High Court Karnataka High Court

Vasanth Kumar vs Oriental Insurance Co Ltd on 9 February, 2009

Karnataka High Court
Vasanth Kumar vs Oriental Insurance Co Ltd on 9 February, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE9J"" DAY OF FEBRUARY 

BEFORE:

THE. HON'BLE MR. JUSTECE ANAND BYRAREDDY {  ,  

MISCELLANEOUS FIRST APPEAI; No: i224'3»C3'E' 2006

BETWEEN:

Vasanth Kumar, 38 years
Sf-3 Late Mariyappa 
Residiizg at No. 2X3

1 1"" Cross. Chowdappa
Layout, Bapujinagaf  _ - _  -  '

Bangaiore-26   'V         APPELLANT

{By Sh1*§:"'Sripfi.ci'  K. G. Bhat, Advocates)

A_1}.J..I_>.;__

 V'  Qffiéntai 1:1sAuranéé€(:1npany

. 'X..imited~,.D.. (), II, No. 3

  Xhei1yf"B_:iiEding? I F1001'

'-I "C3-toss.' Ggtndhinagar
B'angalvo2'£~,:f§¥'
By its Manager

 Bharai Farge Limited
 Residing at No. 1, Midford

V.   §H0use, Midford Gardens Off



i'-J

M. C}. Read, Bangalore-01  RESPONDENTS

(By Shri. A Ravishanker, Advecate for Respondent No, 1 and

Respondent N0. 2 W notice dispensed with)
#$$*$

This Miscellaneous First Appeal is filed
173(1) of the Meter Vehicles Act against the ___i1_idgem[ent and __ ‘V
award dated 26.6.2006 passed in MVC »No,4333f2OG4»on file of

the 183′ Additional Judge, Men1ber,I»Moto£’jj.Acc’identS–..Clai.{ns’

Tribunal — 4, Court of Small Caiises;._ ihdetrepolitan ”
Bangalore {SCCH–4), partly al–l’o-wing ‘th_e” claizfn’ petition; fern;

compensation and etc.

This appeal havingheen iii”eaervediencl”co1ning on
for pronouncement of Judgment 1-his%§.bciay”;–ti2e Ceurt delivered the
following:- ‘ 1 ‘ ‘

* U@33’_’i-HG ma T
HeatétheConanael£’§§”the’zippellant and the respondent.

” it The ap;§el_lant is. said to have met with 3 road accident

i’~._rei€:.niting injuriea. The appellant was aged abeet 36 and

wnirleiizg Assistant with KSFC and earning Rs_1{),0Ot3.s’-

‘ per :m.:h”.’ ;.That even alter treatment he suffers from a perinanent

‘ tn the extent ef 12% to the whole–boc¥y. The Tribunal

ii awarded Rs.l5=,[}0Of« towards pain and suffering,

:.iRS.5,009§- towards less efamenitées, Rs:,20,0{}0f- towards medical

5

3
and other expenses, Rs.3,GOO.f– towards miscellaneous expenses,

Rs.2,O00:’1- towards less of earnings during treatment and
Rs.i5,000s’– tewards disability, the present appeal is tiled seeking

enhancement.

It is contezsded that medical” bills were preducetii’tet.i_thie:tt-:n’ei_

of Rs.4€),20if-. There was hence an u1V1j”LV1st denial’ in:the”same ::_1i3t” .

hzaving been granted. The Tribunal hats’ alga failed the

claim for fixture medical expensesiifer rernnval _et7viIf;g1§iants’: The V

Tribunal has failed to take, into aceeun’t.the_ perrri3ne.nt..tlisability to

the extent of12%’tt§’tAthe_i$:hele¢bedy and in not considering the

award of cefiipetisationi’–.t0€artirds future loss of earning capacity.

V’ ‘v3:h€’-tliipfil-itlftt also iiseeks-* ‘enhancement under other head of claim.

i V ” ‘regard to the nature of injuries and the treatment

thst appellant had undergone and being left with a permanent

ii””.__iidisabilitgiite the extent of 12% to the whele–b<t)dy, the award of

t:iiiRs;1.5;t}00;'- towards pain and sufl'er£ng is on the lower side and

i ~re.:inires it: be enhanced by a further sum of Rs.lQ,O(3O.5-.

Z

4
The award ef Rs.5iOOOf- towards loss of amenities is also an

the lower side and the same requires tn be enhanced by a further

sum of Rs.25,000i-“–.

4. Though the appellant had produced biils tcfitliel

Rs.40,201:’-, the tribunal has held thattttlm sarne’é1§’eiilejXii§gerated”” it

and has restricted the same to Rs.2O,OO’0./allATl1ié’~is”ni:§t

appellant having produced p(§§sil3l3?_xli:=3.jizing'”ineizrredl”ii

expenses beynnd amounts evid.encedv bills, islentitied to an

additional sum of Rs.30,00t}?Q.e_l’ it

*3, Tlle 4ama_nnt’V”e.fRsi3;QO{}f- tewards conveyance and other

incidental ex;ier2ditu,£§§V–_isi amount having regard to the date

V’ nf ‘{l1c3i..:i;C(:2fie’1l:6I1I ‘being t3’i”‘t”ne year 2004. The appellant is entitled to

da.i_.tfi1ftlier , 6005- under this head nf claim.

i ‘ having restricted the loss of earning during

Elie peritidvnf treatment tn Rs.2,000.r’- is very much on the lower

and requires to be enhanced by a further Still’! of Rs.2000«”-.

5
The appellant is entitled to expenses towards future medical

treatmeat as he has to undergo further surgeries and is entitled to a

furtller S1333} of Rs. 1 S,{)0O:’- under this head of claim.

having thought it fit to award a sum of lees

of amenities on account of a large Iidegiree j;oif._

whole-body, it would have been’ju_stified.Viii awastidingigiiileé-eium:

towards the loss of earning capacit}}:.i”‘-7li_hei_3ppellaiitV’is héid entitled

to the sarne- i , L _ i _ ._
Accordingiy: . the appeal’ is al1.Q\§;e(:lf”The Iagipellant is entitled

to additiiimal RiS..1,00,000:’– with interest at 6%

per anirqm t’tO’;n the cleim {ill the date of payment.

3d/-:3
Iudgé