Karnataka High Court
Yogesh Kumar M R vs New India Assurance Co Ltd on 2 March, 2010
IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 2ND DAY OF MARCH.
BEFORE
THE HON'BLE MR. JUsTzQE"ARAvf m_1j'
M. F. A. NO11386 20107 .
BETWEEN :
Yogesh Kumar
S / 0. Rajashekaraia,1'1j...
Aged about 32 years'; ._ . -
R/3 Maha:ie\{apv.1'éi'{P}":&"(V3, _
N€1am3H"§§'d'3fi.E"Ta1£:Ek,i
BangalUr'e_, " ._ .
' -:' Appellant
V ' .]
AND:
1 .
4;N"ew Inéiia C0. L1.ci..
V. ' 'D .;Q.'\'.E_l, Vokka-1-igara Sangha
C0';npl4é:»:_, 51" Floor, Hudson Circle.
' A 'Bé;r1_gaI01je'5 560 00 1.
its..Mg':1'ager.
G1r§sh,'
S/Q'; Chandrappa,
V " N079, Jagasandra.
V' * . _ elamangala.
. Re-:sp0nder1t.s
' ( SYi.MLII1i1'£ljl1. Adv. for Sri. R.Jaip1'akash. Adv. for R4,
Notice to R--2 dispensed with)
i'\J
>i<=i<=l==i<*
This MFA is filed U/S 173(1) of MV Act. against. the
judgement and award dated 26.03.2007 passed in MVC
i\Eo/1968/2006 on the file of XIV Additional Judge,j"Court of
Small Causes, Member. MACT, Bangalore. (SCCl"ii=~1_V0}_.._ 'partly
allowing the claim petition for cornpensation.~«.~and'_'seelzjng
enhancement. for cornpensation. .
This appeal coming on for Admi»ss_i;1 till
the date of payment under the following heads 1:
Medical Expenses ~
Conveyance 81 nourishm.ent" V
Loss of income durir1g"Vt1reatment 2:000/-- V
Loss of amenities' * "'V:2O,OOO/--~
Future Medieal"El.U':'*.°°§\°!'
Rs.1.50.000/-
6. ____ Et~_is* award is assailed in the present
appealfll -_l1ave"flh*e»a1*d":':3_;fi'v----Si'1ripad V.Sastri. learned counsel
for the al)/Dlelvlantlllaxidfl-S1'i Mani Raju learned counsel
'_ app.eiarlvng on Rdayaprakash learned Counsel for 15*
a'€SP0n"l_l/5disability'jtodthe whole body.
In the cross*examii'1at--ion suggerstioiz is made to the doctor
that«.fissessme'n't._.ot' disability is on the higher side and it has
the disability that can be accepted
thel. nature of the injury would be 10% to the
whole Admittedly the claimant is an agriculturist. who
A ..f»I'.s aged 31}/ears as on the date of accident and on account of
the injury sustained namely fractures. there would be
restricted movement of shoulder and elbow and unable to
4/
9
carry on his day to day avoeation as an agriculturist to
certain extent which can be termed as 10% Vdlisability,
(though assessed by the doctor as 15%}. the
same compensation is to be assessed. The__rr'1*¢)nt=hly¢_ incernefl
of the claimant can be held to belaround.
In the absence of any doeurnen__tarybe\r:i'denc,ei;;fr;,duCe};l.beto':*e
the tribunal loss of _'lass'essing the
disability at 10% shalrbe 3.600/- P61'
annum. As on» the the age of the
claimant is, 331 multiplier to be
adopted * v:§or!o"'«Vl}ferma.VVand others vs. Delhi Transport
Corporation and ano_.t'heVf.rle;;ol:r'teci"in 2009 ACJ pg. 1298, would be 16
and by 'thellsarne the compensation that would be
themhead loss of future income would be
iteaaisitgsao./p--'((1.6% of 3,000: 300 x 12 x 16}. Thus total
Coni'pen__sation payable under above two headings would be
in addition to what has been awarded by the
. Tribunal. In View of the same the following order is passed.
M
ORDER
The appeal is ailowed in part.
An additional eompeilsatioii of
awarded in this appeal’ a’s”disC7uss.ed’ ~hei*eir1. above
which shall carry: ‘(:30/o»”V;:ier~
the date of petitior’i–v::t.V:i’1’l,dat.”e
Out of the iiirith “pdropofiaionate
interest Deposit in any
Natiojoalised of 5 years and the
e’:j3tVit’e}ed to draw periodical
aiidihe _baiance 50% with proportionate
41nte1’€Si:–i:.’A’–sh’a1’1″ébe released in favour of the
No order as to Costs.
a p’pe}’iaht..’V’
mfijfw
:§M,§GE