High Court Karnataka High Court

Vithal Gundu Kadolkar vs Mohanlal on 15 September, 2008

Karnataka High Court
Vithal Gundu Kadolkar vs Mohanlal on 15 September, 2008
Author: V.G Sabhahit S.N.Satyanarayana


IN THE man comm’ OF KARNATAKA

CIRCUIT BENCH AT DHARWAD, ‘ K v

DATED THIS THE 15′”! DAY OI?f»V’.$EPFE’iviB;3′;}§ 2doa_ _! ”

Pazsamj
THE HON’BLE MR.JU’.3′}’ICE ‘¥.f_.C}. it ”

. ~29?

THE HOIWBLE mR”.jJus:r:<;::3"s~.sA*I'¥ANARAYANA

A.

’71’
CtmY€(:9ceei xixdw
Qkctambu OKAM
cu. :6-\.n»og~ BE’I’WEEN__:~~ ~
&/,.,J…»/V’; . vrr1–1AL gU:~:p’u ‘%;ApoL:<_.AR" .
' 48 YRS. ~ L %
AGAn,
DIST:BEL(}A¥JML-

V M.F.A§VN(§.1V1fiZVfV20G5(Rflv3V

. .. APPELLANT

– _ B NARGLINH & sm’.soNA VAKKUNB, ADVs., )

1 MGMNLAL
.. S/.0 NARUMAL NIRANKARI
MAJOR

— occ;Bus1NEss,
R/AT DHAVLI-PONDA, GOA.

THE BRANCH MANAGER

THE NATIONL INSURANCE CO. L’I’D.,
1241, ‘E’WARD, ASHIRWAD, SI-{AI-{I MILL
ROAD, KOLHAPUR,

REP. BYITS DMMANAGER

‘THE NATIGNAL INSURANCE CO. LTD.,
RAMDEV GALLI, BELGAUM.

12EsPoN1:3s:?’.§t’;fs _%’%%:’%’.;~ f

(By Sri B c SEEPHARAMA RAG, ADV., FOR :22;-{A V L” %
R1 NOTICE DISPENSED wrm )_ . V ‘- *

MFA FILED U/S 173(1) 01?: Mv.TA§:r…ADL._.e3v1L JUDGE
(SR. on.) & AMACI’, BELGAUNL… PARTLY’ ALww1?m”‘THE

CLAIM PETYTION FOR COMPF}N’SATIOR’.. RED SEEKING
ENHANCEMENT OF CQ_MPENSATi’Q_N’;–.__ ”

THIS MFA comisiis %d.N THIS DAY,
suwuuuumxg J., DELIVEREB T1113 §~ja:)1;z.ow:N<3:

by the appellant seeking

V. '_ " .01' . compensation awarded in

'E¢iV'{3N¢;~1'2:5§'1/2001 on 4.11.2004 on the file of the

%Ir'zx:iditic3:1aI.%.1%.C:v:1%' ' Judge (Sr.Dn) & Additional MACT,

T hy '

2:9 The facts of the case are that, on 28.5.2001

gttppellant herein along with one Pandurang

mam Sutar were travelling in Bagaj Scooter be-arm' g

""7

No.M–8O No.MII-09/R-7822, when they were

Sulage village, the said scooter got

of them got down from the scooter K

walk by pushing the eeooe;:V

Belgaum Vengural Road. At "time,

bearing No.GA-01/E-4600 {mm m.ee.%%e;ee in a V

rash and negligent the
" .ee.eec«'¢~,»/
appellant herein and WI"-1o'\\a9teldag along

with mm' . AS elaxe ' v.–t.SustaJned'. gievmis

:1 Pandzn'ang Atamaram
Sutar died'_ ciaimant who suffered the

fr&et_1;re ef~~ other grievous injuries,

meeee MVC No.1241/2001 seeking

the driver and the insurer of the

V' " The driver and the insurer entered

'ag jpeara11oe'AA' through their counsel and filed their

a "statement 'W3

4. Another petition MVC No.145o/2eee[1e«e.}eres

also filed by the legal heirs of the

Atamaram Sutar who died in t11e.sa;11e K u

said claim petition filed by meee.e1ei:mente

clubbed together and _ Weft:

evidence was was
examined as PW1 -got marked as
Exs.PI to P13,’ %::«;n% sustained, the
doctor W119 m PW 2.

_’ pleadings, documents,
evidence _on_ partly allowed the

~ compensation to the

1:1 e “” ” sum of Rs.2,03,000/– in

e’MF”slCV N%):««12?¥1,?’2001 with interest at 6% per annum

frem. the of petition till payment. The claimant

: ‘eved by the quantum of compensation

% at by the Tribunal in the said claim petition has
= -chiallenged the same in this appeal. We’

6. in this appeal, notice on the 1″

was dispensm with, the 2*”!

was served, mtered

appeal.

7. Heard both ceung-_:1

for the parties and “gunmen:
and awrad and also documents
marked that the Tribunal
by of Pm-Doctor
has at Rs.70/ – per day
and awarded compensafion as

u:1s3’e’r:LA .

treatment and

” — gxpcnscs -Rs. 77 A00-00

suficrings -Rs. 30,000-00

AA ” of amenifies, comfort

‘happiness, ergoymcnt etc., -Rs. 20,000»-00

Future loss of inosme due to

disabifity -Rs. 75,esoo–oo

Total Rs.’2,03,000-00

“I

8. On going through the records, this is

of the opinion that the income taken by the %

the purpose of calculafion of future lossof is -.

the lower side. Accordingly, th£:_V in¢oi_n1e’ of

shall be taken at Rs.l00/_f ;$er *dgy

multiplier ’12’ which would to Re; and by
taking disability at can be
awarded to the oofi:1_1ie_s “tov’ :fis:’1,52,000/~ as
against Re.473§. *1i1bmm1. Further,
the the head of Medical
treatment Pain and sufferings is
just eompensation of Rs.20,0{)0/~

awaftiod head loss of amenities, comfort,

V’ kv:V)g!:)Iv)ij#:'(§;SS,’vA.V(‘3{:§]’.OyI[1CI1t ete., is required to be enhanced

.V 4 Furthe:r, it is seen that the Tribunal has not

V’ V’ V. any compensation to the claimant under the

‘ loss of income during the period of mzatment and

‘expenses, transportation and attendent charges.

Towards that, a sum of Rs.11,4{}O/–~ would be just and

“T

sufficient. Taking into consideration the

modification and the compensation that ;”‘i’S

under the other heads, the total

claimant would be entitled as ‘

against Rs.2,03,000/- aWaI’d_¢:d f;

10. According1y_, _is in part
awarding a sum of to
the with interest
at the of petition till the

date

Sd/-E
Judge

Sd/-4
Iudgé