High Court Karnataka High Court

The Managing Director B M T C vs L Prakash on 18 December, 2009

Karnataka High Court
The Managing Director B M T C vs L Prakash on 18 December, 2009
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DA'I'ED THIS THE 18"' DAY OF. EJECEMBER. 2009'-"'~-- 

: PRESENT:

THE HON'BLE MRJUSTICE N.K.PAT=:L ' . "  .

AND  "

THE HoN*BLE MR.JUs'r1cE B.s§;zs;13i;\: :irASis: 

M.F.A.No. 532?      

 _/.0  ' '.
M. F.A.No.5 7_1 0 /£fl2C?Oi*3 {fl2IY;*}  

M.F.A.No. 5327 cjiié' 20015
BETWEEN:    '

The Managi'1:g._i'3iAreci<5'x2.__ -- '
B.i§/E,'I'.C.VDep'e.{;?«.   '
Shamm Nelgéir.  _ "
K.H.Ro*a_d.* V ._ '
B21:1Lga10re'=+A 2?.

._" 4'Re;Q_res§:nt.ed"by--..i.tS'

   I,fa*v\; Officer'. ...Appei1an'{'

1{'B3V/V  {D  mar. Advocate)

 (By Smt:.1\/I.C.Umadeva ma. Advocate}

;'LXND';-..__
L.P1i31kash, S/0. Krishnappa.

.. AA Aged about 32 years.

*  HE:/at..N0.?8G,Manjunath Nagar.

RaghuhaIIi.Kanakapura Road.
Bangalore.

 Respondent

/2%

{ .SuI’V1″; a AV.}_{i;r1’121:*. Ad V 0 c_~.21ie)

T’ni.<a MFA is filed U/S 173 (1) of EVIV Am egqaainsst the
mgtldgmt-2111' and awarcl dated: }2.}.2006 1'3asse.d in MVC
§\I(.).619/2005 on the {EEG of the VI Acid}. SCJ. Member. E\/EAC'I'..
C(')LH'1. of Smzill Causes. {Bangalore (SCCIF–L2). awmding a
c0:'npensaEi0I1 of Rs.3.04,000/» with 00515 and ime1*(:%s1'. aéi'–7°/b
pxa. fr<.n'n {the date of {)(i'iiIi():1 1111} its deposit and see
1'edu('.Eion of (?Ol'H[)C1]S'c1Ei()11.

M.F.A.N0.57}O OF 2006

B ET’VV IS EN:

L. Praka sh.

S / o.Krish1’1appa.

Aged about 32 yemts.

OCC: Massion {Now Nil).

Resident 01780. .


Ma11_j:.ma'Lh Nag,'ar§  

Re1ghL1halIi. ' '        _

K.R.R0ad. f3a1d1g,a10r;j.V_"      __ ...AppelI2mt.

(By Smt.M.C.LJ:i1éid;§:§’21mi’na.i A-dvdca.ie:)”‘ ~

AN D:

Th 6 MLa’.1″1da1gii*1g I”)’1′.VA’rc..rL’:t.’.'<'') ' V.
B_E\/ITC and' KSRTC L3'h"a\ra1'1.

‘ ;jS1’1a11thi1″1é1ga1’,

V. ‘ ‘i~’)o_1…;bI2? Rea BI.-1-;1g21I()1’e.
‘ ” 2 …Re..<;p<)ndem.

” , “Vd’I”i1i:j=.’1\/fi”E~5,’%dL: is filed U/S E73 (1) of :\/IV ACE” ag;.§air1:’~3i the

. _jL1dgi1’3*’2e11v*tV anti award dzlicdi 12.1.2006 passe:-d in MVC

‘vN<3.619",'V2AGO5 on the file of the VI Add}. Judge. Court of

,S1~n:'21_1 Cvziuses. Me1'r1ber. MACT. Ba1'1ga1o:'e {SCCPL No.2),

._ "«.f);2,1'E.Iyj. a«1EI()wir1g the claim petiiion. for c01'1'1pe11sa.11i011 and
_ S'ceki1'1g enhar1ceme1*1t of C0mpensa1.i()n.

FATIL J. dctlixremd 13110 2''

Tllese eqiupeals com' lg on for }*-ieari1'1g this dew. N.K.

JUDG MENT:

‘£’1T1ese two appeals by the Corporeliion andy.-‘–¥:.._hc

C1z1.ima1’1tT are di1*ec1ed agaimst the same _juclggrxgei-1y’L.”-aihyd2.

award dated 12.01.2006 §)E.1SS€’C1 in IVIVC No. M

the 1earr1ed VI Adciitional Small Ca1ii§é$’JI.;d–§ge

I’3g:u*1§.ga1cT)rc-‘. {SCCE~I~2). (}’1e1’ei1’1g.1f1e1* 1*c*4i’e_1’i’e_(i to E3l 5ffiTFibLiE?1é117’

for short).

2. By the i111pL1gru%_d ‘éiwéird, the

‘I’1’ibuna1 has awa11*ded a ‘Ts1_1:171 ‘(;:f E–%s..3-;,iQ<;",'.400/– Lmder

differem. lleadgé ' {§;rj.{.h i1"1t.e:'ye';~§t. :§i"(._7%= from the ciate

of petit.io'1i" "deposit. éigaitist the claim made by
the ('1a1iri'1;11E1i_ i1.)1*V3:'Sy!,ir'I1<£517.. £.0.00.000/ A.

3. Thé’C0’rpg)Ifatiar)1i’~l’£a.s filed an appea} in MFA N0.

c()11t’xé2i”:vdi11g that. the amount awarded by

t__hi-:f T1′ j;_§;$”vi;32′{(TCSSl.\7f3 and it requires 1’edu(:tion and

aist:.__ tl1ej.’y.I”;”i£’;):ir1al has committed an err<)r in not 'fixing

-v__V’-‘c;1.1’1y <t0i';.t_rib1.1t.()ry 1'1eg1ig;e1'1Ce on the part of the ctlaimaln.

'=y W"}1.c:1f§:I:e1s 1111:? Cla.imam. has filed an appeal in MFA

.._.N_(§.571.0/2006 crotltendilg that, the c0mpensat.ion

/Z1,/I4

a\»v2;11*(i(?d by the 'I'1*ibu11a! is i1'12l(1G('iLl21t'C' M151 it requires
e1'11'1z111cenie11i.

4. in brief, the facts c_)f1.he case are:

‘I.’1″iai on 22.} 1.2004 at abaul. 12.-45

claimant was waning to cross the road 011..A/i_§k’s.;)i”<é:"i*<)z1d

:'1ea1' Bap11_ji.nagar bus stop and ai;_1r1§1.1.s 1_finii3," .Ai.i1.é"d'i:iy¢;_ A'

of H16? BEVITC bus bearing

the same in a rash and negligéniji mV21r1r1ér._e'irid
aga1i1'1s1 him. due to '=y{z'li_ic:h, ;_}'ief'=.si.istaincd grieV0L1s

injuries. Imn1edL::.te1y. to hospital.

wllereqfi. h(*~.fV5.has7’fV tredftiient. as ir1pat.iem’ and
sperii s(fm1c:”– 1’e2isOi=i_g1biic:–.__éi’mm:ni’ for his treatment. On

ac:cot,1_r1I of 1′:’¥ie_i1’1j.1.1.1’ies siihstaineci by the Claimant in. the

“‘5-mid”~a.(t(éideh1:. he ii;1;«~; fiied a claim p€[iUO1’1 before the

<:.'14im} Compensation of Rs.10._O0.000/ -. The

s;»1ici*~..c]ai_r1i pi§t.i1'i<)ri had come up for considerat.i0r1_ before

' 'Fri13-£11121], which in iurn. after hearing both sides

ii . .21-r_1d– 3i'f.er assessing the Ora! and documentary evidence.

' " -has aliowed the said ciaini peLi1.iori in part arid awarded

a sum Rs.3,0-4.400/– 21.. compensation L1I1d(:'?I' dii'fe1'erii:

'J1
:

1’IC’c:1dS wit”:1’1 interest at 7% p.a.. {min the date of pet.itic:)n
till its deposit”. Beiiig aggrieved by the said judgmeiit
and zrtwzlrci, the Corp01’ati011 and Claimant have
present.eci these appeals seeking appropriate re?1ief;$””‘~21s

st ated $1.1 pm.

5. We have heard the iearned (:c)L1nsel”atppeaifliiig

for the Co1’p0rati0n and 1earz’1edjeot1_zise1*31p1pea1’ing_’féif

the claimarit.

6. Learned counsel appeéiriiig ibr”tthe”(.:iaiIV1’j1ant at
the otitset submitted t.}.1_aii%t, the fI.’1*’i’:3.§_un_a1.M1iz1s ctommittzed

an e1’1*o’i* if1″ee.. iiicfbfiicé of the Claimant at
Rs.i3000″,/_- ‘ per _r’:1’c’)11tf:.4 tier” _ea1cu1a.t’,i11g loss of future
ea1’11i1’1g’s 2Vin_(I the’ iI’1’c’1d€C]1,1’clt€ and it requires to

V be €iI]h&iI1′(?€d. nF1i_1’t.he1″vs1ie submitted that, the Claimant
W315″ va1g;edv.21br3Lzt. 32 years and working as 21 mason and

1 ge.t’t;_i.r1§; ” :{¢tia’t.y of RS200/+per day and Rs.6.000/+
pe1*,{13011vt.h “a,11id therefore, the ‘I’1’ibun.211 ought, to have

‘Vtaken ~iu;s;.t’ and rerasoneible amount as his iiieome.
. J,

~:jFi,V11V’ti’1″1..e==’I’, she s1.1bmit’t’.ed that. the “E.’1’ibt,:11a1 has erred in

E1$S€SSiI1g the disability at 40% te the whole body. when

“the “neads

.{yn

there is amputation of left leg below the knee, and the

same cc)1’1ta1’a1″y to the €VidC11(‘,€ on record. FL1I’l’l’1€I’ she

submitted that the C0ntpe11se1t,i()n awarded

‘l’1’i’nunal towards pain and sL.1l”ferir1gs.

1’10uri:~3l1ing food and attendant (?hfc11.’gCS. l_alf”i1iC()’n1e_.v

durini the eriod of treatment a.nd1’°rft)rlll’*)tirCh’=iS¢§l”–~.Ol7IA

artificial limb is i112:(1eqL1é:te”‘~,a11d it -‘be
enhancczd. She has also. 5ubrni.t3:.6tAdv~that t.he’TriAbt1.nal has
erred in not awarding anyTsora_f_i;a3nsa’tai:QnA tgwards loss of

aIn<~:nit.ies of .V1lfi't:1(§V'-'anfiéfi ilt."g:'equ:'1r{:s' ta be awarded.

l'l1erel"Qre.llslmiifsubnfliitt:édV."t.l1at.._Wt'hC judgment and award
passed by l'1']E'.' VT!%_il3_t.1'i1§tlgifs liable to be modified by
award.ir._1g jtzét _ar~1d.:– reast,i'i1e1.ble c:0mpcnsa.t'i0n under all
VV'2;xg;.,ii::1st this. lc~:ar'ned counsel for the

C0r;3.g)rat»i0n.}»'A interwalia. C0nt(311de.d that. the

l't::r)1npen'e;.atti()11 awarded by the Tribunal under all the

l'a.'l1¢é1»d$' is excressivc and urlreasonable and t'he1'ef()re, it

" -»:¢1éecls to be redtlcrcd. Further, he submitted that, the

'l'rib1.1nal has erred i not fixing the (éontributory

/"'/"pa

I]ETg1i§{(?I1(,'(T on the part of the c121imdm_ 'l'l1c1'ef()re. he

subrnitted thai the jucigrhe.I1t and award passed by the

Trib:.1nal is lie1l3le {.0 be n'1()(iifiecl by fix.ir1.gt1he

ccmt:1'ibut0ry ne.g__glige1'1ee on the part of the 2:;)pe:ll:;1f1't.g_m1L"i_A'

by reducing the eompensat.io1l1 awarded by , V

8. After (‘a1’eful (:0:’1si(.lerat:i($n ofthe–_s{.1.bmissiQI1s,Tf

made by learr1ed counsel f()E.”‘VNI.’}(,)1′,l’1 lh.l1e”part,i¢:s”;;111’ci afifiierl

careful perusal the impugned j21,i’cig1nVe11t andlaweird, the
only point that arises for CL,lr’C()li:lE}i(ilCl”E!_fi(D1fi is:

Whether the-V’c:0.mpe11sat’.i6’h ‘é:€2v’2irded by
the -‘?:’i_b’L–1 Hal is fig: ‘ari’d.jjrevasVQ’11 able’?

9.7.Aft-ea’ pe”1?usyeil~ (y)’i”=t_l.i’e.-__m2{:.erial available on record.

it not inflislputle _t.li21t»; the accident. that (.)eeur:”ecl 011

..y.A22.l..l_.§E.Q’QQ4 12.45 p.m., the claimant has

s=,1:Vsi;:~1Vi11.r::_r:i«typeVll compouxld comminuted fracture of left

leg, “{71’e1Ct.L1–fg list; public rami, pardsymphysial fra.ct:ure

KVmar1ci£l;>le, he has taken t.real:ment. inpatient” for 82

un(1erg0′;”1e four surge1’ies. his lefi leg was

‘ a£’i?1pL.1t.at.ec1 below the knee on 17.12.2004, skin grafting

was done on left leg and t.he.1*eafter. follow up tree1t’.men1’_

%/

9

I’)ui’i1’ig the said period he has l1I1dCI’§-:{OI’]€ pain and
zigony. The T ribuiiai has awarded a sum of Rs.50.000/~

t’0wa1’c.is p21ii”1._ a;_{<)1iy and sufferiiigs 2-incl the s21r:1e"'»is

iii;-idequaie and it requires to be modified.;""'*-hiaxziiiig"

re,gard to the namre of the injuries the

nat.1,ii*e and di.1ration of the 1.reé1_t.me.i11:fiv f.akeh'*–.by'willed.Tf

ctlairiiarit. Therefore. we deem -it fit. "t.Q"award"'aeeumwiiofi

3 00.000/e under this l1e21ud""i'iisie21d'.()f_x:Re;.5Q.OO0/~

awgwded by the 'FribuI1a1'1_éi'n_d'aeec).rd'i._i'1gI'y; it is awarded.

10. The 7E7ribun.:»zi’–v».Ifiwas’– _e._w’ai1fde’d{‘ ii a sum of

Rs. 10.000/T?” 1 ..[dt)\A’21.i;idE: expenses. The said
<::()mpei'1sati0i1 awa*1fdeid«..__h;.r4..-the T TibLll'1d.] is just. and
1"easc)iju1vb1e ai"1d_Vii.~dees§*.11tJ't' Call for iiuerfereiiee.

The Trvibiiiial has awarded a sum of

loss of fu'::1i1"e earnings, by

I_akin.g _viif:i(9.it)i1ie. oi' the aippellant at Rs.3.00()/e per

ii Vr":'":g)n1]"1.zJizitii disabiiity at 40% and by adopting

_MVLvii~t.i;.:"i3ier of 18. The said compensation awarded by the

i' "'-17.1'-l'Jb1,1I1E11 is inadequate and it neede to be enhemced.

" The Tribunal has erred in t'ak.ing the income of the

4;/-

the amptitation 0i”le1’t leg below the knee. If the income

oi’ Elie appellant is takeii at Rs.<f1».OO0/~ per month

disability at 60% and Multiplier of 16 is z1ppl_i;e'd{..si_rie§;__V"

the appellam: was aged about 32 years. i'l'ir;:V–t..0:ii;z1l ldsss. 0?"

i'uti.u'e. ear1'1i11gs c0me:_~t; to -E :5:

12 x 16 x 60/100] instead 0fVRs_s2.2,3O..,_4O0V/–.;;ii>V§1rded_T§b$?

the ~f«ribu11al and accordingly.

12. The ‘I”1*ibi1v11’22.l:l’.1155 E1 -SL131 of
Rs.5.000/W towdrde food and
attendant lVVi:émV’ll1E1(i€qL1£118 and
i”equire§§ is’ dispute that: due to
the claimant in the accident.

he ha.-3 1,e1_1{en[t,re’at1§1eiii as inpatient for 82 days,

‘”L:nd’e1*wei1i'”l’3urgerieé{land during the said period he

A1′}’1Vig~__§.hf. i’l1Ta;x..r.cé’ S~p_e~11t, some reasonable amount. “towards

e()1i1veya_1*i(:::vfiaimel other ineideriml Charges. ‘Ii’heref0re._

‘ dtiaikiiagg a’l–l”these factors into ecmsideration, we deem it fit.

e._’£.(1_V’21w’:11’d a sum of Rs.20.000/– under the said head

44-‘iI”:g}.3t.ce:2«1d of Rs.5.000/~ awarded by the ‘I’ribunal and

aeeorciingly. it is awarded.

./””‘/’Mr’

13. ‘i’I*’1e “I’1’ib1.21’1al has awarded a sum of

Rs.9.0OO/A t’..c.)\,varc1s 1095 of iI’1(‘(}I’I1€ during the period of

‘treaiiment for i.h1″ee months taking the ii1(:<)me_.0.f;"i.he.v

appellant aE:Rs.3.000/~ per morith. ii " ~

compei_1satim'1 is inadequatie a1_1d~._ii'.

eiiharioed. We have already assesé:ged?_:i:hé iI11'cc_j'I:1e

appeiiant. at. Rs.4.000/– }')V(!",I",w".'i]f1Ol'1TA.1;1,'.E1'I1dV".'}'6'IfiW"t'hf:€C
months. it comes IORS.1Z.'G'0Q'/A'Vi"-fiilldfidi;'*U']iE3V§ head

instead of Rs3.9.O00/– Triblirieii and

accorciingly. it i.s.-é1w*e11'd¢§§d. V

14f rlght'-.,:?}flI'1]C)?ii'1&I,_]'"h%13 erféd in not awarding any
oon1pe1'1sati.igj_~,&f§»»<.)§T'amenities and i:I'"ae1'Cf()'1'6. ii

1:'1eecls_to be awiai'ci¢:.cl. Wit: not in dispute that. the iefi

.i'<~:g 0"? Ta.hE'.'"E1pVj3§'.I1&1I1IIVVWQAS amputated below the knee. '1.' he

l.L3..(.$(.t1_(_wf aSss:$.ac?d the disability 1.0 the lower limb at

75%;;-.__ in *1?éi'Vis at 15% and to mandibie at 5% and

'4"-._xV=(r}'ii(:h permanent in iiature. The appellant has to

i'a.SuVf'fe–.*..A'i11is disability ihz'0ug}'1 out his life. ';{'11e1'ef0a'e.

""1,-Etliilig all these factors into cronsideratiorl, we award a

if

sum of Rs.50.000/~ i'c.)wa11'ds loss of 21mc_1_'1it.ie.:s".

disComf01'is arid Llnhappiness in f1,111ure life.

15. “i’1’1(‘ T1*ib1.111;»;1l ha.ss (‘l’I”(‘.d in no: ask-“e.1ifC7iiiVi’ig_5;’gifiy

(?0mpensai.i01i towards fL1iIL1v.i-‘t?”””–II1€?di(T211K”-f:X[jt3–If1Sé’:-E,

i1’icl1.1di11g purChaSe of artificial leg. ifiléixfirig’ regard”

1′-aci’.s and circumstances oi’ ‘:=..1_
deem it fit. 10 awarci,_a s.iiii’rri’A.iQ;f,5} iowards
t”em”e11′.ive expe1’1dimré f_r.)1* purchase of
artificial iim]3.’ expelises.

16.5    of the learned
(',()L1I1jv§:§V€":l"'ViV"V(_3'A1'    the Tribunal has erred

in 1’ic)tv’v”*}”i,,7’§ix1g Iiegligerice on the part” of

{I116A,C131I11E1’i;1’I,_>C2ll1i1()’i.”-b(:?T£1CC€p{I€d for the reason that, the

f1’ri’l)i1i1″al “i’a1.,1/hay’ aiééeissilig the 0r:«;-11 a-ind ci(‘)c’u111e1’1ie11’Y

‘ t€.x§.iciV?I:1Sf:?. as }~;–t,;1ipcifahtfixicé. wei’

31 on .-:51′ *4:–woqm _-

11Cgligt’.I’1(?€ on the part: of the driver is p1*0ve§_l and

z;1e(:c)rcli1’1;_{lyl fixed the liability on the cirix,-:*«;;*«_’r”V..fi_)’f,’the

Co1’por21(‘io1’1. The said 1’CaS()l’1il’1§__§ given by.,;the .’I’VV1′”il5i;1f1’2″:.–l ‘

for fixing the liability on the part-.c.)«f e0f’_t:F.e0u

vehicle which b€l()l’1gS to the Ccgrfg-.()1’21tii(_ii’1his_jL1Si:’afi’d_

proper and it. does not calllieihl”ii:1bt’e1efe1~eh(re

17′. Having regajfd fialldl’C’Vli’Cl;ili1″lSllal}C€S
of the ease as st/at,eci igudgmeni and
award p21ssed’::hy. 0 to be mociifieci
and the to the claimant
L1():i1e;§H the break– up is as
f0ll()we’;« * I V

‘1’”\xI7¢1rc1s 1″r1″e%’cli(jf;;l L*Xp(}11S(‘,S 1.0.000 /-
.”i”i'()\%a%’a1*d::«, future loss of ea1’1’i1’1gs Rs.4.60.800/«
TI’0w3rClss_ lizonveyance. nourisliing

~ l’00.(f1″«vaf1d”e~a,t’iendant. charges Rs. 20,000/«
. “‘!”t)\,xra1–~ffis of in0()me during_{ the

“-.Peifi»Ud_ v(;i~F treatment. l 2. 000/ «
. ‘_1″(_).wa,i*ds loss of amenities of life Rs. 50,000/M
. ‘l'(_)w2i1~ds purchase of artificial limb.

V Vl”l.13crlL1di11gf1,1t.ure medical expenses Rs. E30,000g–

Total RS.’7,02,800/–

-Eh

The statu1.0r_v ammmt ciep(‘)sit&;*.ci by__ the
Cc’31’por211″i(:):’1 S1’1z~11_i be 1.1’211’1smi1E.(:Cl to the j111’iS(*ii{ii~«i.;§n;11
T1’ib1.mal immediately.

Office ciirected to draw 1~}1’é’ av..x%’a.r–‘:i. z_1(t{‘*u:di’1″:giiy.’7..

hd a*e