High Court Karnataka High Court

Tharesh Babu vs Managing Director on 16 November, 2010

Karnataka High Court
Tharesh Babu vs Managing Director on 16 November, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BAN'GALQaE»-.r«_:'t..,_

DATED THIS THE 16"' DAY OF NOVEMBER 2%ai1:b" T ff:  *- 

BEFORE

THE HON'BLE MRJUSTICE 5. A31) U12..fJAZEER"' V

MISCELLANEOUS FIRST APPEAI, No;90;9;2o1tm}m....  

Between:

Tharesh Babu,
S/o Lakshmi Kantha,

Aged about 28 years, 
Lab Technician, _   _
R/0 KarivenakattjewCircie,_51 'V '

Chitradurga Tovrn. ; h 

(By Sri R. sh;;§hi'da£t:a, 

And :

1

Managing Dir_ector;
i\E«?i.?VK_RT Corporation, _
 B--i_iapu1< Division, O"Wi1e1' of Bus
T f "Beari.ng.N0_.KA_w28/Fl 294,
" .._Bijap.1i1"-..r " V  

 chatnn--a'n,
Internal Security Fund,

 A Karnataka State Road

2. Transport Corporation,
 "  Road,
 Bangalore.



3 The Depot Manager.
Chitradurga Depot,
KSRTC,
Near Zilla Panchayath Office,

Chitradurga.      ' *  

(By Sri F.S. Dabali, Adv.)

This MFA is filed ,t:na_er Section j417'3(_1) of the'"Motor
Vehicles Act, .1988, against"the_ jti-dg1?<i1eVnt"'*al'1dA'award in MVC
No.365/2008 dated 15.4.2009 on -the  of t_he'"iv  Civil Jduge
(SIZDII), Chitradurga, cf":  '    C' it

This MEA    day, the Court
delivered the fol10W:iri§§3 '   :  

Thisiappcaii is  the judgment and award in

MVC No.365/2tio8,_:da:e'd 1i5.4d.'2&)o9 on the file of the I Additional

 i.Ci--vi:l. 3iud'gc5f'(.Sr;'Dn.), Chiittadurga. The appellant was the claimant

hefoim-the -?.iV(i')u_1't" helow and the respondents were the owner and the

it insurer-,__of Vtl1e_oft’ending vehicie. There is no dispute as to the

“”–:i.'[“–_oc*ctirrence-…of the accident and the iiability of the second

_res.pond_e5nt M Insurance Company to pay compensation. The

t
25%

appellzmt 111155 filed this appeal seeking enltattecmengp

compensation.

2.. I have heard the learned Counsel for the })i1k’L§.jC_s’,_i’~,. ‘ A

3. Learned Counsel for the ztppellztnté \>v<:_5:.tlti-*eo'ntendthat :t':;:1_ :3 A

account of the accident, the elaitnanilltarlul(:)st'hEsl:two' te'e;tlt..§fllvE.eV ssh
taken treatment from Nimhans at
Bangalore and follow up place. i.e. at
Chitradurga. The e()e_rt* helow lalnaouttt towards

nourishme'nt, '.co11.veya'heAe't .anri_'o!.hez" incidental. expenses. lt is

further arguedthatvvthe court' below has not awarded any amount

…towards3–<replacementhf theteeth and the award of compensation

".towV.ardsVlo.s_s"of<a1*r:ve_nities in a sum of ?7.50()/« is on at lower side.

Learned' Cot1'n'sel'A'.:=for the appellant has taken me through the

'.evidenee..V1of the parties, the documents procluced by the

..appelllant/claimant before the court below as also the impugned

ll" __ '' 'l:judgm.ent and award.

.»-w”””””””””-»

4. On the other hand, learned Counsel appearing for the

respondents has sought to justify the impugned juclgnienlt–,larrd’~e.

award.

5. Having heard the learned Counsel “for the parties arid,

having perused the entire materials plaeed7b3l/1 them, ill’ am of.

View that the award of cornpensation’the court be.low
of ?55,000/– is on a lower side.__As rightly lSul5ln:.i;ttecl by ‘tl-ieilearnecl

Counsel for the appellant, the eourti-bel.ow__lhia.s”fnoi~awarded any

cornpensati.on: ‘towarr1fs.._”conveyance; nourishment and other

incidental. expenses. Th_ellaw’ard_;-of compensation towards loss of

….amenities is’~also ona. lower side. The court below ought to have

awarde<:i eonapens"ati_on towards loss of future medical expenses.

Takinhg-.a oi/erfall "view of the matter, it is just and proper to award

[an acldiltional shurn of €25,000/– towards compensation with interest

at 6%'-per annum in addition to what has already been awarded by

= «l.'-'thehcoulrt below.

i
‘ll

6. In the result. the appeal succeeds and it is :_. ‘

allowed in part. The second respondenbhisuraltce”Coriipaoy. is

directed to deposit a sum of ?25,000/– in to :3 Al

awarded by the court below with int€’fe::.t 6%-pea’ anntiiii
date of the application till the date _av’lperlviod of
eight weeks from the date this order. The
appellant is permitted sowiihi deposit. No

costs.