High Court Karnataka High Court

The Oriental Insuarnce Co. Ltd, vs Mushtari on 17 February, 2009

Karnataka High Court
The Oriental Insuarnce Co. Ltd, vs Mushtari on 17 February, 2009
Author: B.V.Nagarathna
  ieAJiiARMA BALLAL

 . " ji~{{JN'I'I§{ANA BEJAI M'ANGAL(Z}¥<:'E

use 'rag; HIGH <;0uR"1'uHKARNA'1'Ai<A Ali' t5A\N(;}A£§;;(;;%lf<%}3"
BATED THIS THE 17TH DAY ms FEBRU;*!+.;g;V;x; ;?;i§:*'.i'§4§)"V«  ~
BEmR1_:,..,,  H  
"um: HONBLE MR8. aus1*1;..  " .
DIVISIQNAL OFFICE, BEAUTYVPLAZAVV "  "
BALMATTA BA§zN::H, MAN(;:3L.c;RE--._aY  '
REGIONAL o;~*1:b:;:E-'7'H:a: {3I€ENTAL"}N'S£§'RANCE
campzmv .1;r:f:-2. ,  'sH.c3P:p1p:.Gvr;aVMPLEx

44;-45, 1e1::i~,;1;).:a:'::§s,.(:Y"i-e()¢;é;Lij;. A  =
BANGA_LQEIa225;«:.;..,_ " ' '

REP 31? ITS T.;:;;;r:;3uT§3%'  V

 APPE3LL=AN'i"
(By M] 3. P 1;; RAJ(3"-flagf' :5: ;;»;m;;sH, ADVS.)
      ..... 

1 ‘V§;§1}:3}s*§A’;¢:a;§%§”–« . –
W}d{}’A§§i)UL’j_R;5§Uk’
Raw ALIYOORU ROAD,

« VBELLIVAHE ‘VVILLAGE
” – v . __ Maiiaamzem TALU 1»;

gs; as K. PANDYAKAJ BALLA
~ SWAYARJEETH NIVAS

3 MRS M{fJH£§RUNN§SA
W] (J LA’I’iE:’3 ABDUL £..A’l’Hh$I::}£.cl\.i11 the accident, she fiied the ciajm

‘ 1:>e’iitj0r;’st:;t1i§i1}.g comwnsatien on various heads.

3. Service of notice from the ‘i’ribu;na1_. the

A ‘ f”:;;}§L;5t:1ia11t~iI1s11re1nc€ compafiy appeared and flied his

fifritten statement denying the aiiegations made ii} the

ciaim pefitie11 and sought fiismissai of the pefition.

4. (.111 the basis of the above pieadings, the ‘i’r1§:)u:r1a1

framed the feliowixig issues: £11»

recoré, the *l’ri§>unal awarded compezrsaiion of

Rs.7,£;}4,82’?’f~ ‘Wit.’£1 i:1t€r€st. at the rate cf (3% p.a;.~-._f1*0m

me date of the petition {iii realisation. Being

by the said award, the Insurance company i’–:. a;S ;3r¢i{éi*;~€ <f_i'

this appeai.

6. i have heard the ieaxzqed c<§L11i:3ai§i for

insmanca com'pany.

*7. 11: is submiflzed ..b«etia£f’V{§:’:.~-appefléixitv that the
‘i’r1bu11aJ has :«.tjWa:*ci<:<;§_ ffxcefiéitfe =<'::_m*r::1ie1i<;r.::Aas"'a1$«:} future medical expenses Wnicia

. rd be with by this court,

8.. . HVaév§;i;_g 1’i§;eard the seungei for the appeilant, me

only .pij;t1t that arises for my coflsideration is as to

A if figffiétner axe awaxfl made by the ‘1’I’imma;{ requires any

‘ ifitexfemnm in this 219963}.

9. From a perusal of the material on mcard, it is

noted that as par i::X.i~”-:5 ‘WO¥.1I}d certificate, tim first.

/54.

respondent had fiustairled as many as 1 1 firacturcs

among other mjuries and the same is extracted below:

is

ii}

Right sided biack; eye

Cetrltusion 5 cm x 5 cm ever right si%:it~’:« 7:}? é

back; ef the head

Fracture of the shafi: A ; A’

J.~’racm1’e of the s’b3ff.._{>f Raft’
Fracture of the _th.:<_: lttft izédius §
Fracture of Shé;1"t.j_(:-§; ulna

1; ‘sJs:it§f1iiaemothorax

§<}i*a.cture of tI'8.1'1SV€I'S€i pmcess 9:' £5'? 85 T1

«'V"_'v&r¢1'§e':b1'a on iefi; side

. temposcai

Ubxjtusion 01' the right parietai 3:. left

iobe with $11 b-araclmaifi

ventricular

/5<

Haamorrfsage 83 intra

Haemarrhage.

r

i} Péiill as Sufléfings : KS. fi,£}£},{)£f>L}V§1ji;¥§§?._V_

ii) Medical expenses 5
(126 mejdical bill:-3} : Rs.3,C}8_,82f?.,(30 – ‘

iii) inpatiant 31):’ 40 days v «_ .g _ :
(Rs. 3.50 2; 40 days) 6~,C?O(3.{3QQ

iv) Cmnveyance chazfies-. ” Rs.

V} Attendant’5′,43ha1*g¢s,__ ‘ ~ V __ 2 __ : i< s;. ~ 5Q ,Qg_3U.0U

vii) t4’r1:stratit$11;’ _
Disappointme;1t,,”fL:..I;Iia;3pig_~. G
12¢-._3S,__8a i3T1{§f)i1V§iI1_iCIi{)§? I 1,2Ev,()UU.(.}0
vii} , e;xp£::1se§§Rs. 1,oo,ou0.t.3v:)

…. i<Is.7,U4,827.U{}

11; tiilat there were more than

eight» L1}*a<:'-{u:fa:s- "to ifié. riglzt humerus, left ulna, ierft.

,, ti¥;1ifi',W§é<:2i'1; radius and fracture of vertebra as

I 'Va-§x:r§§1ituSio11 of the right side af the parietai and left

..th_e n3;11i1%:ser of smrgeries that she had undfirgonfi, i am
me view that the Compensation of 1<s.1,uu,uuu/-

under the head pain and suffering is

h;'aemQi&'h£éige and intra vemtxictliar haenlorrhage and

reasenabia. Simiiarly on the basis of 1:36 medical bilis a
Sm}: of l’,’i§£_}£J:/’IL-:..i_s« _

awarded on the head of attexfglant -«..

tI’..v_V1;m1_:3 v

for iI}.t€:I”ff:I’€:I1C€ in this

1;-3. ‘i’a.k1’I1g mate 0:’ that the
first that she was a
lzeuse 3*?» has been awarded
the first respondent.

1101: only for her Pfirsofiai

routing: bzjft’ @150. .vi?c>r”V-tiiié. purposa of running the house

.’ V. <f<)2*=£1"ia.: 21 1<'.s.50,U0i)/« has been awarded.

age of the first respondent to be 44

yée:s;_;_~s, _*i of the considered View that the

comgaéevgfigafion under this head is just and pmper

–.Acr3n_s§ude1’iI}g the fact that interest an the said amount is

izreing paid by the IEISLHEHCE <.Tompa11y. k'urf.£1er a

sum £}f};'€S.1,i~Zi'},(){)U/- has been awarded under the head

0:' discomfoxt anti éacenvenience 311:1 keeping 111 mind

the multir,-lfi: izfimfias 3:16 the am of the fimt resmxidenti

'fiyy.

-18-

ma said %1iI1G1}2″1{ also does not «sail for any intetference

in this appeei.

1.3. As per PW5 Dr.St.:d,t1aKar Shetty

implaztgts iixeszi in the first respor1c£ent’s. é:11d

samé cammt be rexnaved hr}? fia sfizigjieé’-TTE:

means that the first respoxiaigant ha_s”t0 u;1t is:r.§;Q s<§ve1*;=_j° L.

surgeries for removal of fr” ~tx?i1i{:I1 Va sum of

i<$.1_.{J(},()UU/– has tjegégs; the head fu¥:ur{:

medical expenses Whiz:-'!1:*~in' -,;/11:5; {ides 13:): can far

inteI':E%':1*é1;c¢"j?;;1 tiiis appéeai.

14. 1+”é31r* €1*:e §o*3’é’g§§i;1g”ré£i;So113, the appwzai its rejectfid.

Sd/-»
Iudge