High Court Karnataka High Court

Sumangala vs H P Cheluvaraju on 16 September, 2010

Karnataka High Court
Sumangala vs H P Cheluvaraju on 16 September, 2010
Author: N.K.Patil And K.Govindarajulu
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1637" DAY OF SEPTEMBER, 20

:PRESENT:

THE HON'BLE 1\m.JUs'r:cE N.K_p--§;l§Iii   .

AND

THE HON'BLE MR.JUsTi<;E 

M.F.A.No'»i'6-27 015 gm' {1'vi\:_/.1  
Between:     "

Smt. Sumangala,

W/0. Srinivasan,  

8/ 0. Hanumanthappa, _   ;

Aged about 58 years,   _  '

R/at. No. 85, _    V     
Gruhalakshniti    .V   
I'Stage,       '

 2 ' V "     ....Appel1ant
(By Sri.'N.G:. 'Kot;~e,_jjAdva_gate}~

 .  _  Acheiiivaraju,

' 2 , S ,' 0.  .Pfa.bhaka1',

V " TAgéd,_a'nrjiu_t #13 years,

._  '.C;afid.?i~;gra1;i1a Village.
' V Kasabafrioiibli,
Nelagmarigala Taluk,
Bangalore Rural District.

5"  The New India Assurance

 Company Limited,
No.40, Lakshmi Comp X,
2115 Floor, KR. Roa
/Aria,'



Opp. Vanivilas Hospital.
Bangalore-560 002.
By its Manager.

(By Sri. R. Jaiprakash, Advocate for R2;
R-- I Served and unrepresented)

aaaucauueau 1;

This MFA is filed U/S 173(1)  midget '~a,gainst~..At1o'e_

._ .--  . V

judgment and award dated:,30_.O6.2"O_O4 pass3eL'VVin_  No. 
386/1998 on the file of the--._A€ld1. Judge, CouiTf:""o'f Small'

Causes and Member, MACT-V,""'B_anga1ore',---(SCCH41O}, partly
allowing the claim petition for _compensation--..an'd seeking

enhancement of compe_neatic_in. _ V " -. .

This M.F.A. coming   this day,
N.K. PATIL J, _deI_ivered' 'ti1e'fo1Iow:ing:'.  

  for enhancement of
compVc.r1s'ation"Vdirecteéd-_against the impugned judgment

and awarqdd dated"3:(--)'d;06.2004 passed in MVC N0.

  386;!  onuthe...fi*e of the Additional Judge, Court of

 '  and Member, Motor Accident Claims

 Eangalore, (SCCH--10), (hereinafter referred

 to as'~'}I'1'ibouna1' for short).

 .  2. By its judgment and award, the Tribunal has

 awarded a sum of Rs.i,82,000/-- with interest at 6%

/1/«



p.a., from the date of petition till the date of deposit as

against the claim made by the appellant for a'

Rs.3,00,000/-, on account of the 

her in the road traffic accidenti»  

3. The occurrence of the accident and the«.injuries_V

sustained by the appeliantthe said' are not

in dispute. It is alsozinot  policy was
in force as on the date of is the case of
the appe11ant«':t:h_at   amount
towards   incidental charges
and     sustained by the
appe1I:ant,i'--  permanent disability and

the _ Doctor" h'as..'.ass'essed the permanent disability at

  to'o'.the..gleft'ioiyer limb and 35% to the Whole body.

   Without appreciating the evidence on

record,'v'has?~' awarded only a sum of Rs.1,82,000/-- under

  digfferen-ti' heads with interest at 6% p.a., from the date of

  'A-theapetition till its deposit. Being aggrieved by the said

  judgment and award, the appellant has presented this

/4."



appeal seeking enhancement, on the ground that the

compensation awarded by the Tribunal in  of

conveyance, nourishing food and attendant'5¢ii--arges',,_

loss of amenities and loss "of futu'1'e---,:'_inCorn_e  is". 

inadequate.

4. We have heard 'thejearned Cou'nsel'vappearlng.i'

for the appellant  and   second
respondent. V  A it

5. ‘both the parties,
after going records available on file
and after’ matter and having
regard. to ‘agar’. nature of injuries

sustained”” and..the”‘.percentage of permanent disability

by themappellant have submitted that, they

have to settle the matter for a sum of

Rs,75V,_vOO.(Vn}f/’Qt with interest at 6% p.a., from the date of

petition’ till the date of realisation, in full and final

‘ ‘A-,_VS’ettlement, in addition to the compensation awarded by

_.’_”_#__fl_,_,__,.,..

, gfhe Tribunal. There%, they submitted that placing

the above submission on record, the instant appeal may

be disposed of.

6. The submission made by 1earned.’.c’;2otin_seel

appearing for both the parties as stated piacedut

on record.

7. The instant appeal__ fiietafiy that

disposed of, by modifying and
awarded passed by awarding a sum of
Rs.75,000/~ with interest at the date of

petition tilii, in full and final
thveddaflrnount already awarded
by the »’i’ribanai’.’ d

_ -The 4’uI’1:s’urai1ce- is directed to deposit the

* peilhaficed’ cpompevndsation with interest within a period of

the date of receipt of a copy of this

}udgrne1;t’.and award.

.. of enhanced compensation of Rs.75,OOO/–,

‘ (50% with proportionate interest shall be invested in the

_”_#__f___W___,,,,_…»-at

” ‘– “:Fixed Deposit in any Na%aized or Scheduled Bank, in

the name of the appeilant for a period of five years and
renewable for another five years, with liberty–«:’i3_er,v’4te

withdraw the interest accrued on it.

The remaining 50% “Ht?1″”‘p~f.QpG_ftitfifi3i© Vvi11–‘tCI’é§’.;tV

shall be released in favoixr –

immediately, on deposit by’t.1{i’e..£nsiirer.’
Office is dire ctvedxto draw: “award A accerdingly.

Sd/3;.

Ridge

tsn’? . ,