IN MFA No.4-943 14_d23bo(§f
IN THE HIGH COURT OF KARNATA}<A.
CIRCUIT BENCH AT Daaawazj "
DATED '£'H§S THE 24TH DAY OF:"SVE13'TE'M1§ER;
BEI?(§=?=i13».,V_
THE H(}N'BLE MR.JUs%r{{;E ;;i12ADAHALL1Iv:ATH
S/0..S}i.ASHIDHARAYYA AGE MAJOR
AA R/AT'IS'1' CROSS VAGEESHNAGAR'
2 RAREBENNUR DIST HAVERE
- V THE DIVISEONAL MANAGER
F NEW INDIA INSURANCE COMPANY um,
" SHAMANUR BUILDING CHAMARAJPETH
DAVANAGERE
{INSURER OF' 'THE BAJAJ
AUTO BEARING REG NO
1<A-27/4443 COVER NOTE
NC1583826
VALED FROM " V .
17-2-2000 TO 16~2--20013 REsPQ:§DVENT.(s)._
(By Sri/Srnt ; S.SHRiSHAILA, ADV. )
iirirtifitiz
THIS WA 18 FILED U/S 17s.;ji;~~._%QF z=..<:':"'v_:z=;'&::;i;'I'I~ss'14 THE'
JUDGMENT Am AWARD DATED 4/1/_Q'5.VFia§$SED.1i'--£ _MVC NO.15'?/O1
on THE FILE OF' THE c:iv:L JE).'D_C}E:4._(SiR~iDN) 3;" £591.. JMFC,
ADDL.MAC'i', RANEBENNUR, PARTLY' A,i;posv}%ie.fzf1ezE CLAIM PETITION
FOR COMPENSATEON AI5;BV--..".jsE';.a1;1»z§Jc;§":_ j«ji~é:.sa'ANcEMENT OF
COMPENSATION. ' " 3 "
IN MFA No.1§939g "2é{3§.«.V__'3'«.% * '
BETWEEK: A ' L'
1 HAisHWI.MANTHAPPA,v'*
S/,r;_2.A.NAGAPPA,.' V
' ' _ AaE;3:_:»yRsA, occ.A'r3RIL,
V R/0.KUMBALOOR WLLAGE,
:I~iAP?{HAR'{'A},UK,
£2131'. :3gwA1~1AAm_Q"4._.( 1,105; PF;S~S'»EE}jVIPa' MVC 3510.156/O1
ON THE FILE OF THE civ1LJU§3c3E {s3R>.::«1~:;._& FRL. JMFC, ADDLMACT,
RANEE3 ENNUR,
COMPENSATEON MD SE§;'E'EfiPJ(3 E:~a§iA:s;c:s;Mk:NT OF COMPENSATEON.
IN MFA xo.494g'.:g%%oe5V_"' V.
_s.§::_;w_m'; 'I
BH};~DR2§r»1MA, ..... V' »
' «W/o.RM»:Ac1¢:ANDRAPpA
' ;E1vIMI€3Ai'JUf'R, '
M2.-E.':*:-:53 Y'.RS,OCC.AGRIL,
'*}2/'OLRANEBEEINUR,
HAVERI~ D_ISffi APPELLANT
'€33'-»Sfi/ Sm": ; SHIVAPRABHU PHREMATH, ADV. 3
';> s"cHAPPARADAHALL:MATH
__;S/O SHASHIDHARAYYA AGE MAJOR
PEIAT IS? CROSS VAGEESHNAGAR'
RANEBENNUR DIST HAVERI
/,,,/y,
4-f_,.:;~/1
RAR".s1,3>'- A£,LQ'J»"~Ii*$IG'~ 'I"E£E~...Q1§AiM PETITION FOR.
2 THE DIVISIONAL MANAGER'
NEW INDIA INSURANCE CGMPANY LTD,
SI-IAMANUR BUILDING CHAMARAJPETH
DAVANAGERE
[HVISURER 01:' THE BAJAJ
AUTO BEARING REC} NO
KA-27/4443 COVER NOTE
I~Io.5s3826 ~
VALID FROM '
17-22900 TO 16-2-200 13 I . E;JsP€;~I\;\:Q ,, , . f
(By Sri/Smt ; SSHRISHAILA, ADV.
nHnt* '
THIS MFA IS FILED 1?_3(1§;.,i>'r+f__I§IV'.IAc:T ACIAINST THE
JUDGMENT AND AWARD DATE£)-T.4:/ Ijo'3:'VPA,$sIé:II. 1IgI MVC Ncmss/01
ON THE FILE OF' THE4C:"£V_£LJUDGE {$R.'13.1§II__& I=rI2:,§ ';mFc, AEBDLMACT,
RANEBENNE.,FR,__ f5éIvWI.,f,A'L1;C§A{INC} THE CLAIM PE'1'ITiON FOR
CGMPENSATIQN AND SEE}{ING__E'NHANCEMENT OF' COMPENSATION.
Hi MFA r4_r_:,-I_.4,938'g 6:.
A. ----------
1 »'VM0¥}NvESE~i;» _ ' .
. S.;10I.eHA.NNAI'a:a$APPA MAYACHRI,
'AGE30 Yséjs, z;9cc.cAI2PEN'FER,
RIQ. KEFZU VILLAGE,
RANEBENNUR TALUK,
DIsT'.IIA1~vERI. APPELLANT
.(3;}"1sri:,I v.
_
THIS MFA --VIs"'-I1'-Imzgz; I}';:s3""'1?3§::V; ($1? MV ACT AGAINST THE
JUDGMENT ';§I¥éi::";g:;;;a§I2Ij1:'§§saTE:*zI'_' 4/ 1x05 PASSED IN MVC NO. I58/01
on THE E5I~LE*OF 'I'1;I'El_ €'I15§7iL LI_i}i3GE (swan; 85 PRL. JMFC,
ADDL.MACT, IéAI.;§EI3ENNU'I2.;' Ié>}§§I::fI4L*I:* ALLOWING THE CLAIM PETITION
FOR GC'1'?P2NsAT1'0N.,".'- AI.JI:)"""' SEEKING ENHANCEMENT OF'
I1\i'.I§1F'«f;E._0_.i§§40g:v ma
Bsrmggg'
I _ JA*?API":é,.
. 8/ O.NAGAPPA KO'I'iHAL,
AGE.32'wYRS, OCOAGRIL,
» Ri®'1.'CHATNAHALLI VILLAGE,
' _ FEEREKERUR TALUK,
DIST. HAVERI. APPELLANT
_ VI {Qy Sri/Smt : SHIVAPRABHU HIREMATH, ADV. I
R I
\.g /,,,..
c:;'..C ~'
1 P S CHAPPARADAHALLIMATH ._
S] O SHASHIDHARAYYA AGE MAJOR
R/ATISFCROSSV%GEESHNAGAR"E
RANEBENNURINSFHAVERIV
-2 THE Dlvzszotw, MANAGER V
NEW mam INSURANCE COMFAN'i?.IJ?D.,
SHAMANUR BUILDING gHAMAAR--m.PL?rH..L_
DAVANAGERE ' 1. .
(INSURER OF THE BAJAJ ~
AUTO BEARING REG NO V V
KA»2'?/4443 COVER NOTE» .
NQ583826 _, I
VALID FR0Mi_ _ _ _ '
17-2-2000.-'I'e RESPONDENT(S)
{By Sm;smti':'éISHé§s;HAf§LA, 3 V
'V &j¥§§¥it
VVMFA IS P'i-LE__Q___iJfS 173(1) OF' mi AC1'? AGAINSI' THE
.§f£J_D',€}i\:'{«§?1}'1:'l'I'fii§JL}--.;§L'\5e?VARD DATED 4/2/05 PASSED 1N Mvc. M0159/01
ONA1'§H_E¥;§:1LE--{§'::tfi'}§£;vCIVIMUDGE (SRDN) 85 PR1... JMFC, AD1Z)L.MAC'I',
""RAN$BEI%{NUE',' .; lPAR'P1:r ALLOWING ms CLAIM PETITION FOR
~ :,»-Gr:§MPENsAfi';g§N AND SEEKING ENHANCEMENT OP' COMPENSATION.
APPEALS COMING 01»: FOR ADMISSION THIS DAY,
ijouR'.i' DELIVERED THE: FOLLOWING
JUDGMENT
All these five appeals are filed by the
not being satisfied with the compen_sati6fl._ewa1″de:i V1’§3yVit;l3e-V” ;
learned Civil Judge (Sr.{)n.) and’ in
MVC.Nos.l57, 256, 155, 153 and 3L”5:H§lVfVAiiil.{}i.’ivvti~ated /E2005.
2. Since the appeflante bft£1e road tmilic
accident as well as the same and a
common order appeals, the appeals
are heard ii§i i’t;egflef}fier”V§fbr final disposal in order
to avoid
3. Heaxizftlge ihe learned counsel appearing 0:1
‘myth sidesi ‘ end perzisecl: jeecords.
ll ‘rhVE’¢1%;i”.;=~.=:;V§,5f’;;c=11an<;/veereszci in MFA.-=1-943/2006 has been
exain§Iied_ axs."Iv':'s'V:._f2 "jarove the nature of the injuries sustaineé by
byA,'p1I)d1;t:ia§"'tAlie Wound certificate Ex.P.7. Apart from that,
""3–:Ei1".Um§matli,'v.xirho has examined the injured anal issued the
eerfificate has opined that the injuzeé sufiizrs 45% of the
disability vide Ex.P.13. But the Tribunal Without
' E?
Q:
I
consfiering all these and without giving any acceptable reasons,
has stated that he does not want to give much _pra1
evidence of P.W.6 as well as ignored the contents of Exs;
14 which is incorrect. The appellant is aged
stated to be an agxicnltnrist and ,net
followed the precedent law in awajding ltcompeléeaficn ei” \’
various heads namely” ‘General Speciai The
apmllant is required to he .awa1’ded”cc’rnpensat:£on the head
‘pain and suffering’, ‘medical nourishment’,
‘loss of future Acmzding to the Tribunal, the
appellant sutfegs’ ¢}S’}’c3._ct disability. Therefore, it is a tit
case to enhance ceznpensafion. Accordingly, the appellant is
tn 3–.”en1’i”Ifl,IlCedlWceillpfinsation of Rs.1€},D00/ ‘ towaztis
‘med__ical. ‘V ‘ex:;§e;;sés.<,_f_jns.3,ooe/« toards 'conveyance, food and
V"'–..V'nonIis}:n_nent'V, into consideration that he was doing
that such injuries will heal writhin one monfil, he is
Rs.2,0(}()/~ towards 'loss of earnm' g during the laid up
V. The evidence of P.W.6 shows that the appellant sufiers
_l'('}°,/6 of earning capacity and that he earns R's.1,200}'- pan. and
fl
€« arm"
5′ §
adopting mliitiplier at ‘:7’: he is entitled to Rs.24,430,sf»
‘future loss of earnings’. Therefore, the appellantfi;
enhanceé compensation of Rs.44,480/H;-o..wh:eh_«’is'”:wei3;fifIed’_’A.oi’–
33.44.5001» with interst at 6% p.a’;-._A 7a~§m:” ar
Rs.5,500/-already awaxded by :11e’f1*z:ijsun ae2..'” V’ ‘V . ‘V ‘V
5. Whexeas, the sin
MFA.4939I2G06 has beets-…_.sws;¥1er§;VA eozxopensation of
Rs.}Q,O00/~. He was certificate
has been Pie” of ieft radius.
According heWsufi’ers 30% of permanent
disability h,as’ ” certificate and marked.
Considefing the eiridefiee on record, a reasonable amount of
I-‘f;§$;”1A0,,Q”0<§}=mis._ beezxvflflefisraxtied under the head 'pain and
V eompvensation is awarcied under the head
""'~V""medica¥.." expetises', 'conveyance, food and nourishment'.
~ iv»-T}1'lVCX'€fO1"t?, appellant is enfitied to a sum of Rs.5,000/ ~ under
the V:'1u€?@£'i' :_".1OSS of eanxings' during the laid up period, Rs.'2,50()/~
. -toéréaxtis 'medias; expenses', 'conveyance, food and nourishment'.
. View of the fact that the appellant was aged about 35 years and
10
he suffers 10% of loss ofeazmng capacity, by taking Rs.£2,4i).{}/ – as
income per month, he is entitied to ‘future loss of ,at
Rs.43,200]- (i.e., Rs.2,4()() x 12 x 15 x 10% = Rs.43;f.:é0o/T-1);’e3″‘I’uL’g;a,”eé
he is entitled a enhanced compensatiotn; of —
interest at 6% pa. apart fmm the amotint ifhte
Tribunal.
6. Whereas, the ggzpellantj in
mm.no.49421zoo6 has “”s:i1st3j:1e§i; The wound
certificate Ex.P.9 discleses that-fl:e14e was’ in the left Wrist
and tendeivftzese, 13t”ih111′::ee1’v..1_1a:s.’ awaxdeci only Rs.5,000/~ _as
global compee,_sé1tioi1;=. the nature of injuries, the
appellant; _ entiutiedt etshenced compensation of Rs.8,()G0/-
tov¢fa’1do Vs’t”pa1;*n”t” suffering’. Since no amount has been awarded
uniieft the “‘;11jer1i.eaZ expenses’ and ‘loss of earnings, it is just
E”~*just award a sum of Rs.S,(}00/- under the head
~ jV”‘meciica1 erépetises, conveyance, food and nourishment’, a sum of
towards loss k0fC83″I1iI}gS during laid up }3BI’iO{}.. In View
. o.’f:ti1e’e?facat that the appellant was aged about 55 years at the time
V ..,ot:’aeci;dent by taking Rs.2,40(},/ – as her income yer month and she
1}.
suffezrs 10°/o loss of earning capacity she is entititii
eaxmugs at Rs.31,68(‘)/- 11.5., 2,400 x 1.i2*’x»..11 x; 1i)§2o}
she is entitled to enhanced comwnszaL’iio1i_A_AO’E;V
interest at 6% pa. apart from thé ajf;9untAa1zfeady Ely the L’
Tribunal. A
7. Whereas, the — Mounesh in
M1’«’A.4938l2006 M\;G.~–1 5ja/ ‘gnéve the injuries
sustained by Accozding
to P.W.6/ 5% of the permanent
disability. awaxded only a sum of
Rs.5,000/ – b«3,rnv§z’a3r (§t”g};(§i:.s%;’a},.4(‘i€3-£:}V’i£}:)V§?.:nsan’on. f-lance, thc appellaat is
ganfitiecl “a,su1:1:V1 cf1G,’000/- towards enhanced compensation
“aqtzd sfiifiex-1mg’, Rs.5,000]— towards ‘flood and
._(§<31§;s#t*::3*'a11<:e', Rs.3,0{)0/– 'towards 'loss of earnings'
period. Since he is aged about 55 years he is
W " ' A"<=.=.i:j.L*'£'itA3ejr;i vlgfiézs of future: earnings on account of 35% of permanent
i.e., 13°/9 ofwhole body tiisability. As per the calculation,
tmtitieci to Rs.4T1,184/- [i.e., 2,400 x 12 X 11 X13943] mwanis
§~' fI1t11re loss of ttanlings". In all, the appellant is entitled to a sum
12
of Rs.59,184I- with interst at 6% pa. apart the::*
already awarded by the Tribunal. ~
8. Whereas, the appefiant/Zbciaihfixafit
mm.494o12oo6 in Mve.No.159t!.,’2QG1 1ias :»¢¢t:;t1Ae§gar.2i:téd by-L’
P.W.6/ Dznumanath to prove the nature of
the injuries sustained by { wd to have taken
treatment in Ranebennar. Ex; ie ‘eertificate, which
discloses that injury. The eiajms
‘¥’ribuna1 baa of 10,600/~ as global
compensatiet:t’V_v #5: produced any document
about the that he sufiers. However,
considering. the flfiataret the«vi.:1§u1is sustained by the appellant,
of- awarded is to be treated. as
‘pain and sufieziag’. But the Tribune} has
‘ V’ ‘w…vz;1<ot aveatfeited ti-§u_t1ount under the head 'medicai expenses, food
_"}].O1lIiS}f;lv.éIA:i.3I1§:, loss of eanlmgs during the laid up peried.
is entitled to compensation of Rs.3,0{)O/~ towards
»'1_:_x'1e'{iiea1 expenses', Rs.2,()()0/- towarés 'conveyanbe, food and
'V V Atiéangishment' and Rs.3,(}{}O/~ towarés 'loss ofearnings during the
183d 1113 fleriod'. Hence, he is entitled to
compensation of R.s.8,000/- with inte1e'e't"et 5% §g;;:v'apé:1'.Vfi§m':'
the amount already awarded by the it it
9. It is seen that there is oi”‘c}£)__5 ‘d.;;{V’$ these
appeals. The order sheet dated the deiay
was condoned. However, tile” be entitled for any
interest for the coxjresponfiifigh. Therefore, the
appellants in all. iiiiiterest from the date
of filing of t)f deposit, excluding the
deiay of 305; ziayisi gin these appeals.
10. all these appeals are allowed.
The judgment aifidv..V;;1w’:;i1d.ii’;3aiesed by the learned Civil Jucige
=($i~;’ez:;.)” ~31} P.fi.JM.l§’C, A¢1}ii;MACr, Ranebeermur is modified. The
is directed to deposit the enhanced
i ‘compeIi§§efio13,. 6 weeks from the date of receipt of a
–. eopgze of 135138″ Qtiéler.
Sd/~
Judge
” Afiiévs