IN THE HIGH COURT OF KARNATAKA. BAN
DATED THIS THE 15′? DAY OF
BIELFWDRE
MARCH.
THE I-ION’BLE MR. JUsT1cE”AP.Avmp Kizm9.v V
M. F. A. NO. 11984 (532
BETWEEN :
AND:
Yellappa.
Aged 32 yams,
S/0. Gundappa. j
Kadug()dI P1-c’lI1{.£1ti:f..)I’l’,”» _
Dinnur Kad
B21r1ga1_0.:’e.. 3» ~ ‘
$34; A’ ‘
‘I(_’N’::§f_’;,1’§_ V ‘ S_’}’121.st”–ri, Adv .)
S1’m. Na1i1T1a;”- V’ _
W / 0. 1_;a.:-:2 “R. V F’?:c1m_ef~:;§
VNOE34/5, TA’.?_’_VCF()S5i.
1}.
V-giéappa G a’i”éi(?11 ._
Laks11.;m’«–R0ad. Shamthi E\Iagar.
_ ‘E}L211’i«g21.1~.c)”h-37. ”
The Br};1’1.é’:}1 EVIe’:111ager.
/ O,§’i€1’1t,a1 Ir1su1’a1″1<:e C0. I,t'ci.,
N0.2;E. Mission Road.
_ N631″ Subbexiah Circic.
‘Banga1m~»« 560 001.
Ltgc).di.”«. ..
cm (W;
Ap pefliarat
. R<:spondCm;.s
¥-».')
{By Sri. Sllrishaila. Adv. {"01" R-2.
R4 N(.)1.i(re (‘1i.$pE?l’1S(“‘d V\-‘i11’1]
=§==i==%i~’>i=
“Fhis MFA is fiied U/S 173(1) of E\/[‘\’_f~:”Jfif~.,ei§§~§~ii1’«1st__:t’r:e ~–
jLiCigI11f.’.l'”i1 and award daI:ecl: 1i3:;”2}’i;/;{*)f_)’&7 pa}..s$trii_ Vila-.’.’MVC j
No.1681 / 2005 on the file of the XVIII:-$\g:!idl.2»J1-lcigefCgtrrioi’
Smail Causes, E\/lembt-gr. MAC? ‘”–_E\/let:r()p()1i»t.a«.nV–,’Area.
Ban’gal0I.”e, (SCCH.N0.4}. pa1’tj1y..___z1I1()i;vi11g Vt.1’lv.’.=’ v”(“‘fi§liI,V’1_V1Vp§(3UflOI]7
for compenszltion and ‘ssgérvkingg .e1’11}é;:1’1(?%fn1’¢1M1t: of
c0n1pense11i()1’1. — ‘ 7
This appeai (:0mi1’1g’015; fQ1l’_Ac.ji1:f1i”s–sLi~z)Ah’; ._t;hie3 day the Court
made the f0i10\vi1’1g:
n
‘I’h()zT.1gF:. t_1i;-L3». tftxiay for admission by
Consent 1eéii”i’1j(§.ci_AT{:lfir0(j&«t es 1′”.h-F;’m{‘1″1£1′[.f,€I’ is taken up for final
}’1C’£11″iI1§;{ siméc’ it i’.~:’a..v_(‘)’i’. fihc§”3<_g§a:""'2O()7 and the tribunai records
havin bee n 1'é('.\:tiVe(i'.
‘ -.2. T41V1″Q’: (:’,’J’:c’1;il7.I1&1.I1i”i>’ being not sat.isfiec1 with the judgmcznt
e1n€.i.eiwé11’d in. IVIVC 1\I(>._1_E58l/2005 (:Ia11t?d 13-:2-2007
‘pgxssczd the XVIII Additicmai Judge. Court of Smalf
CaI_1Vsé3. afid Member’ MACE’. Ba1_11g’222I(‘)1″e g1*aI1’iir1g
‘-_. (§orij;pens;at’ior1 of Rs.2.()0.0{)()/~ in all is sticking
‘ «’3r1l’:a11(‘ren1ent’ of(“(‘)1″11peI1satio11 in this appeai. :
J
3. ‘l’1’1:cr E’z=1(.*.I.:”–.; E11 aim .<.sl'1i=.l1 2111* as E'(')llo\.v.<s_
On 1- 1-2005 at about 2-45 p.m. l'l€?'cl1l' Xf'.§j_bbz1lL1r
Military C:«3.n"1p on Ba1'ig'e;1lo1'€r-Saijiapui' Main R_t52z.(}1"«.Vj"'..Aihe
claimant. was pi'o(_*.eedi.:1g in s(?o()i'.c-.r b('!E411'il1§§ " Re:g'i'siii*ai:'i(J§i» 4'
No.CKN-5593 from Agara mwaids'"'I{;ad'ugiQcl_i.u V:V\'h'€lx.1"~'l{.l:'
reached nea1* the mili.i:a1'y ('T£1fl?P e1 .N0."
B-9009 dashed agairist the fl’01]’1-. lting
the rider and the pilli(>i}~”‘ :ii_§lc1″.~-ijléiiig; i:l§”i*<')w11A' i"i"()rri""t'fl1e scoo1:er
and both of them is S'c11'Cl' It. was
stated in U'1_(-1 Sri.Shanl:ar
succun11V§v§ifil"i"(i Veli(V:ié()111'1i' 0:f't'_l1e said lI1jL1l'i€S
susiaiiied*ii1"i,li.e' -cjV1(':({i'cieVi:I_"wl*iicl'1 ()ccui'1*<:=ci on 1-1-2005 the
claimant; Lapp4éll,a11i; v"hé'i-'eih filed 2: claim pet:ii,ic.m in MVC
.i'e3.s3;"/:é'oé)i:: (i=1-ainuiiigflgiiiiiaeiisamn of Rs.l0,00._000/-. On
S6:-I'\.-»'i.(:*.r: '1L)f4:'1'lf)t,iCf'?~" the l'€SP()I'ld€I'1l <:=.nte1'<3d ::1ppeai'ar1Ce arid
only the ,._se;:,o¥nd 1'<3spond_ei'1t namely the lns1.ii'ai'1ce. compariy
"0"-.fil'e:£l_ii:s V.'1:ilZt€fl StEH.€Ill€l'lI de11ying tlie petiiioii ave.:'r1ient_s.
_' of tlie pleadings the Court below forrriulatt-3d the
ibllcjxving for ('.£j)1'}SiC1t1I'al.i(')l'lI $//
(E) Whctlier I118 c,irive1* c)f£.E'1e L<..)rry bc-Ming
N0.KA~O4+B%O~9OO9 drove the vel1i_(__'r1e
in a rash and l1G?glig{'lH. ma1111er_vsfi-..;iT:3._
to e1T'1c12-11'1gm' h1.11'a'T1e-111 life L-111d ("'c_1;'1'i'1'."5{'_'(ui.~"
ac(-.id<+n'i' on 1-1-2005
€.'él.L1SiI1g in_juries to' 't".i"1'c.:.c1afin1aI1:i.?' _ V
{ii} Whether 111$: _(rla1i1'fIa1'1'tV. ea-ii..i1:l'e{.i F0147
any cror11pe.1'":;<;:«.1ut"io11'? ti'): K-¥11at
E1IT1(_)UI'l'I 'P
(iii) To what.”(51f_tief”s?,
exan1i1′:e?d P;W”a.r1’d._'{1~ who {.1-emed
him as .P.\r\/Z54 a1nd”‘-+1195 t::>{a:1ii11_V1’ied to produce the me(:li(‘e1_1 1’e?(-.(‘)1*cis of
“~.S?. Jo.,}111’$’ ».£\./4I4édvi(:2’1l C()li(r,«..>;c H(.)spit_.al, Bangalore. On.
C(51″~1_&§’i£ip1’ii’1g’ ».___th;.EfJ evide.mte 01′: rec()rd both Ora} and
_c:£oc1.:1i*1<211'{ary"fine 'I"ribuna'-11 aliowcd the claim 13et..it'i()1'1 in part
}:,.1vr1Ci *3.wa1*E1e:ci a. tjotal co11":pez'1.sa£:ic3I'1 of Rs.2.00.00()/« under
. fishté I f"{)1Ifi)x\ri11g heacls:
(i) E-“‘z.1in and s1,1f”i”c->1’i11gg; Rs.2.3,0()O/«
(ii) Loss ofar1’1e1’1it’ies in life Rs.15.000/–
(iii) E\/Ieciiml and im%ide:1tal (7I’3211’_g”es 1 .0(}’.’V(“){,..3..CL)–,V/:4′
(iv) Loss of ca1’1’1i1’1g__{s during p3 -tJf€r%2′-§i11ri_ET11i’~’_
Rs.(ii.0OO/- –
{V} Loss of fum:”c c*2i1r1’11«11g”–_.d1.1e3V’.,1o._«.d’i;s{é1bi1i?_y
Rs.54.000/~»
-1’%;¢: :1′; 2 g Oocooo / E.
It is this judgment and L-wfi”1;i'(tl1.A:i’s; assaiied in this
appeal.
4. 1’1air’e §’§’v1_e.2a1’E;’.i’ Sfi’.«Srip21d V.SI’1astri._ 1c:a1’1’1e(.i ct0Lmsei
appee11*i11g’ f01j the”..:2:}3pe1’Ia«t*1’i.~claimant and Sri.S1-ishaiia,
1ea1’m:d- ..r:.1″}dent. been dispexmscrd with by this Court.
fay ;n:-a;g1- <.i';ug§_é¢i 1 12008.
5. ..$ 1′;’_.Sj*ipad \z’.Shash’u’i would c0n1′.en<..1 'that 'I'1'ibuna}
_ 1133 awarded 9. 10we:r crompensaiiion than whzxt claimant was
…_ énti;11ed to w1't_hut mxzsideringg the n1£;1(.eriai (?\:’i(i(.’1](‘.C piaced
, _ L011 recrmci. He wouid draw the: att.e1’1t’i0n of the Court to the
6
injuries sustained by the ClI£1i1]1’c’1l’ll which lias ife_stilt’.ed.
aee()rdi11g__; to him 100% whole body ciisatbilityj””lLe;i’i*I1ed
counsel for the appellant brings to the I]()Il(‘,(‘.’.”-.’_(.).’l’ t:li}.iss-
the (:’ViC§€’.l’](“,(f of t.he D1′.P.W.2 \:vl1e1jei’ii the doe_toi” “h_::s’~o’pi1’ied T
that permahem’ ciisal:)ility is to ::11’iKeX’t:.ei’1t’ c)1″_»90%=tfohlowei’
limb and 30’/o_ to the whole laocigwéxtid
of the extzeiisive skin ‘l’)e’eiil done the
Claimant. is unable to tfvfjillltiililvllflllt?ill]l_.§%:.:l1’t?’Q(;§l’.i’l(.)1] namely that
of a painter and requests for
enha1i’1(‘:e:n1ténl V fu1’tl1er_ submits that:
income ,;t,e1keAI1~ l.1’:l’1C…Tl’ibL1I718l on the Lower sicle
Conside1’ii:;g”t’he: dat;’e,of__éieeig¥e1’1t namely 2005 the income
that has been..t,a’i:ei’1i,3oy~–,t.l’i’e”ll’i’ibt.inai was around Rs.4.0GO/»~.
_.VHenct€«§tl’1ei’~prays’=-for ei’1l1211’1een1e11t of e.om;)ensat;ic)1’1. He
V”.VV01,:1l’Cl_213.30.’5«1_vl’l3ll)i'[I that the eoinpensation awarded under
othef ‘–li’c2z1dii”igs’e::iVs on the lower side and ‘l”1’ibunz1l not
just,ifie–d iii ‘cl-e’1″1yi1’1g the claim of the appellant. with regard to
it bills ‘Vp’r;;:J’ei1ses.
He would also (‘.()l’1li€1″l(‘l that c.0mpensa1ion is i_Q;’bE-jé’–é:’iii-ljgiiapksgi
unclm’ other l’](‘?’c1(lS also siiice Iribuiial has an-»a;9:t_E£ed’=very
Compensation.
€3′.Per (‘,()l'”1l’l’£1 Si’i.S1’isl’1aili’i_ ‘\>’.-,-i9i.1l(i “0ra1’1i’e11(‘.li_ €i’1ig:ti–v -~Cl.i.’3:E1bill'[.}/I’
as opined by tlic? doCt.or_ is 0nly__e2.L9§(3nside1’aiion is the
iI1(tapa(tiiy of 21 \?ic’_t’tin__1 \-‘\/’l’l’lVC”l;i'”ill)1..l’l’€l:*dviS&lI1’lillivlfif him io (‘.a1’1’y on
any <:)t:he1' a3r()<:.§'2~..t_.i(311If. £1l'l.(?:,17… l"1.~l.1_<-3. '-."ac-§c:id_m1i' as a measure for
the :;t($'r1i";3-r::L1'1:s,ai1iQii~ aiici acc01'dingly S1.ll)11'1llS tihai.
awarcl pe1ssléd_4ll';3,: lilac'i7l_'i'*iV¥r;fi1'iie:al on P116.' basis of iliv ciozrtors
–c’\rideii’é*:§t I’1(5i’wcé__e_1_li.» for any int,e1*i”er’ei1(:e_ Thotigli. he
“U_SA7Oi,Vi,l’d ..i1a~s_Vi”é;’-i’1:’«i.0″‘add that (?()11’1}J€I]S£-3.l.i{)I1 L1f1dt”.l’ {be head pain
and’.Si£l”i’c%rii’i§§j_ fiI’}Cl loss of anieniiies can be marginaily
‘ ia1_c1’easeci,l’.;he would (i1()l1l.CI’}d that iiaiszing imo (:onsivlc’~,r~A17 all e\ric71ei’1oc> that has beer: pla(‘:ed by the ctlaimant–
..__We1ppellaI1t. the C<.)r1'1pe1'1saii()1'1 awarded by 'Fribi.me.1l just and
i-c21s<.):':able and £1(i.?('(')]'diI1f.§l}/ }31'e-{vs for ciisrnissal of l..l']€? appeal.
W
7. Haviiig heard the la’->a1’1i(=:d (?()L1l’]S€’,l for {lie p£il’.~’.”‘§.€S. the
foilowing points arise for my (?()l’}Sid€l”c1UOl1I
{i}
{ii}
(iii)
Whether the award passed by
MVC No.1E:381/2005 ciatsd .13;2{20077’lame-.r:;i:ng, 2,;
(?Of11p€l’1SEHi()l’} of Rs.2.,’OO,;OQ–0/ ‘arid
mascmable or V
€l’1h£:1l1(.’.€d/I11()difi(fd?”‘~ F’
If so to wllat. (3XI'(‘.l’1[?”W i
To what. 01’dei*’? ‘M
8. in (_)l’Ci€’l’uHi’ Elf)pl'(é(‘Ti&1{I§i;{‘,f1-tiA’I’iV€1} Cd1I’1f.€l’1I.l'()l’1S raised by
the learned c_rOvLi.%’_i-S51″‘£.§_>r “£:}i_.£: “”p.;1″ijti”c-$.Vi– it would be just and
necessary’it)”-::xi’ij;3.c:{Aif-iii? éV.iVde1’1c锑(iI”1’he dociior who 11215 been
examiiied P.\N,.2v.’2[“i*1vi”}v}fi:”‘i.i’flEléliflfl Cdst’ the sz1.ic.l dc1’0i° 116:8
exami1’ie_d tzhe”£r1ainiVa.i’1i7~._2O'”days prior :10 his €Vid(‘3l’1(‘,€ and
the diAsabili’tLy;”””VI’he said evidence reads as under:
‘_’.O!’–3’V”:’7,_€..’.(“I’V\f;)I1′[ <-3xaminat:ioi'1 on 26-i2*2OOE3. I
" .fd1ii'1d 'i:hfe_ f?§)llo\2vi1'1g:
1)” ‘.f’e-fs–ijidE:i’I1(:ss with scelrs exicéimively over Lleg
arm {high with céxteaisive. skin gra.!”i.ii1g and
_Tc3.asi.ii1g of Cali’ and thigh im.:s(:L1lat.urc=>. pGi’SOI1
using (::i’ut.Ch for walking vvvvvvvvvv «-50%
i 2) R O M at a1’ik.l(‘> and foot fiexioii 10%
V
it’L_ “‘rt%qLiI;Vi1*€j(iV: tejg
9
ext1’1~ ~ ~ ~ 17% ~~~~~~~~ ~ ~ 10%
3} power of leg Inuscles ———- ~~m~3/5, 21.1’1k1c:~—4/5»-
15%
4) signs of 11eL.1r(.)1()gi(_’a1 weakness. i:’1’c.-ggl-1_fc_31°
t:h.ic}<.e:ning 211} over leg and fixed cle1'or_1'1*~*..i.:t:".i4 L. 3
With above def0m’1i1’ie5 he finds _c.Vi_’1.f”_1″ie:.L..1LE1′[.§’/~ ‘in:
normal walking. c1i1’nbing s1feii:’s’.«.iongi.st:’:;£n:ijI1–g.
bellding _ V . _ _.
“Recent. X~ray taker’: s;}i(_)’w_Vs:3 ir’1′”‘-;é.g{:E2;;1,1* .V1ji.$s:§1e %
shadow, equines (1ei'(>:*I11’ fi.jJ_V ‘:3;-1k1{§’-elfitivf s§§g:.O A
changes at knee a.1i~:1._fc1I1ki’é; ” j : _« ‘
Based on above re§(1i_<31§3gi{:a1 f.md.1ngs,
f'()}1v()"\5\'fi1T1Ag;; 'i;.thc9 3-:r¥.I4I'}\XI(30 ,_é;3;"'L'x"idél.ines I the
pe1'7r11a'–1'1'c1'at d'isabi_1i't3{ 'é:–I90% 1.0 I.–.I()wer limb and
30% é~o wIno1'e body. '
~=.The .$é£'id:§j1'(3{7Vv£.<):' l'71a:e…(iQ:v1ic?ci the s:.1gges1i():1 Inacie. E0 him that
h(:* I1*vr,)f*:'ft3eii';<2d the pa.t.ier1t'. and also the ggge:sE'i()1'1 made
ttheit {fie was zmly to the extent of 10%. The
_ :¢c0rds..cjf"}_t.he: case has b4:-?e:"1 ('railed for from the {via} Court:
':,1fir1 t.1f1~e Same Ifmss also beer: !'€('.C.i'\.7C'd. The me(.iic_t211 recrords
"… ;jrc§a:lL1c.i 1.11’1e{{-*1’ L”cl(‘.i1 i’1c=:a-1(§i1″1;_;’ i:’)y we-1y of
z1(i(‘li£’i<:)11z'-11 <rc)z'1'1p E01211
(.'()1111.)(-*1’2r~1se11ion (>1″1l’1z111(_'(i in l’I1i.’~§ z;1}.:);)c’?:-1! _4′.vv.V~’.<V"):'1':1._'1»'('i~»._ ix-3?
R55. }9.()(_)()/– il1'](I'{(-'.1' 11:1' t'Iic’>\\*i1’2;;f In-:z.1(i$:
{1} 12am zmci s1.1J}t.?1’i1}g R..s.i’2_f_V”3.,.().(_’)_(‘)/~q W’
{ii} Loss c)1″:t1″1′:(‘~1’:iIiv5~* ‘
(iii) L()$1~.I-9 c’>1″1’1″12_n’iI’z;1I ])1′(‘_V;’.v_s’_jv”)’:..*..(V”.i._%
(iv) I__,oss c.>1″i1″1(‘.i.o(1…E11 the 1′;-11.0
oi’ R.2j six 11’1m’1!hs =
R9. I8. (:JU,(‘)/f_’ V’ 2:.:\\.-*;.n’dc(‘l by the
(\.r] c..’e1pz§-1(“ii”_\.~’ I{..s’.~=’-1.I32,(){)O/– in
LA -.$I.’sL’.1u}u).’.w’,:f i’l”t’.i;€”i()IA’i ‘ I-%s.f3e’%.()(}()/« z-1\\=’2:1′(‘1c-%(.i by {lit
2 ‘i’1″”i.}.;)t:_1 1 2;-ti” “”” ‘
‘£11:-V.mi.:-=.1._f’t2.:.:=i’;L1g~Rs.5.§9,(‘)(ii)(1’)/–. ‘H1{–=. c’r<m'1}.)(';:1"1s;1i1011 a.1wz11'cIe('i
E13); t§'1x:__ 'E'1j_ivi')1.111}'tI 11n(Ic'=*r t1"1c l'1<-ram g_:);.m1 zmd s.;1.1ETc:*i1"z;g_ i(.)sS of
" : . "i1V1:"E'}fgfI1i{i(.T&§¥-if] lift'. mv(,'ii(ti1'1(-' e-111d I"msp1'§z.-tl c–:x}')c.?;:sos in 221 5511171 0?
Rs. 15.()(')(')/~ ;.-z1:("l Rs. I .(.)(}.U()()/ I':-…~;1'.)(.*c."I'ivcly is
':*':-13.2-1.i1':c<1 ;;.1.11('.i e1i'fi1'111c=(1. iIm:. {.110 1’c_.)I1(.:)\vi11g;” <.):*(.%pcz.:l is é-:11f(}\-\’L'(1 in part. ‘l’!”u_’* (#0:’1:1Vjfs£’:f1–:5i1.Iui()1’1
a\-v;u'(‘lcd b_\;’ !’.11(” ‘l’1′:’1)111″1;11 £55 c=’1111;;u1(tcd b_\_,.»’ 2″1\vz-1«:i’§’i”i:’1v,;g._§I’?-!’iZ1;Tti._’11€’1*» 4_
s1..n’11 of R.ss.:”3.1E.),()(T)()/-« as §s1a1{.c..’c1 E*1(%’1″(:*–i.z1 2¥.}”}(.)§TL’f:AVN’.-7hiV(“1’1: ‘813111»T
v:1n*y 1’.z11’m’c=-:r.+s1 :1: (‘_3’% 1_)(:.’.I’ z.:m11.1 :11 I’n5n1 Li-‘1’1.€* (‘!a.1é’.;.:M of poi’é,1:.1mVi’to
the-* (.iz’uc~ oi’ 1.>;;1’\;’1m–hm. ‘!’hc <~(':-.1ji'pg.r1'1sari-rn'1'aawe-1.f'{f1£§V<i' by tht-,
'i'1'i!)1.111al u:1<ic1" 11(_'e1.(:'iE¥'1:;,_; 1.)'-:.':'i":"1"Qétnii ._.s1.1i'1'k-.?1V"i"1'I§__:.__i,'._ 1,-OSS of
e'11nc==:m'1iCs in 1.11':-=2 i\/It-rdiml zlnczi }?=jIv('iS:1.[)it.a;_1V"C.}<)()/~ :'*csp1az.l Rs. 1.»-:H:).()(T)”O/x?) I”C”~!”:iv11AiI:i(?’f.i,’ d] 1:d'(“()I}fiI”I’T1C(‘]. 01.11. of the
5;-(ml z–um ) 1zz1IV “(i:;;1gj.1′;;11’1(biE ;1’fs.,;x1\vz’11′<"l6d 1"1m'ci1'1 a;'1!:_)(J\='('. b'()% of Hit?
Uzlhill1(.'Tt'(.1"E'1.I'1'i'()1I1'1f_&'I1§;Vii5?f.{'"Q-'Ai.i'.'1.1"".])I'(_)]")(.}1'§'i('JE']£:1I.(T §I]1L_?l'€"'Sf shall be
}~:c?p1' in .1?" Exam} 4}' )<=:;fpu::isi'I in zfily m=1.t"immliscci 21321111: of ap;')cl12:mt'.s
(."'i'1:(J'i('"("' {'()i»5'L:T1 1;;:.':1*i’i°m5 y(:.;;1rs and the z»1p1Je-1.121211. (:1z11’ma.nt’ is
<§1L«11:Vit_.1_Tc§i(‘a:1I iI’1!(‘I'(:f’.S1.. RCI11é1iE]iI”1§;{ «<1»()% of the
('I11'1£.1§'}.{."cE.'('I_v(f€').11.:i'])C:'1:E5E..1_i.i(..}I'1 wi11'1 1:.)r'(.J1..)<._):*':'%<')r1z1:.v iI']§.('1'(';"S! s~;1'12;11l be
" 7 '=:'g*'ifi:t;.1:5c(! 1":-1:i"z;1.\-»'m11' n§'1.}"1(:= e"1.m.)crliazzt'.
Sd/w
JUDGE
" " /