High Court Karnataka High Court

Vishwanath vs Saleem Pasha on 8 January, 2010

Karnataka High Court
Vishwanath vs Saleem Pasha on 8 January, 2010
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE am DAY 09 JANUARY, 2010
PRESENT %%

THE HON'BLE MR. JUSTICE N. K. 11'%AT::;i ;j%-A f  

AND M .  X 
THE HON'BLE MR. JUSTICE 
M.F.A. No. 5771 of ?..OO6 . " '  *
BETWEEN: & A V" A  

Sri. VishWan3.th{:"'V~T,   ,
S/0. P0r1r13.swamy,'  'a_  I '

Age : 40 years, Oicgi $111», V'
R/0. Chikka.,Thi';{'up'athi,_4  

  
  A " %   Appellant

[By K. Adv. for Sri. Suresh M
 _ Latu..r','Adv.]V'

'_  Pasha,
 S/0.' linear Jan,
 Age zivlajor, Occ : Business,
~R.Q_. No.4, 151" Cross,
A.  Lalbagh Fort Road,
,  Doddamajvaili,
'  Bangalore --~ 560 004.
Respondent

Ix}

(By Sri. Garigarajareddy, H. A. Adv. for
Sri. D. L. Jagadesh, Adv.)

This MFA is filed U/s. 173(1) of MV Act against the
Judgment and award dated 15.12.2005 passed”‘in–«_V’MAVC
N0.883/ 2002 on the tile of the XI Addl. Judge._d’VC_Q1.ir_.t’ of

Small Causes and Member, MACT, MetrQ§j’0lita1’i.”‘Area;
Bangatore, (SCCH—-12), partly allowing the…C1aimV:’Petiti(5n __
for compensation and seeking-.¢ enhharfim-Verr1en.t. ‘”-pf f ”

Compensation.

This appeal e0ming>’on__

N. K. Patil J , delivered the folldwingz ~
.1 e _p_
Admit. H ‘A M 2 M

2. This appealj:._a’rises__ oi;,1t:{)f and award dated

2002 on the file of the XI
Acldl. judge,’ if Causes and Member, MACT,

i\/Ietr_npo1itar:”hfiarigaiere, [SCCH-}2] (hereinafter referred

” ” ~./to i–.’Trib:unall’é”fb”rAv brevity), on the ground that, the

Rs.35,000/– awarded by the Tribunal with

interest per annum from the date of petition till the

date 55.. deposit as against the claim of the appeilant for

2′ ‘~Rs~/§j00,000/–, is inadequate.

/-

3. The brief facts of the case are:

That on 10.05.2001, when the appellant waslililzifaiting

for the bus near Lalbagh bus stand, a

registration No. MYC 357 came in a

manner and dashed against the ap;f;ella.nt’A.’andlicaused

accident due to which he sustained ‘injuries’.rit’isVVthe case *

of the appellant that he considerabiie amount
towards hospitalizatioiilidl -the filed a claim
petition, clairnigng Vt:i”[§é3ii.%%.,oo,oo0/–. The
said claimi. the Tribunal and
the oral and documentary
evidence and rnaterial available on the file,

allowed the”c1:aim’v”petitVion in part awarding compensation

0 V.'”*of «~ Withddinterest at 6% pa. from the date of

date of deposit. The appellant presented

appeal on the ground that the said

cornpensation awarded by the Tribunal is inadequate and

0 ‘1’e<:;uires enhancement.

Z

4. We have heard the learned Counsel appearing on

both sides.

5. After careful perusal of the judgment””ai1dif_iaiiirart1;edlV’

passed by the Tribunal what that

has committed error in award gl–obal compensati’on’l of

Rs.35,000/- towards pain an’d.:agony,V”rnedical
expenses etc., the
nature of injuries ‘Af’lappel1ant such as
Bimalluar ” accident register
extract shoiszs right foot ankle joint
with ah-rasion.slV”3’:’inpj’nu’r:filje-r’nieasuring l X. 1 c.m etc., on

the rightafiootvv aspect with pain and restricted

…..pmoVe§rriVefit. of Hfo’at____and ankle joint and the duration of

tre’at.1nent~ iunéde.rgone by him for a period of 21 days in the

hoshpitall as’cj~:inpatient. The said compensation awarded

towardslepain and sufferings is inadequate. Therefore we

if lC_’dee1i1,it fit to award Rs.20,000/~ towards pain and

it ‘ npsuéfferings. L/2

if’

8. The Tribunal is not justified in not awarding

separate compensation towards medical -4e’xp_’en”sses,

conveyance, nourishing food and attendant:Chaifg§es.ol’.’lle”.p

was inpatient in the hospital fory2’1′–days. ‘hfi1_i§l1ti’ha%(ell 9 j

spent reasonable amount towardsQcon\}eyance,’~ nourishtiiig

food and attendant charges.’-v..oEl’herefore itll fit to

award Rs.5,000/– under’ theo.isa1dlso1;éaa:

7. The Tribpunpal compensation
towards loss It is not in
dispute xivith an accident and
sustained-.1IijAtii’li’e’s inpatient in the hospital for 21

days as lstated’ Taking these factors into

¢on’.s;i;ieif’ati’on,l.l “W.e____’deern it fit to award Rs.20,000/–

‘toWards,_ loss of amenities and discomfort.

to the facts and circumstances as

V –V stated atgové, the instant appeal filed by the appellant is

it lllV.:e».:alioWnedllll in part. The judgment and award dated

4 i5.’t1″2t.2005 passed in MVfiflNo.888/2002 on the file of the

{M/~”””‘

XI Addl. Judge, Court of Small Causes and Member,
MACT, Metropolitan Area, Bangalore, {SCCH–12]4vis:”loereby

modified. The break up is as follows:

1) Towards pain and suffermgs ”/_–V dd” »

2) Towards conveyance, r?o1irisf1iiig_ ‘
food and attendant charges–

3} Towards loss of arfieriities arid
discomfort,» ” ‘=-Rs».”20,0OO/«~

1’ ‘ eater Rs. 45.ooo/-

The compensation of
/– awarded by the
Tribuii.a1 evitii “pa. from the date of petition

till the date4&e£rea1ieee_tte§i.i. t

in respondeiittv is directed to deposit the enhanced

Rs.1o,ooo/- with interest within three

weeks date of receipt of a copy of this judgment.

“////-«’

‘5,o.oio,(i;’e…?

The enhanced compensation of Rs.10,000/–

interest shall be released in favour of the

immediately after deposit by the respondent.