High Court Karnataka High Court

Sri Yogananda vs Smt Bhanumathi on 6 December, 2010

Karnataka High Court
Sri Yogananda vs Smt Bhanumathi on 6 December, 2010
Author: B.Sreenivase Gowda
 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 6th DAY OF DECEMBER. 2019'
BEFORE "  °

THE I-ION'BLE MR. JUSTICE B.SREENIVAS.E' c;D'x'x?13A ' --
Miscellaneous First Apjgeal Neg'; 77OiI)«7 (Sf   K 2

BETWEEN

 

Sri Yogananda

S/0. Narasimha Murfthy
Aged about 31 Years,  --_ E. D  
R/at. No.94 / C, Jaragar1.¢__"r1a11i.,.V7'    
JP. Nagar Post;  _    
Bangalore -  3 . '

(By  As  A dxf.'}
AND " ' M

1.'  '' Smt. Bhanumathi.
"  ,N0.__32, S'a?i..17l-?ggiriNivasa,
 S u._b1?amanyapura,
_ "V-Na.g'app_a Block.
" " Nea1'~ .Maruthi Layout,
_B'a151ga10re -- 61.
"-. ((}w'ner of Scorpio bearing
" _ No.KA--41--M-1451]

H * . M / s. Allianz General Insurance Co. Ltd.,

N0.105--A, Cears Plaza. 136.
Residency Road,
Bangalore-25.

(Insurer of Scorpio bearing
N0.KA~41-M--145 1]

Reptd. by its Manager.

fir



 

 Respondents

{By Sri. A N Krishna, Adv. for R1, pp
Smt. H. R. Renuka, Adv. for R2}

This MFA is filed U/S 173(1) of Mvrr.jAct,:faigaaripstp
the judgement and award dated 26.02_.2–OQ’8, passed _i’1i« .V
MVC No.2591/2007 on the file’ of”iX A..ddi.ti_o’na1 Judge’, ‘

Member, Mact-7, Court of Small Gaj;f.seeS.,’ AMetropo1i~tar’1

Area, Bangalore, SCCI-I-7′, part.1y:’–_a]iowing’ the’
petition for eompensation’and seeiiirigw e’n.h’a.noernent of

compensation.

This appeal co1’r..1ing_«”fon” forVj’AdmisAsion§’VVthis day,
the Court, delivered fh’EpfOi]QVfJiif1g’f-.:VV:” ”

Thistppappgeal is eiaiinant for enhancement of

corngyensation award ed. _by_ the Tribunal.

2. _ v”f’h_eA1_app7ea1 is admitted and with the

of learns-d~Counse1 appearing for the parties, it

V for final disposal.

3.” ‘*–Fo’I the sake of convenience parties are referred to

A’ as they are referred to in the claim petition before the

if “E fribunal.

4. Brief facts of the case are:

3

That on 10.03.2007, when the claimant
was riding his motor cycle bearing registration No.

KA–05–EG 2476 on Aralu Mallige Partha Sarathi____road

near Girinagara traffic police station, a Scorpio-ijbeharing

registration No. KA–~4l–~M~l451 came in V’

negligent manner and dashed a;gainst his

as a result, he fell down and t1sustain_ed’~ .griey’ous’._V

injuries. Hence, he filed “p’etition: the

MACT, Bangalore,’ seekingiljé ‘compensation of
Rs.6,00,000/~. The judgment

and award of Rs.1,84,400/..

with interest 1 ,69,400/–.

5. 51′-\.-sop there’ ‘is’: no’ dispute regarding occurrence of

negligence and liability of the insurer of the

the only point that remains for my

consideration in the appeal is:

n T Whether the quantum of

compensation awarded by the Tribunal is

just and proper or does it call for
enhancement?

fffs’

two occasions and he recently examined the claimant
on 6.02.2008 and found that there was discharge of
sinus present over the right knee lower Sm of the right

leg and that there is gross swelling present on .rig.ht

knee leg and ankle and that the .

walking, movement of right knee. and _righ’t::l’_:;1n’l{le’..are 0″‘

restricted and painful. He assessed r~60%.

the right lower limb and thehwhole

8. Considering the_natu.r’e liiijuriesl,'”Rs.;:£l0,000/–

awarded by the and suffering is

just and”ipro§;ger arid ‘there is””no’ scope for enhancement

underzthis_ headed’ . lg .. n it

9. The claimant in his evidence has stated that he

» received«.hos~pita1 expenses through medi claim scheme

H medical bills for Rs.l,185/–and

the has awarded Rs.5,000/~ towards medical

and, incidental expenses such as conveyance,

nourishment and attendant charges, thereby awarded

only Rs.3,815/– towards incidental expenses which is

on the lower side. He was inpatient in the hospital

%.

assessed the disability at 60% to right lower limb and

20% to whole body.

13. Learned Counsel for the appellant subrrlitsas

the doctor has stated 20% disability to the’..’:Whole’lhi:bodyA

the same has to be taken as funetioiial disability. V

14. Learned Counsel for the Insurance. “‘Cor{iepan§,*l

submits that on recent examination Vthej’dLocVtVQIt:\§

stated that swelling which -presentllinthe earlier
now disappeared and j.l,O–?/go taken by the
Tribunal whilewgrking loss:-of income is just

and proper. V V’

15. Consideririlgg all situation justice would be

j meit~:.:by_tA’tal<ing'"fu.;1_ctional disability at 15%. Muitiplier

'ap'plicable;*to"his age group is '16'. Therefore, future

ieeeeieiiaeeegeiwerite out to Rs.1,29,600/– [Rs.4,500/– x

15% X16) and it is awarded as against Rs.86,400/–

'iIf'i4exi2etded by the Tribunal.

Considering the nature of injuries Rs.l5,000/–

awarded by the Tribunal towards future medical

expenses is just and proper and it does not call for

enhancement.

17. Thus the claimant is entitled for the

compensation:

1) Pain and suffering 1{e;tdd”4f3,o0Q’,*;

2) Medical 81 incidental]
expenses ._

3) Towards loss of.in_c0me’._ ‘ a
during laid up period ” Rs. i~.8′;’O0O/-
4} Towards loss of amenities ” 203.000/-
5} Future lossof ilicome it Rs.’ ‘1~_.29,600/–
8} Future medial efxpenseeg Rs. 15,000/–

;; ‘ro§.a1′”‘l” l7vst}i”e.–e.2.3o.6oo/-

18. Aeeerdtiugifgcfiiieiejjpeaitie’ allowed in part and the
Judgment”and.Vav.tard’ Tribunal is modified to the

extent statedherein”-ahove. The claimant is entitled for

cjornpensation of Rs.2,30_.600/– as against

1 8?£.”–?:xt_)CV).AV2V’~ev-.’awarded by the Tribunal with interest at

6%”—p.a’.’ the enhanced compensation of Rs.46,200/–

from the date of claim petition till the date of

wre’ai’is ation.

” The Insurance Company is directed to deposit the

enhanced compensation amount with interest within

two months from the date of receipt of a copy of this

judgment.

20. Out of the enhanced compensation

proportionate interest is ordered to be

in any nationalized or schedu1ed”‘Bank”_oin, .t1ji’e._narn’e of

the ciaimant for a period of 6 ye2ars»{‘–_Vand

amount with proportionate’-.tntereet*i$*0f¥ieVi*erimto be ‘V

released in his f8.VO1}I;.’~._ .

No order as to costs.

Vb/--       JUDGE