.2006 he was discharged from the

16.08.2008 claimant had gone for

assessment of permanent/ partial physical impairment.

.Vip5’i’t”A_«that time he complained of pain on weight bearing

over left foot, limitation of motion in the left foot,

limitation of motion of right knee. Mild 0 to 110 degree
%,_

flexion. X ~ray was taken which shows old fracture
2″”. 3″, 41″ and 5*” metatarsal bones with malunion and

evident of secondary Osteoarthritiis seen inirtarso

metatarsal ‘joints on left side. He

permanent physical disability.

7. Considering the nature

awarded by the Tribuna} towards its-uuffering

on the lower side aridit to be”‘e11*hanced by
another sum of Rs.30,000/~

under this

8. ” medical bills for
Rs. 1V’:?,6:=30/4 tanjajtiaecrfibufiai has awarded Rs.22,500/–
towards’rnedicallllaridliiieidental expenses which is not

If 1._7_,t550/– is deducted towards medical

‘ Vllbiilg;._$511lvy.l:Rs.4i,85O/- remains for incidental expenses

llwlhich is’j_ on the lower side. Considering nature of

injuriles and duration of treatment I award Rs.15,000/~~

” towards incidental charges.

9. The claimant was a student and he was looked

after by his parents leaving their regular work for 67

$3.

days. Therefore it is just and proper to award
Rs.10,000/– towards loss of income of the parents

during treatment period and 1 award the same.

10. Considering the disability stated

10% and an amount of discomfort and he it ‘

has to undergo in his future loss

academic year it is just’V”w-rand ‘proper award

Rs.50,000/ — towards ..y_1fioss.~i or A ‘inconvenience
caused to his edueationai disability as
against Rs.3~i/ .. ;i’ribur1ai towards
loss of A V

11. .’ entitled for the following
compensation? i

V1} Pajinvarid suffering Rs. 30,000/–
‘=”2) Medical expenses Rs. 17,650/–

–._3)t “incidental expenses Rs. 15,000 /-
‘ ‘V ” of income of parents
A — j Euring treatment period Rs.10,000/–
, Loss of amenities,
‘* Disability, loss of educational
Career etc. Rs. 50,000/–

Total Rs1,22.650/-

Q5,”

12. Accordingiy the appeal is allowed in part. The
judgment and award of the Tribunal is modified to the

extend stated hereinabove. The claimant is enti’ti:ed.for

total compensation of Rs.1,22,650/~

Rs.5-4,500/– awarded by the Trihunal _wit-h::’~interestt..

6% pa. on the enhanced com:p’ensati:on’ei6’8}-e1:$QV,/A?

from the date of clair;-i gpetitiont’ till

realisation.

13. The insurance ‘directed to deposit the
enhanced co:npensatio.n’~ I within two

months from of receipt of iavcopy of this order.

14. Odut or compensation Rs.50,000/–

with proportionate._iriterest is ordered to be invested in

Vnarh’e”of__the claimant for a period of 5 years

and -wre1nair’_1ing–._amount is ordered to be released in

favoiir of A

x T Novorder as to cost. Sd

Tudqé

Vthvbp