Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 45]

Karnataka High Court

United India Insurance Company Limited vs D.C. Rajanna And Another on 24 July, 2000

Equivalent citations: I(2001)ACC673, 2001ACJ425, ILR2000KAR3443, 2000(6)KARLJ638, 2001 AIR - KANT. H. C. R. 981, 2001 AIHC 2549, (2001) 1 ANDHWR 84, (2000) 6 KANT LJ 638, (2001) 1 TAC 574, (2001) 1 ACC 673, (2001) 1 ACJ 425

Author: N.S. Veerabhadraiah

Bench: N.S. Veerabhadraiah

JUDGMENT

1. This is the insurer's appeal questioning the quantum of compensation awarded by the Claims Tribunal and VII Additional Judge, Court of Small Causes, Bangalore City, in MVC No. 2109 of 1995, dated 31-3-2000 only insofar as it relates to award of compensation on the heading "loss of future earnings".

2. In the road accident that took place on 6-12-1994 between the scooter and an autorickshaw, the petitioner-Sri D.C. Rajanna suffered with fracture of both bones of right leg. As a result, the Claims Tribunal awarded a total compensation of Rs. 1,75,000/-. The insurer questioned only the award of compensation of Rs. 1,15,200/- on the heading insofar as it relates to the 'loss of future earnings".

3. Learned Counsel Sri H.G. Ramesh, for the appellant contended that at the time of the accident, the injured was working as Deputy Manager in H.M.T. Therefore, there was no loss of any future earnings and the award of compensation of Rs. 1,15,200/- on the heading "Loss of future earnings" is not sustainable and at the most, the same compensation has to be awarded towards disability only. Accordingly, prayed to allow the appeal by modifying the award of the Claims Tribunal.

4. The learned Counsel for the respondent 1 Sri B.N. Suresh contended that the compensation awarded is just and reasonable and the same does not call for interference. Accordingly, prayed to dismiss the appeal.

5. In the light of the submissions, the point for consideration that arises is:

Whether the award of compensation for loss of future earnings at Rs. 1,15,200/- is permissible as well as just and reasonable? If not, liable to be interfered with?

6. The Claims Tribunal awarded a sum of Rs. 25,000/- towards pain and suffering, Rs. 10.000/- towards loss of amenity, Rs. 25,000/- towards loss of earnings for a period of 3 months during the period of treatment, and Rs. 800/- towards conveyance charges, and the same are not in dispute. It is only insofar as it relates to the award of compensation of Rs. 1.15,200/- towards loss of future earnings, it is contended that the question of awarding compensation under this head does not arise since there was no any loss of earning as the injured was working as the Deputy Manager of H.M.T. and that there was also no evidence to show that his wages have been reduced or any increments have been stopped or withheld. It is unfortunate that in almost all cases, the Claims Tribunal without applying its mind and appreciating the evidence, blindly award compensation on the heading "Loss of future earnings". It has to be borne in mind, while awarding compensation for future loss of earnings, there must be evidence to show that as a result of injury, the income was reduced or there was loss of earnings or he was removed from service on account of disability or he is incapable of doing any work. In the absence of these factors, the question of awarding any compensation on the heading "Loss of future earnings" does not arise. It is no doubt true that in case of injury, if there is any disability, that the claimant is entitled for compensation on the heading of "disability" and not on the heading of "Loss of future earnings". Particularly, in this case the injured continued in service as Deputy Manager in H.M.T. and there being no future loss of earnings, the Claims Tribunal erred in awarding compensation on the heading "Loss of future earnings". At the most, the Tribunal could have awarded compensation for disability or for loss of amenities of life. Having regard to the facts and circumstances of the case, the compensation of Rs. 1,15,200/- awarded under the heading "Loss of future earnings" is wholly erroneous and not sustainable in law. However, the injured having suffered with fracture of both the bones of the right leg, the petitioner is entitled for a sum of Rs. 50,000/- under the heading "disability" and no compensation is awardable under the heading "Loss of future earnings".

7. For the foregoing reasons, the compensation of Rs. 1,15,200/-awarded by the Tribunal towards "Loss of future earnings" is reduced to Rs. 50,000/- and the same is awarded in respect of the other headings remain undisturbed. Accordingly, the appeal is allowed in part.

8. The amount in deposit is ordered to be transferred to the Claims Tribunal.