High Court Karnataka High Court

The Divisional Controller K S R T C vs N Chennakeshava on 1 December, 2010

Karnataka High Court
The Divisional Controller K S R T C vs N Chennakeshava on 1 December, 2010
Author: S.N.Satyanarayana
.. 1 -
1N THE HIGH COUR'I' OF KARNATAKA AT BANGALORE

DATED THIS THE 15"" DAY OF DECEMBER 2010

BEFORE

 

THE HON'BLE MRJUSTICE s.N.sATYANARAyA:;A'  ~ 3

M.F.A.NO. 13497 / 2006

BETWEEN:

1. THE DIVISIONALc:0NTR0L;,ERis:_S'RT   "  

SARIGE BHAVAN,  _
K.H. ROAD, SHANTINAGAR,' "
BANGALOREWZ7,   '

REP BY ITS CHIEF LAW C:FE1C=1:1.; " APEELLANT

AND

1. N.cHENNAK,ESHAvA'  
s/0.NARAYAN_APA . 
AGED ABOUT 22_YEARs"DR1VER

. ,R/ O.(}}';{ATEAKAMADENAE~1ALLY
  CFALUK," """ "
V_NOW--.R/AT;NO,251,
P.__C; V£;x'r§;':*Jas1»<5:«:.._ 
  

 V  .

  'S=._/0.1-IAY,£_\'I7I-i BAIG
 A  DRIVER
*  'R./».A1m3Em<.AR NAGAR,
_ TKOLARABANGARPET ROAD,

   "K0LAR TOWN. .. RESPONDENTS

4: ‘iayfan : I~I.T.JAGANNATHA, ADV FOR R1}

K/.,»~\

‘mIs MFA IS FILED U/8.173(1) OF MV ACT ACEAENST
‘mIa: JUDGMENT AND AWM{D DATED 25/8/2006 msseo

IN MVC NO.841/02 ON THE FILE OF THE II AI)I_)I.,.CI\;IL’ ,.
JUDGE{SD} & ADDL MACT, KOLAR, Awi5;RI)IIx*§–~ .
coMI>I«:I\ISA’I*IOI\I OF RS.2,08,155/~ WITH INjfI:_iII«;sT.”@4 6%»

RA. FROM THE DA’I’E:”3 01+” $>r«:’;’ITIoN_;*I=IVL.L’ REALISA’}7fION..

THIS APPEAL COMING ON F”€)I{ :5II2AI{I1~Io’~1}ii:s Iiiji,-9I§:I.j

THE COURT DELIVERED TIIlEi.!<'QLLOWING:
JUI)GMe§:I;

This is owner’s appeal conipensation

awarded in MVC.No.841 / lithe , Kolar.

2. The ‘faint 1gI.”V;3;g&’€V’z’1upilIior1 rider on motor

cycle at the time of
accident’whi–ch l3ss’Vt;fa}§eI<I._l:lplaee on 21.9.2000 at about 5.30

p.m.,Vis nota"InV_Vdisp5:,Ite';. it is also not in dispute that said

*–vaceiIlentA—sins €&l.t,ESC0iV'(i'11'C'vt0 rash and negligent driving by the

helonging to 15" respondent/appellant herein.

In filed by the injured, he examined himself

'x__as PW.~~l! 'He also examined an independent witness as PW.2

A ..:f"'the Doctor who treated him as PW.3, produced in all 12

' documents which were marked as Ex.P'l to P12, which

it includes police documents and as well as cloeuments relating

{.z1_:"\s»'\

to the treatment that was given to him. Based on the oral

and documentary evidence available on record the court

below awarded compensation to the claimant. as under:

Loss of income 1,400/~

Food & nutrition 980 / » .

Attendant charges __ol.,..4(_)_(‘)/~ _v

Medical expenses i 4’

Pain & sufferings _ / ~– A ‘

Los of future income it
Teal ?

3. The owner of “contends that the

coiiipenvsation’aivafded court? below so far as loss of
future Vince-me. is on higher side for the
reason thatr<_tl*iev caiciilated taking into account the

permanent disability suffered to the whole body of the

claimant ,at_ A25%, when the rnedical evidence on record

i't!isc'l_osesti1at disability suffered to the injured limb is at

25%';–. Aettording to the appellant, if disability to the limb is

125%, their disability to the whole body cannot be more than

'!3F<5.A'of it 8%. The court below has not looked into the

and has taken the limb disability as disability to the

Li /A. .-'E

-7-
Rs.1,45,1.75/– as agairlati R$.2,08,]55/~ awarded by the

iéourt. below, which he is ent,1’t}ed to mceive with interest at

6% p.a., from the (late of petition till date of realisation. H

Accordingly, the appeal flied by the owner is ail_0wV_fe<f'£_ri~;;.

part.

_fjxJUDGEf