High Court Karnataka High Court

Sri Shankar @ Shekar Shetty vs B Srinivasalu on 12 October, 2009

Karnataka High Court
Sri Shankar @ Shekar Shetty vs B Srinivasalu on 12 October, 2009
Author: N.K.Patil And K.N.Keshavanarayana
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 12"" DAY OF OCTOBER, 2009.

: PRES ENT-.1

THE HONBLE MR. JUSTICE N.K.. }_?'__:'~'{"'i"}I};§.."'v~v..,_D:__Vf  _

AND

THE HONBLE MR. JUSTICE 

M.F.A.NO.16V56aOF 2065  . D  '
BETWEEN: A D. 'D

Sri Shankar @' She-kar Shéfi./y,. 
Now Aged about36' 'Y6afs,' '   .
S/0 Manju Shetityf = . D 2 V-
R/0 Lakshmi \/§_enka'LeshWéu:a,' "
Tea Stall, gnear Raj1.aéhekar§" " 

:V'BE1I'_.'P,(V33D(4I"DI:'".:"j'/-.?,Vl:V,"' _  !::.'
E3.an'ga1or_e' '  ' ~..   ._ 
 " V' A ' A ...Appe11am:'

 D  8: Sri.P1'11a Raddy, Advocates]

A   

"  B'S':'irfi;vasaIu.

-. __ Sy'~o_VBa1akrishna.
.. Rfat N0 68, Jaladarshani,
'B--[E.L. Layout.

A  Banga10re-- 94.

 2 A Sri. S Bhaskar.

S/0 P Su;Id ,

/' MW



i\.>

No 3599. 8"' Cross.
1 Main, Gayathrinagar,
Bangalore -- 21.

3 The Oriental Insurance Co. Ltd.
No 20. Jalahalii Cross.
Chokkasandra, Banga1ore- 57.
Rep by its Manager.

[By Sri. C Shankara Reddy,  " . «. it 
RI ~ Served ; and R2 ~ Noticegdispensed w'i:ti3]}V  

*'-'5¢** ' :

This MFA is fiied..V_U/SAi'1"'/3.{ 3) of._MV Act against the
judgment and award. .?dai:'ed %.j_giv9/9:/'OAS passed in MVC
No.303l/2004: on the file oifv'18th.._Addl.;_Iudge, Member.
MACT~4, Court V of ,8'rr:'aIl" C'a'1;i_ses,; Metropolitan Area.

Bangalore the claim petition
for Zcoinpensation  seeking enhancement of
cornpens_ation}."=-._"c  " ' -

 cor:iir1g~~'i'on for Hearing, this day. N.K.
PA§"'H. _.J ., delivered" the following:

JUDGl\/KENT

 ._  appeal by the claimant is directed against the

juldgm'e:nt,v"'land award dated 19"' September 2005,

ll  "passed in lVI.V.C.No.3031/2004, on the file of the XVIII

l'Additional Judge, Member. Motor Accident: Claims

2'
,

<'__,,___,,,,_,_,,_M,,_______~_M,,,,,,.........._...,...

  ..._..Re-Sporidentis 9



(W)

Tr1buna1~4, Bangalore City ( "iiibun-al' for brevity ) for
enhancement. of compensation on the ground that, the
compensation of Rs.38,000/~ awarded in favour of the
Claimant appeliant as against his Claim of 

lakhs, is inadequate.

2. The facts in brief are that, the 

helper in tea shop. That on 20? t1"2"--'2Q0"3.  b

PM, when he was walking on 4the_Banga1o're--Turni:u'r--.V

Road as pedestrian near Vflaya Barikt ma TVSVV

Victor"  gyaie ""o€aring"vVE\Io.KA~O4/EB-5796 being
driver1.'by4'it's-with high speed, in a rash

and negligent ma,nr;.eii"«a~nd dashed against the claimant.

  Eljesuit of"the..saIne, the Claimant fell down and

' .sus1'rained'_'gri'e--vous injuries.

 i" 3.' "_"_v»Qn,d'aec0unt of the injuries sustained in the

  appellant. filed the Claim petition before the

 '"E'i'i-t_)nuna1, seeking Con;Znsat.ion of Rs.O5.00 lakhs

!

L



against the respondents. The said claim petition had

come up for Consideration before the Tribunal on 19″‘
September 2005. The Tribunal, after considering the

relevant material available on file and after appreCi_a~t_io1i

of oral and documentary evidence,

petition in part, awarding a sum’ of

interest at 8% per annum, from the ~r;latfe._o’f

the date of deposit. aggriev.e_dl’l.:Vb§i._:”t»he*’; said-if

judgment and award paVsseid.__bypAthe”Trib1j1nal, the

appellant felt iieeeslsitatedvExt?) this appeal,

seekingmenh aneefnent’ of eornpensatioii.

4. lea,i’ned’«.,eouI1sel for the appellant at the

O1._Zl:p’t’:;°.3’=€'[:__TSL!bII1lff€d.–..t.hat, the Tribunal committed error in

V .not:VaW.aii’ding any eompensation towards loss of future

ineorne. though the Doctor has assessed the

disabivllity in respect of the whole body at 24%. Further,

hesubmitted that, no compensation is awarded towards

loss of income during treatment period and that the

compensation awarded towards loss of arnenities.
medical expenses a.nd conveyance, nourishing food and

attendant charges is also on the lower side. Therepfore,

he submitted that the impugned

passed by the Tribunal is liable

accordingly.

5. As against this, colunlsel «.

Insurance Company, inter”v.._al’ia, sou.ght..p_tgs the

impugned judgment *”a1j1d aw’ard.:’:puassed l:iy”tl1eV4 Tribunal

stating tlrie =comp.ens’a’tieri awarded is just and
reason_a’r51e and.fjQes.4ne.t,”‘c_ail for interference, since it is

passed after l’1e_aring’..–‘*’nthe parties and after careful

e\;.at*uaftion ofth-e–«”oral and documentary evidence

L *avail_a’i3.l_et on__ii1–e.

” We have heard the learned counsel for

appella.nt and learned unsel for Insurance Company.

d__J_¢____W__H”_r,_,._.

7. After hearing the leai-med counsel for the
parties and after going through the original records
available on file, the only point that arises for our
consideration is as to:

“Whether the compensation awarded _._ if

Tribunal tsjust and reasonable ?

It is not in dispute that on accou”‘maof the it

occurred on 20–l2–2003, the

frontal EDH and AC?’ haae’~..fracture’

comp,oundf”‘frQntalV delpresseri fracture! laceration over
eye lid,’ uabrasion~-.ovei’–.___r’i’ght side of forehead, abrasion

over’ the right forearm near the wrist, lacerated Wound

over puosterioi” aspect of left forearm, moderate head

first instance, he was inpatient in MS.

Ramaiafi -ll’-.:I’*’ospii.a11, shifted to Nil\/[HANS and thereafter to

Victoria’. Hospital. The Doctor has assessed the

‘ .perri§anent disability at l6% in respect of right eye, -4.9/o

“____M____W__M_.,_..»

-~~in respect of left eye aid 4% in respect of decreased

:

;

J

sleep and irritability, arriving at the total permanent
disability” in respect of whole body at 24%. Thisaspect

of the matter has not been considered iiillqfiroper

perspective by the Tribunal. Undoubtedly’;

of the disability, the appe1lar3’t”‘has ato of l

income in future. The Tribun__al–_Vhas ‘erred’.i1:1.7nVot_u

awarding any amount towards. loss’–oi”vvfu’::ure income. V

The total body disability asses’s–.edlV–byA Doctor appears to
be little exaggerated. the facts and

circumstances”«y:.o:f’ the Ca–se,”‘w.e–:_”assess the total body

disabiillity taking the monthly
income. of .»at Rs.3,000/~, adopting the

correct rriultiplie.r and total body disability at

we award ‘a’f”sun1 of Rs.86,400/– {i.e. Rs.3,000/M x

11.00] towards loss of future income.

8. Tribunal has erred in awarding a sum of

Rs.u10,tGQO/- towards loss of amenities, without taking

All/lli'{3«’C0I1SideTatl0fl the percentage of disability suffered

/’
4′

.= _____,,__i.,….«…–.«-»»~—-

K’~\,,_”

by appeilant. The appeiiant has to undergo the trauma
during the rest of his iife. He has been admitted first

to MS. Ramaiah Hospitai, NIMHANS and thereéi,:t’t’c>r t.o

Victoria Hospital, totally for more than a

Doctor has assessed the permanent .24’fc$..

which the appellant has to endtgre

life. Therefore, having regard t.o’7a.1I”these”as,peet_s,

deem it fit to award a sum litowfards loss
of amenities on aeeiourit “”dis’abiiity as against
Rs. 10,000 / – awarded.AbyhTribL1r;a1’iix’; 1 ”

The erred in awarding only a sum

of Rs.8,t”)O(i/’« Vtowardsexmedical expenses, conveyance,

1’10:1_iYiE§-hiilg foo’d;v~–and attendant charges. The same is

ivnac¥eq.1,iat,e~having regard to the nature of injuries

sustained-‘i.a;nd the duration and nature of treatment

undergone by appellant. Therefore. we award a sum of

Rs.43_«3.O0O/– towa1’ds medical expenses and conveyance.

nourishing food and atéfndant charges.

5

9

10. Further. the Tribunal has erred in not
awarding any amount towards loss of income during the

period of treatment. Admittedly, the appel1ant..’w_as_V_inv

patient for a total period of more than a

taken the monthly income th_e””‘ap’pelllant ‘/_$At/T

Rs.3,000/-, we award a sum

of income during the period ofpptreatmlent. it

11. However, so as ti-viilcornlpensation
awarded towards pair,1_.”:an(f:’_ s1§:ffeii.i’i’;_.g,s«.is concerned, it is

just a;1id’evreason:alf)le call for interference.
‘In facts and circumstances of
the caseu,””alp.peal filed by appellant is allowed

in» The» iI’n.p3;gr:ed judgment and award dated 19″”

r :Septtem_berv.tll’2QO5, passed in M.V.C.No.303£/2004, on

l’.V–l'(;__flf’tlie XVIII Addl. Judge, lVle;rnbe’r, Motor

Accident, Claims Trib’unal–4, Bangalore City is hereby

A nrnotiyified, awarding a s In of Rs.1,42,400/~ as against

.—-»—“”””””””””-“‘”‘””‘~

I0

Rs.38.000/~ awarded by the Tribunal. The i:)reak–up is

as under:

i) Towards pain and sufferings Rs.

ii] Towards loss of income

During the period of treatment Rs. __

iv} Towards medical expenses, not1’ris.hing l

V) Towards Disability and

2o,o’oo/5

_

iii) Towards loss of future incorne = /– it ‘v

Food and attendant Charges

loss of Amenities of life!’-..V_ 26,000/~

i”r6£a1s«. ” ‘ 1,424.00/W

1’-The-InVst1ran’ee’Clo1npany is directed to deposit the

enhancled!cornpensatiionluof Rs.l.04,400/– with interest

at” 15% per annum, within a period of four Weeks from

daltepoféireeeipt of copy of the judgment. and award.

‘ vffiutj-._o£’V’the enhanced Compensation. a sum of

with proportionate interest shall be kept: in

f
1, _w_M_W__H_w__,,….–

/

Fixed VVi:)ep0sit in the name of the appellant in any

Alfilationaiized or Scheduled Bank for a period of five

11

years, renewable by another five years with liberty
reserved to him to withdraw the quarterly interest.

The re’maim’r1g sum of Rs.29.4~004/_?»-_fi”‘ayith

proport.ior1ate interest shafi be released,

deposit by the Insurance Compazjgy.

Office to draw award accoi:(:1ir:g1y*§

; 3ooeE

BMV*