High Court Karnataka High Court

The National Insurance Co Ltd vs Girish S/O Thaniyappa on 30 November, 2010

Karnataka High Court
The National Insurance Co Ltd vs Girish S/O Thaniyappa on 30 November, 2010
Author: L.Narayana Swamy
L

EN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 307"" DAY OF' NOVEMBER 2010-=.__

BELI5-'ORE

THE HONBLI33 MRJUSTICE LNARAYANA    *

MFA No.86o2/20084" V; & 

gm
M.F.A. No.958é/2008" ~

IN MFA N0.8602/2008
BETWEEN:

my: NATIONAL INSURANCE CQ'."'1;*£*L3{;

HARIRAM s1TE_,%_2A'1ARAKAsAA«1.,ROAD,"  
TNAGAR, cHVENN"AI«,..f5.  " 
NOW REPRES.EN'I'ED 5¥::<I'S'AA  "
REGIONAL MANAGE:R,_  '   

NEW INDIA ASS'U;RAJ\ICE'VCOM'PANY LI'D..
REGIONAL OFFICE, . .  

2MB, UNITY _ BUILDING, ANNEXE.
P.KAI,INGA..?--RAO~ ROAD, "  A .
§sAN'GA1J@RE».5e0 O27.  """   APPELLANT

{BYsR;AN;K1=:1SHNA:sWAMY, ADV.)

 "  AND:

 GIRISH,' A
« « .. j j .- A . _s,'x-.0 ':mAN1Y_APPA.,
_  NO *AGED'ABoU'r 27 YEARS.
"  1::/A. .KE}K_KUE)AKAT.I.'E.

SAJIPA MOODA VILLX-\(}E.

'   BAN'f§'sVAL TALUK.

'V ' -. '*€:.:;.'i§I~:EPA.

,I'5"-~



RC3

IONDE.NI'S

{BY SR1 G.RAVISHANKAR'SHASTi"RY'FOR C/R1 V

NOT'ICE R2 & R3 IS DIS.r>.I:I\ISED WITH. ''

SMT I~I.R.RENUKA_. 4.ADV.;1jF_QR~.R4} 

THIS APPEAL IS'.VI9ILI2.D"I.I§;ID_I«;R

-'SECTION 173(1) OF MV ACT

AGAINST 'mE1IUDOMEN'I,'AND. .AV'.fA}§.D DATED 24/5/2008 PASSED IN
MVC No.I737/2Qo5..OI\I'-.THI3 Ij«'IL..13 OF THE II ADDL. DIST. JUDGE,

MEMBER. MACT--lH--..D.K., .MA£:!GAL~ORE.

AWARDING A COMPENSATION

OF RS.5,28..G24/-- W1'1'H 1I\ITER'ES'I' @ 6% RA. ON RS.5,13.624/V FROM
'I':~IE DATE  V P;::TI'I'1ON "'-I.'!L__I_f__R;¥.3ALISA'I'ION.

IN ~m«'.A' N.,()_.95OA83/2§)08_
BETWEEN: ' O' ' " '

 V-.._}\/iR.(}iRiSH';O - ._ 
 S /O '["HAN'EYfXI?PA..V 
'»._NO'»;>V AGED AI3'OU'I' 27 YEARS.
" ~  I{UKKUDA1EA':vIOODA VILLAGE.
 -.I3AN'.I*'wAI_, ' IIIK.
*,_ D . I§;~I31;3TI21C'I' PINS742 I 9.

C{  (9 R3 "('3 . R./AVIS}--1 AN K AR  HASTR Y. AE)\f.}

F

'K

. . .APPELLANT



AND:

1.

OJ

IILDEEPA.

FATI-IERS NAME NOT KNOVVN.
NOVV AGED ABOUT 26 YEARS.
R/A KRISHNA NILAYA.

20}, 153"' FLOOR. 68 CROSS,

51%-'H BLOCK,  ..

RAJAJ I NAGAR.
BANGALO RE.

HARIRAIVI SITE OFFICE,
2A PRAKASAM ROAD.
TNAGAR. CHENNAI.

. DAVID DSOUZA.

S/O CHARLES DSOUZA. . *
NOW AGED ABOUT 25 YEARS--.~~. .  '
R/A BOGODI HOUSE,  I 
PANEMANGALORF. , " '

BANTWAL TQ..;  "

. BAJAJ AL1,:ANCE.~gD1C'1i;;§D.*;~.t  I I

NO. 107. I FLOOR". '€j_.HRI'f€{i'A§,' ARC. . 
BALIViA'I'1'A? . = -,   -. ' '
MANGALORE. D.K.DI_S'fR1C"1";» "  

{BY SMT H.R.RENU';P1::,A1.AV IS. FILED UNDER SECTION 173m 0}? MV ACT
 AGAII1\FS'I'~I'fI'HE?JUVDG.ME'NTAND AWARD DATED 24/5/2008 PASSED IN
'  MVC N'0.]'?'37/20{)'5_AUN THE FILE OF THE) 11 ADDL. DIST. JUDGE.
 NIF£MBER~.~..__MAC'i'-III; D.K.. IVEANGALORE, AWARDING A COMPENSATION
 0I«'VRs.5,28.52'4/- 'Wm-»1 INTERES1' @ 6% RA. ON Rs.5.13.€~24/-- FROM
~ fi'1*«{EV'DA'i'E or-i 1_7'1'233T1'i'IC)N TILL REALISATION.

2'

I
1,
I.

. THE NATIONAI. INSURANCE CCMPANY..1.1D;';A. I

...RESPONDENT S

  "   --.A'I'Ir§.I§Aé3I§ APPEALS ARE COMING ON FOR I"-IEARING THIS DAY.
I ' ._'i"f'«I.Eii CQUR'I' DEL VERED Tfiii FOI.I.()V\fIE\I(}i



%

JUDGMENT

MFA No.8602/2008 is filed by the appellant._:=i’r1snranee

Company and MFA No.9586/2008 is filed by’_t’he_:’:clai.rrian_f

injured challenging the jtidgmeriti

24/5/2008 passed in MVC No.17:-3-“Z/2OlC)AE3_lon t.11c:”lv’f3.i:e:4_ofi:l1eiIii’.

Additional District Judge, ljsakshina

Kannada, Mangalore.

2. By the gjudgrdentiand._axr§%ard, the Tribunal
has granted ~ with interest at
6% per 5 the date of petition till

realisation.

he lea1’neld”e’ouVnse1 for the appellant M» Insurance

Cori1_panjf the Tribunal committed error in not

V’Viaoticingathat ‘accident occurred almost on the middle of

“-«l..fi,’tlae”‘roe1d anclthe rider of the motor cycle had plenty of space

tirwézrtls his left side. He has failed to avoid the accident.

in these (‘iiI’CuI’1″lSl,a11CCS, finding on No.1 with regard

K’

K

to negligence on the part of the driver of the lorry is

erroneous. The decisions of t.he Apex Court in the eas_e’s”of

Miriu I-3.Mehta & Another V/s Balakrishna

Nayara & Another, reported in AIR 1:9″i”‘?*–SC it

Irisuranee Company Ltd, V/ s vi\/ieeria

reported in 2007 (2) TAC 417 an’d_j’IV£L1nieip.a1 of

Greater Bombay V / s Shri La2gInar1t’I’}’reiif’§<zfiPiriother;"ere1dorted in
2004 (1) TAC 3(SC) are relevarzt Considering

issue No.1 with rega1"'dto ne_g1i;ge1ice.. V' V

4. It the Tribunal was
required contaents of Mahazar which
would c1eariyindiCate– is straight without curves
and either ..9i_des4″”the roadisthere exists Kaehha road t.o a
Iiiivlkii[f{}u”{;I§:€}{:E.t31″1t,A.Of 5xfeet–*«and that itself would clearly indicate

tha-t. the ‘rx:i’o-i_or<:ye1e had 3 feet space towards left side

and no r'easoI1sf–are"assigned by the rider of the motor cycle to

explain 'eould not take the vehicie towards left hand

._"side_before"oeCur1'eI1ee of the a(:eident:, and the damages

if
'X

caused to both the vehicles which would speak volume___with

regard to contributory negligence on the part of the..ride.r'~~of

the motor eycle. The right side bumper of

damaged and entire front portiongof «the Ru

damaged.

5. It is further submitted thellrfiatelrjiallivavailable
on record was sufficient to come to a
conclusion that ther_e-vihras on the part.
of the rider of that there exists
limb dlSabi1l.§.y,Ql!’.f%:5;ii}3 ;,:_to’ The whole body
disability ‘– dividing particular limb

disability by three.,It done, the whole body disability

is-hould l’fZ53’:=..__%1.¥1.d not 25 % as decided by the doctor

and Tribunal.

6.3., It ‘1s,A«i'”1irt.her submitted that, there is no material to

prtiye ,and’* substantiate reduction of income of the 181

resptiiident owing to injuries sustained in the accident.. What.

is r’et;_11ired to be proved was that owing to injuries sustairied

K

3.
E
\

‘7
K
in the accident, the 15* respondent. being a businessman has

lost his income out. of business. No such ai:t.enipt is madeaiid

no such document is produced. Under these circ:um’Stari’cesA,

assuming that. there is loss of earning capacity t,o–‘a_.11 extent V’

25% is erroneous. Hence, it. is sL1i)rriitt;ed’..tihat_:’tft_1e’totai3

compensation “x”.2,75,000/- towards

required to reduced by 50%.

7. The learned submitted
that as per the evidence was not in a
“position to move of 11/2 year.

However, ‘that nature of injuries
sustained theu”i1j1jd1,:reVci_is.._not’}abie to do work atleast for a
period oi’5:,6r _rn_oi1ths’;–» .71fh_e:’efore, for six months period the

injured”ioist:,1iis”iincome. The T 1’ib’t1r121I has rightly considered

at 25%. Hence, there is no iilegality

__~–._c4oir1rnittecithe Tribunal. Hence, it is subrnitted to dismiss

%

\,

8. The claimant has also filed an a.ppea1__ for

enhancement. of compensation and the wound eert.ific:ja’te_”3{I”id

also by looking it photographs, the enlaaiicemerit’ ”
towards pain and suffering is requiredto«be5_4en_hant;:ed.~.f};’hle.,
eompensaiiion has not been awarded “towards food”

nourishment and towards loss of”-income durlingxthe laid up V’

period another ?.48,000/ ~ ,is~.1jequired ll:Vi’e..enhan’e*et’l’.l

9. I have heard the’ the learned
Counsel for Counsel for the

respondents.

10. CA)’1:1_the of both the learned Counsels.
I have gone through”the;§é1d§ment and award passed by the
found the appellant is not examined the

driver and further the charge sheet has not been

filed agaé.y1s€;_”t’l1el”‘driver of the lorry. Hence. the ground taken
H appeil-ant — Insurance Company for contrary negligence

lri.e’reb§,,*A’rejected.

” ~ .(:{;_~,,§\s:x;_ “:

‘1. 1. The €3V’iCl€I’1(‘.€ of the cloetor reveals that the
disability to the right leg is 38% and to the whole body it is

25%. lf that is divided by ‘3’ it Comes to 12.5%. That ineans

the compensation is to be reduced by 50% is the

of the insurance Company. But that eaiiriot–.b:eu_aeee.pted’

ttonsidernig the nature of the i11ju1°y:=__and.et}’1e:_irnp2ei;»those.’

injuries have on the (:laime111t…*T-he proved. i11.C’o:ne_V_of_V§thle

petitioner as per l31x.P5’7\ P58 and is and
the multiplier applicable age is ’18. But

multiplier 17 is adopted whi{7i’1’»isfe1n–error..”_The”a.nnuaI income

of the petitioner”edinesilfefo = $97. 248/- out of
the said income v1/3Vl”»’._JlSfi’C§§VCl”I.1.(if€d towards his personal
expenses the I’es_nlt..anti._figui’e::_l’.Wot11cl be 364,832/~. Aetiially

in.—fcpln ease””«’oneM.vthird deduction is impressible.

§ PG”‘i*’~ NM-Co-11siAd’e.ijir1;g t.l:1is.féi«nd the fact that only ?25,000/- is awarded

‘:3 “”5:Ej»’~’.?d’ the “en’_m;m;ed by another $25,000/M. In View of the
*3 ‘r”*~:¢?i0~£,»z.i»…..» ‘ ‘ 1. <

V'&"' C""""*3'E1b('s\r(t. t.lie "–eo1'21"pensat.i()n towards disabilities would be
_.'§3""!~_.-5_.;}’«.p_.4 *~ ”

_ , 25/100 X 18 W 12,91,744/~. The same has been

“.4”..g1\v.3’:’d€:’t”l it as 2Ii§f'(‘1lI’}Sl. ?’.2.:)E5.000/– towards sustained

H

1,0
pem1a1″1em’ disability. In respect of the compeusatioil awardeci
by the ‘I”‘ri’0m1a} on the 0t1’161′ heads remains affirmed.

Acco1’di1’1g1y, the appeal of the ciaimant, stands partly 211}C$=i=*fé.d.

Amount. in dtzposit: be TI”d11SI1’1iU’.€d 1.0 MACT.__-‘Q. ‘

% %JUDGE7 fi

Akb'”‘*