IN THE HIGH COURT OF KARNATAILA AT BANGALORE
I)A"rI5:I') T}--IIS '1'1-41+: :9"m DAY OF JANUARY.
:PRI3SI*Li\:"1':
THE HON'BLI3 MR.JUS'_HCE N.K{PA'I{I_L '
ANXD
THE HON'BLE 1\/1R.JUs'r::(;':'2.,..I:s.sRi;§§NrvASE.§;;<onrr)A
M..F.A.No. 976710}? ;2.kA006"m/H5)
B EC"IW 1*: EN 2 V .
Sri. Shiv;;.rS/0. i' "
Age: £8..yé:--*a1'"$--._ O£fCZNiL.': ' "
R/at.4_P--r)1i2§'fiu.1'1:, }';.oS:._ _ V V
Paidriiaar iaigli-a' "ix/E 2,111 _Eéin.'} "
Re.dcii-v;.)Va"i~ii:iFa1u'A{. ' V;
V":Shat};}ij;apaL1;:§,amam"i")is:1'i'C't:;* '
....Appe11ams
{B}/. Ski. .1 Ft'. I\V-/i.''.' VL£1t'..1-'.1~IT_.'' ' }';cE\r()(=2:1.c:]
' xi Sri, i.~?f.2i..\(ee1'1 Kumal'.
_ S,/_(5 .Sr.i_ E"%fa1:1121 Murihy 'I'.N..
. I-Q/é.~t:,_N<a.VLS'2. SIE1 Crass.
M L} 1'1 e§;$1'i'\,v241ra L21_\/() L11 ..
-- ¥§'é-1i11€%SE1 S1,0r~-1.5}-. 'pzlrtly _«
aE1owi1}.g the claim pe1:iii()r1 for c:c)_r_:1.pn1en1. of C<m1p€:1}.saI,1'0n v«.-'i'th I20/04iI3t<i"«'(_'t'.S'_Y1,.' '-
This M.E*'.A. co1'1'1iI1g ()n.ib1' Ad'n'1i.'~3Si()I1 tlziy.
PATIL J. detivemd the I'0llo\vi:1g;.V..
..:...z.u.___D pe]1am. for a sum of ]Rs.6.00,000/--. on
A.»
z'
'.4
'c1('(".(")l.11'][ of the l11jLi1'lE'S 5'-mstaxii-1c:(l by him in the roaci
t'ra1'E'ic E:L(IC'.ld€,'I11'. Being ag;{g1'ieved by the said jtidgmeiit.
arid 2-iwelrd. appellant. has p1'e5€rit.e(i this a]3ptj.d,l_;
t',I)lTc11}C€Il1C1')f on the g1'oL;12'1ci that. the arnoi':nt:éiwzal1d€cil_ '
by the '.I'ri'ounal is i11a.deqL1e1i:<':.
3. In brief. the i'aci.s (3f_ the Czisé». are; .
The appellant is ciain1iiigV¢t.bat. hé ~isl'£1g:edl;1b()ut 1.7
years, working A__(_)'lie émdt Rs.3,000/- per
mcmtflh. 'E'l1.21t' on p.m_ the
appellant. layout. 141.11}
l\/lain :1;l()(c1Cll'l'i3f}'()Iill':(§'il cé()nipléx and at that time. the
driver V201 l E-hé * beari11§,§, N0.KA.O5.E'l'.1088
car11_F: , in ':1 aé:1ci"'n<~:giigerit. manner and dashed
lV.£lgi1'iIlSl.""l1lf11'. Cll1€'.lHl."(l)H which. he fell down and sustaineci
Iilf1;.tz1i'ic,5§'.'-.._¢ 'i:fir.ri;%:cli21ta=2ly, he was {'.€1l{(-31': to Tirumala
H0;s:_p1t,§1i~?1i'§.dlt,iie1'1 shifted to Bowring Hospital, \Vl']eI't3i11,
he l'.€)tTIli"l'.1'C?ElJ{,Il1(;§Ill" 2'-IS lI}paf1l@f1l'. and Spent I'€'c1S()Iiablt',
' --..a1rmt1rat' for l'1lS t:1'<:ai.mer11. and other incidental chaiges.
V. .._Oz:1 'cl(:COUI]t. of the injuries sust;a1.im~:d by the appellant. in
the saici accideiit. he has fiiecl 221. (':l::.1in'1 petit"i0n bei'or<»3 the
j
. .,reSpd1ide11'i
'I"ribL.11'1al._ ('1a.imi1'1g (?011'1pe1'1saii()i'1 of Rs.6.00.000/--. The
said claim petition had come up for eor1siderat.ic)11{before
ihe Tribunal. whieh in mm. after hearing ..~'.%3:)i;_h.__'si"des._
and after assessirig the oral and d0cL1me._z.31.ary ex:{i'der'i:re:
has allowed the said Claim pet'itj[0i'1 ,i.l.1'pa'r._t arid_ awaridedf
a sum Rs.1.01.000/e as <§.r3r1}pe1'1S'a_i.i'or3 u1j;tE-s:§;'V:difi'e;rerii '*
heads with interest at 6% p.a'.=.._x frn_rr1 czirf petition
{ill the date of de}i)(55;.ii";:«- "ag§_{'ri.ef&/ed by the said
judgrraerit and awe1rd.,1:.h:e*appei,1air.ii, "presented this
appeal, seekii._1jig' ;53r1_ha.VI'i(t€:;T1vent4_bfVéorhpiensation so far as
it 1*eIaf_'es iii) an-1er3.«i'i:ies oi'Wlife..
4.7. We h21_\fe':_ijhea-r_d'~learned Counsel appearing for
the a.p_pei1ahiV_ an.d..'1ear11ed eoimsei appearing for second
V"5JAfi.€vIf'~L)VE?;I'CfL11 perusal of the material on record.
in(t£_.._L;di;:g Ighljie inipi.1g"ne€l judgrrient. and award passed by
""I_he Trib.1"m21i. ii. eirierges that on account of the injuries
' -.sLi-s1eaii'1ed by the appeliaiii in the accident. that occurred
V. 17.7.2005. the appellant. has s1.:St'.aineci fraet.u.re of
lower 1 /3"" of fibula and tibia with dispieictemem. and he
/I
has t.aken tire21t.m<mt'. as mpatiem, and during '{,hat:_period
ho hz-:15 t11'1cic?1"g()11c* 0pe.:'2=1{i()1'1 with i1'1t.e1'na1} f"§x2.1--i_IiV0--!1 '*«arid
1.
1’11’. foflow up £1’ea§1nc*1’11 and cfuri1’1g 1.11£? .=:3£1iciu1:r§1*it§(i’.:
he 1’11igh£ have u11(1e1*§g()ne pain 2-11’1d_.agQ1’1y. 21VI’1,{_’.}1es-‘:1
fac1’.o:”s into (‘Omsidm’at.i0n, {he ‘I’:’ib”L:.11’1a–,’i_’ATrias é1w£1I’_Citid a1:LL”-sfiiiili
01″ Rs.30.000/– [OWE-lI’C1S pa’:’i_1″‘-.=;1[1d SvL1E’i’c17iI1gs.=.:;1~–.s1V1:i1 ol”
R:3.10.000/- 1,0wa1″ds I11Cdi(T’fc_1_IVV”..v’€X_p(3l’1S{§S;__ C();51veya11Ce,
1″1()u1’isl1i1’1g food and (3’t.11 e1_” I-_n(:§_Cie1’i’i:–;ii’v~ Ac’?’h;1rges. a sum 01′
Rs.36.000/~ t()wa_1’ds 1Q,~;:~3v–dI’:’1’L1tt=Arc:V_ii’i{fQffi{§»’.’a’f1d Rs.l0,000/~
‘ »-
lowards f’L1{i’.’1VI’§f% I”1 ieI’V’said Con1pens3.tioI1
aw-‘a1’dcd by: 21.1)?» 21¥{j§cIVV’reasonabie and they
do :’1<)'§_ can
6. }—§.()$vex’é1′;’- has e1’1’ec1 in 21wa1’ding only 21
sm1’1jOf’ I 5.0’f)()/– 1.c)wa1’ciss loss of 2u11e1T1i1.ies 01′ life and the
“:;;:_n1’Vi(* is”ii”1e1di;:gua1Tc? and it needs to be enhaI1(;ted. It is not in
“‘CIiE-E.]”)1,l'{.tT”- fh§iL:'{3.1’E”aCC()u}1§’. of the iI’1jU.i’i€S sustaineci by the
z1I&)Eé~¢:?112;1.i’;%;£.’i1’1.f~”1}1e said a.1(“cide1’11. he has 1.a.ke1′: :.1’ea:.Incr1t 21:5
V'”ir1pa1..i.cr1:.1,.” uI1cEc:rg011c=?. ()perat.io11, intema} fi.xa1.i0I1 was d’0I1€.
” .11’1’«._\””if”»>v’ of the injuries sL:s1,ai:’1eci. appellant. has suffered
a Wpé%1*:”:1:=:11(*1’1$. di.’..%ilbiH1_\=”. The I”)o(>1()r E12153 21s:’~3e.ss(éci the disabilny
at 34% to the right lower limb and 19% to the \-vhole body
24/