High Court Karnataka High Court

Sri Siraj vs The New India Assurance Co Ltd on 14 November, 2008

Karnataka High Court
Sri Siraj vs The New India Assurance Co Ltd on 14 November, 2008
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 14TH DAY OF NOVEMBEREOQB
BEFORE      "

THE HON'BLE MR. JUSTICE B.SREEN1V?3'S_EiE..g}{3cIfD.AVVvE 
MISC. FIRST APPEAL  OE  .m1vy_ 

BETWEEN

Sri Siraj,   '
S/0 K.A. Ighade.-.~, '

Aged   . " .
R/a Kajry11;"H61i'SC. --   
SooI'j1j1jc'Pg)S1;«:.; A  "
Ma11galorcVTS1nk. _  * -  APPELLANT

(By $ri:4_'_P. 

E f  Assurance 00., Ltd.,
 'V  Ha_ujSc, Nelljkayi Road,

 _ T  RB. Dcspandc, adv.)

... RESPONDENT

MFA FILED U/S 173(1) OF MV ACT AGAINST THE

JUDGMENT AND AWARD DATED: 14.3.2007 PASSED
A IN MVC NO. 698/C2005 ON THE FILE OF THE 1 ADDL.

DIUSTRICT JUDGE, MEMBER, MAC’I’–II, DAKSHINA
KANNADA, MANGALORE, PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION.

%

the liability of the Insurance “tissue

that remains for my considerationvyéxis. ‘4 whether the

compensation awarded A’ J’VI’1’ib*un” at J

proper or calls for miharieement. . ‘ . V ‘ >

Aflzer hearing for the parties
and perusafiflie of the Tribunal, 1
am of awarded by the
is on the lower side,

i’ has stated that after susta. i 3

he was~–._i1:tai1ediately admitted to A.J. Hospital,

‘and”he was treated by Dr. Sudheer Hegde

i ” “doctors.C.T. Scan was done.

i The appellant has examined Dr. Sudhcer Hegde as

* he stated in his evidence that he has found the

V ‘iioflowing injuries:

“He had sub congectile haemorrhage and pupiiiary

reaction was abnormal and fundus examination dis was
3/

pale and FR was dull, foveal reflux was

abnormal i.e., perception of: light

lamina papyraces on right A

valve superial orbital on.”r.i.g.ht._ greater
wing of sphenoid.”_, . V’ l’

The issued by A.J.


hospital    treated as inpatient
in the    from 9/2/2005 to

22 final-..t.d5agnosis, he was found to have

optic nerve injury, fracture right

‘ Anterior Cranial Fossa Base, Post

” FCSF Rhinorrhoca and right Temporal Polar

hacmatoma with post traumatic meningitis.

d X right clavicle, fracture distal radius”.

Injuries sustained by the appellant was also

supported by Ex.P-71 to Ex.P.76, original case sheet
%’

and x-ray films at Ex.P-76. rconsidefingt a1’=

injuries Rs.50,000/-

pain and suffering is it is
deserved to be 10,000/-

accordingly, I the same.

The rhinos medical bills for
Rs.34,74lQ awarded Rs.-40,000/–
which is on the lower
sidevvvtherr-,foreVV_.it to be enhanced by another
5,(_)0_O/-,l4″‘accc5rdi11t§JyVl’lVaward Rs.45,000/– towards the

has stated that he was earning

by Working as a Mastery and he has

.. ll his employer to substantiate the same, the

considering the same and assessed his income

2 that Rs.4,500/– pm. and considering that the appellant

was under treatment and rest for a period of two

months, it has awarded Rs.9,000/- towards loss of
‘E/_

income during laid up period. nature ‘ _

of job, it cannot be said that he

days in a month and thwereforel

assessed at Rs.400{fi_)/– itlieainatme of
injuries he must and treatment for
a period of lost his income
during – awarded by
the ‘ enhanced by another

Rs.3ooo;*-e p12,ooo/- under this head.

theivnatuxe of injuries Rs.25,000/-

towardsylflloss of amenities is just and proper

L… V unotcafl for enhancement.

doctor who treated the appellant has stated

it by V’ .. that appellant has suifered 30% disability, whether

to particular limb or whole body is not

it In the absence of the same if 30% stated by the

doctor is considered as disability caused to a particular

limb, 1/3 of it would be the disability caused to the

whole body. The appellant was working asa

nature of job depends upon… physicat’ and ‘ .

strength, after sustaining

cannot be said that he to d

with the same capacity or——@n°t1_1e income and

therefore it isaufit towards
future loss at Rs.4,000/-

which ‘~ 4: (10% of

the of Rs. 1,24,000/- awarded

«is enhanced by another sum of

with 6% intexest on the enhanced

H from the date of petition till the date of

U

The Insurance Company is directed to deposit the

= .. -fientire compensation amount within two months from

the date of receipt of a copy of this award.
%_

Accordingly, the appeal is

and Award passed by the fiis; ‘

extent stated hercinabove I16 a.s’ t<); .