IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 23"' DAY OF JANUARY 2010 BEFORE THE HON'BLE MR. JUSTICE KL. MANJ A AND THE HON'BLE MR. JUSTICE ARAT;/nip' M.F.A. No. 482312005 (Mvc; k Between: A * " Smt. Suman w/0 Mane,_ Age; 49 years, Occ: Bangle'-?~de1*cE1ant-- fiusiness, R/0 Beigaum Naka.;..J'hesh_i,Ga1'Ii,__Ni;pani,M Chikodi Talzilk, BeC1gCaV_u11&1 _ - " A A " A h -- Appellant (by Sri Sachin'S_. Mag'adt11n,' -- Aeivecate) and C Appagi Ramankatti, A Policy No. 3167110435965) _ *Age:_Maj0r;*Q'c'e: Business, A TRz'sksAkko1,chi:;odi Taluk (Qyvnerofh Rtfnaxi cab No. KA--23/4357) The India Assurance Company Ltcl., » 'As-hpk Nagar, Branch Office, Nipani, A T11--SU.'I'eI' of Maxi Cab N0. N0. KA-23/4357 --- Respondents
(by Sri G.N. Raichur, Advocate for R2 and
by Sri Laxman B. Mannoddar, Advocate for R2
Appellant no. I served)
This M.F.A. is filed u/S 173(1) of M.V. Act agains_itc..Vthe
judgment and award dated 10.03.2005 passed in M.V.C. 11,24/01
on the file of Civil Judge (Sr. Dn.) and Addl. MACT, Chikodi;g:*partlrv’
allowing the claim petition for compensation__” ‘a:ndif_fseeki1–1g_’V A
enhancement of compensation.
This appeal coming on for final hearing’-_o11._this_i:”‘«day,.
K.L. Manjunath. J, delivered the follcw_i_ng judgment.
Judgment’ V 2′ ii A ‘V
l. The appellant was the in lli2«i_bearing ino;”–KA-23-4357 from Sankeshwar to Nippani
which__ ‘vehicle”«..meti’ s.wi_t.h an accident, on account of the rash and
iv.2f”~n*egligent-ririvgingi driver near Stavanidhi Ghat. Immediately
‘ ” accident she was taken to Nipani Government Hospital and
Miraj Hospital. The claimant had sustained fracture of
bone and also fracture of 2 to 6 left side ribs. She was in
{V
hospital for eight days. She was treated as an inpatient at Miraj. In
order to prove the contention that she has suffered permanent
disability she relied upon her own evidence as P.W.l and”
Ex.P.68 she also relied upon the evidence of the
Padmaraj Chandrakant Patil, who treatr.v3diihe’i*.._
deposed that she has. suffered disability far 120%.
Tribunal has considered the disabilityitosithe The
Tribunal considering the inconie««of 2ii,i100/~ pm.
deducting l/3rd towards her a sum of
Rs.21,800/- towardgb. 15,058/- towards
medical the attendant’ and diet charges,
Rs. 1,000/’ _t%ward–s.Vcofllli¢3f in all a sum of Rs. 39,85 8/–~ has
Being in’otv—-s–atisfied with the judgment and award the
pres’ent”‘appe.al’*is’ filed seeking enhancement of compensation.
‘V Wei.iiha.V”e.aheard learned counsel appearing for the parties. It is
dispiite that the appellant has suffered fracture of clavical bone
i’.fg’and’.also fracture to her left side 2 to 6 ribs. The disability is also not
fir’
5}
in dispute in view of the clinching evidence of P.W.2. According to
the claimant she was doing bangle business and
pm. but no positive evidence was let in to show that she_iwasV.earnting_ V’
Rs. 5,000/- pm. In the circumstances the’i’ili’irib’L’tn_ai«.coul–d_”h–ave”talgen
the income as Rs. 3,000/- pm. even she is -r.;oi–1.sidere,d1,asi “a icoo1ie=or’= -‘
housewife. Therefore we are of iiitl1e.i”opinio1i.i_ awarding a
compensation considering _p2,l(i)i(i}i/–“i pm. and
deducting 1/3” of her in case of
personal injury is the judgment and
award of the Tribunal’1’et;;uiresto interfered with.
3. We have also noticed”that.. compensation is awarded under
the head pgain _andis’ufferiing and loss of amenities in life. In the
ci’rCuni1sta:iices_ileparried counsel for the parties requested the Court to
reconsiderprtthe’ ien_ti’re”i evidence and assess just and reasonable
’77rcompensatiion.” Therefore what is required to be considered by us in
,: iappiieal’ is: H g.
What would be the just and reasonable compensation payable to
the appellant-claimant?
4. Since the disability is not in dispute and as the Tritqttha1″iihpt
awarded any compensation under the head pain C’
considering that she was taken to Mira} from
to award Rs. 30,000/~ towards pain.an_d suiffeiring. the?’
nature of fracture we are also inclined Its; under the
head loss of amenities in life.;”«-._iWeA oi” 25,000/~
towards nourishment,4attendant” charges. In
addition to that o’fitheiciliaimant at Rs. 3,000/-
pm. and if the the whole body, future loss of
income would Rs. 3,600/- p.a. Considering the
Hor1’blie Court in the case of Sarla Verma (Smt)
andiiothers’ s;»,:Deilh.i.vifransport Corporation and another reported in
v.i:iii””(2009) Court Cases 121, we have to apply the multiplier of
i ii. the ag__r,e’»«of the claimant on the date of accident was 45. if we
multiplier of 14, future loss of income would be Rs.50,400/–
s it a . p C “thesis all the claimant is entitled for Rs. 1,25,400/-.
6*? ,-‘
*3 z/’
bvv
5. In the result, the appeal is allowed in part. Compensation
awarded by the Tribunal in M.V.C. No. 1124/01 is enhanced-_from
Rs.39,858/~ to Rs. 1,25,400/- with interest at 6% pa.
petition till payment. Out of the enhanced compensation. _ofithe..
same with proportionate interest accrued tl3ere:onp.Sha–ll ‘deposi_ted: in
the name of appellant for a periodi*of._f1velyears. V Eésviehntitleditoiliii
draw periodical interest. Rest of the-amo_nnt iheigleased to the
claimant.