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 1, Cited by 0]

Karnataka High Court

Shubhashini B A vs The Managing Director on 20 January, 2024

Author: H.B.Prabhakara Sastry

Bench: H.B.Prabhakara Sastry

  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 20TH DAY OF JANUARY, 2024

                            PRESENT
  THE HON'BLE DR. JUSTICE H.B.PRABHAKARA SASTRY
                                 AND
  THE HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR


MISCELLANEOUS FIRST APPEAL NO.8289 OF 2018(MV-I)
                     C/W
MISCELLANEOUS FIRST APPEAL NO.8206 OF 2018(MV-I)


IN MISCELLANEOUS FIRST APPEAL NO.8289 OF 2018

BETWEEN:

Shubhashini B.A.,
D/o. Adinarayanappa,
Aged about 20 years,
R/o. No.6, 8th A Cross,
Vinayaka Layout,
Nayandahally,
Bangalore.5600 039.
                                                  .. Appellant
(By Sri. Hanumanthappa, A., Advocate )

AND:

The Managing Director,
KSRTC Depot,
Bangalore Central office,
K.H. Road, Shanthinagar,
Bangalore - 560 027.
                                               .. Respondent

(By Sri.F.S. Dabali, Advocate)

                             ****
       This Miscellaneous First Appeal is filed under Section
173(1) of the Motor Vehicle Act, 1988, praying to call for the
                                               M.F.A.No.8289/2018
                                         c/w. M.F.A.No.8206/2018
                                 2
records and enhance the compensation amount awarded to the
cross appellant by awarding further compensation amount of
`18,50,608/- in addition to the compensation amount of
`11,49,392/- and interest at the rate of 12% as against the 6%
p.a. awarded dated 28-06-2018 passed in MVC No.4478/2017
by the Court of XXI Additional Small Causes Judge and M.A.C.T.
at Bangalore (SCCH-23), in the interest of justice and equity.


IN MISCELLANEOUS FIRST APPEAL NO.8206 OF 2018

BETWEEN:

The Managing Director,
K.S.R.T.C. Depot,
Bangalore Central Office,
K.H. Road, Shanthinagar,
Bengaluru - 560 027.

(RC Owner of KSRTC Bus
bearing No.KA-07-F-1660)
represented by its Chief Law Officer.
                                                     .. Appellant
(By Sri.F.S. Dabali, Advocate)

AND:

Shubhashini B.A.,
D/o. Adinarayanappa,
Aged about 20 years,
Residing at No.6,
8th 'A' Cross,
Vinayaka Layout,
Nayandahally,
Bangalore -560 039.
                                                 .. Respondent
(By Sri. Hanumanthappa, A., Advocate )

                             ****
       This Miscellaneous First Appeal is filed under Section
173(1) of the Motor Vehicle Act, 1988, praying to call for the
                                                 M.F.A.No.8289/2018
                                           c/w. M.F.A.No.8206/2018
                                  3
records and modify/set aside the judgment and award in
M.V.C.No.4478/2017 dated 28-06-2018 on the file of the Court
of XXI Additional Small Causes Judge and the Motor Accident
Claims Tribunal (SCCH-23) at Bengaluru in respect of fixing the
entire liability on the appellant and also the quantum of award
amount, which is at higher side, in the interest of justice and
equity.


      These Miscellaneous First Appeals having        been    heard
through Physical Hearing/Video Conferencing Hearing and
reserved   for   judgment   on    09-01-2024,      coming    on   for
pronouncement this day,          Dr.H.B.Prabhakara Sastry J.
delivered the following:


                     COMMON JUDGMENT

      The claimant before the Court of the XXI Additional

Small Causes Judge and the Motor Accident Claims

Tribunal (SCCH-23) at Bengaluru (hereinafter for brevity

referred to as "the Tribunal") seeking enhancement of

compensation awarded to her in a road traffic accident

injury case in M.V.C.No.4478/2017 vide judgment dated

28-06-2018       passed    by    the   Tribunal,   has   preferred

M.F.A.No.8289/2018.


      The sole respondent in the said M.V.C.No.4478/2017

has filed M.F.A.No.8206/2018, seeking setting aside or
                                                   M.F.A.No.8289/2018
                                             c/w. M.F.A.No.8206/2018
                                    4
modification of the very same impugned judgment and

award passed by the Tribunal in M.V.C.No.4478/2017

dated 28-06-2018 in respect of fixing the entire liability on

the appellant          and also    challenging the      quantum     of

compensation awarded, on the ground that the same is on

the higher side.


     2. The summary of the case of the claimant before

the Tribunal in her claim petition is that, on the date

11-03-2017 at about 1:00 p.m., while she was crossing

the road near K.R. Circle, to go to the Bus stand which

was opposite to S.J.P. College, at that time, the driver of

a   KSRTC        Bus     bearing   registration     No.KA-07/F-1660

belonging to the respondent KSRTC being driven in a rash

and negligent manner and coming from Maharani's College

side towards K.R. Circle, dashed against the claimant,

resulting in a road traffic accident. Due to the said road

traffic accident, the claimant sustained multiple grievous

injuries   all    over    the   body    including    her   right   leg.

Immediately she was shifted to St. Martha's Hospital,

where she was treated as an in-patient from the date
                                            M.F.A.No.8289/2018
                                      c/w. M.F.A.No.8206/2018
                               5
11-03-2017 to 24-04-2017 and also underwent several

tests and surgeries.     In spite of the best and costly

medical treatment, the injuries sustained by the claimant

could not be properly cured.


     The claimant has also stated that, as on the date of

the accident, she was 19 years old girl, studying IV

Semester in Diploma Course. Due to the grievous injuries

sustained by her in the road traffic accident, she could not

concentrate on her studies and could not able to attend to

her 4th Semester Examination, as such, she lost one

academic year and got re-admitted after paying the fee.

The injuries sustained by her in the accident has resulted

in her permanent disability. She was unable to stand and

walk for a long distance. She was also unable to bend her

right leg. She has lost her future prospects.


     With this, the claimant has claimed a sum of

`30,00,000/- as compensation from the respondent -

KSRTC, arraigning it as the owner-cum-insurer of the

alleged offending Bus bearing registration No.KA-07/

F-1660.
                                           M.F.A.No.8289/2018
                                     c/w. M.F.A.No.8206/2018
                              6
     3.      In response to the notice, the respondent -

KSRTC in the claim petition,        appearing through its

counsel, has filed its Statement of Objections, contending

that the claim petition was filed on imaginary grounds. The

compensation claimed was excessive, exorbitant and

arbitrary.    The respondent KSRTC seriously disputed its

liability by contending that the road traffic accident in

question has occurred due to the negligence on the part of

the claimant.     When the KSRTC Bus was moving slowly

and carefully, at that time, the claimant, in her attempt to

cross the road, in a negligent manner, without observing

the flow of traffic, came in contact with the KSRTC Bus.

The claimant did not use the existing sub-way to cross the

road. The respondent KSRTC also denied that the claimant

sustained the injuries and permanent disability.     It also

denied the claimant's contention of she incurring huge

medical expenses and losing her future prospects.


     4.      Before the Tribunal, the claimant got herself

examined as PW-1 and got examined one Sri. Nithesh as

PW-2 and one more witness Dr. R. Shashikanth as
                                               M.F.A.No.8289/2018
                                         c/w. M.F.A.No.8206/2018
                                 7
PW-3 and got marked documents from Exs.P-1 to P-36.

On behalf of the respondent KSRTC, only one witness was

examined as RW-1 and no documents were got marked as

exhibits.


       5.     After analysing the evidence and the materials

placed before it, the Tribunal by its judgment and award

dated 28-06-2018, has awarded the compensation under

the following heads with the sum shown against them:

  Sl.
                       Particulars               Amount in `
  No.
   1        Pain and sufferings                   1,00,000-00
   2        Loss of future earning                4,31,892-00
   3        Loss of amenities of life               75,000-00
   4        Reduction of marriage prospects       1,00,000-00
   5        Loss of one academic year               50,000-00
   6        Medical expenses                      2,43,500-00
   7        Conveyance                              54,000-00
   8        Loss of income of the parents           25,000-00
            during laid up period
   9        Future medical expenses                 75,000-00
            Total                               11,54,392-00
            Deducting interim compensation           5,000-00
            amount already paid by respondent
                                        Total    11,49,392-00


       6. The Tribunal awarded a compensation of a sum of

`11,54,392/- with interest at `6% per annum thereupon

from the date of petition till the date of deposit of the

amount in the Tribunal, holding the owner cum Insurer of
                                          M.F.A.No.8289/2018
                                    c/w. M.F.A.No.8206/2018
                           8
the offending KSRTC Bus as liable to pay the said

compensation and directed the KSRTC to deposit the

awarded amount.


     7. Being aggrieved by the quantum of compensation

awarded by the Tribunal, in its judgment and award dated

28-06-2018, the claimant has preferred M.F.A.No.8289/

2018, seeking enhancement of compensation under all the

heads, on the ground that the same is inadequate.      The

contesting respondent in the said appeal who was the sole

respondent before the Tribunal, has preferred   M.F.A.No.

8206/2018, seeking to modify/set aside the impugned

judgment passed by the Tribunal in respect of fixing the

entire liability on the KSRTC and also to reduce the

quantum of compensation, on the ground that the same is

on the higher side.


     8. The claimant (appellant herein), represented by

her learned counsel and respondent - KSRTC, represented

by its learned counsel are appearing physically in the

Court.
                                                      M.F.A.No.8289/2018
                                                c/w. M.F.A.No.8206/2018
                                    9
      9. Records are called for from the Tribunal and the

same are placed before the Court.


      10. Heard the arguments from both side. Perused

the materials placed before this Court including the

memorandum of appeal in both the appeals, impugned

judgment and also the records of the Tribunal.


      11. For the sake of convenience, the claimant in the

claim petition, who is the appellant in M.F.A.No.8289/2018

and    also       the     respondent           in   the     connected

M.F.A.No.8206/2018 is henceforth referred to as "the

claimant" and the respondent in the claim petition who is

the   appellant     in    M.F.A.No.8206/2018          and       the   sole

respondent     in   the    connected          M.F.A.No.8289/2018        is

henceforth referred to as "the KSRTC".


      12.    Learned counsel for the claimant in his brief

argument      submitted     that,       the   evidence    led    by   the

claimant's side proves that the road traffic accident in

question is caused solely due to the rash and negligent

driving of the Bus belonging to KSRTC, by its driver. It is
                                           M.F.A.No.8289/2018
                                     c/w. M.F.A.No.8206/2018
                            10
not in dispute that, as on the date of the accident, the

claimant who sustained injuries in the said road traffic

accident was pursuing her 4th Semester in her Diploma

Course.   However, due to the injuries sustained by her,

she has lost her precious one academic year and also her

bright future.   However, the Tribunal, without noticing

these aspects has taken her notional income only at

`15,000/- per month, which requires to be enhanced. He

further contended that the accident in question has

occurred solely due to the rash and negligent driving of

the offending KSRTC Bus by its driver.


     13. Per contra, learned counsel for the KSRTC in his

argument submitted that, the KSRTC would not deny or

dispute the occurrence of the road traffic accident on the

date, time and place mentioned in the claim petition.     It

also would not deny that, in the said road traffic accident,

the claimant sustained injuries and was hospitalised.

However, it strongly denied that the accident has occurred

solely due to the rash and negligent driving of the KSRTC

Bus by its driver.
                                             M.F.A.No.8289/2018
                                       c/w. M.F.A.No.8206/2018
                              11
     Learned counsel for the KSRTC further submitted

that, the very evidence led by the claimant and the

suggestion made in the cross-examination of RW-1 would

go to show that, the claimant has contributed considerably

for the occurrence of the road traffic accident, as such, the

Tribunal should have apportioned the negligence equally

between the claimant and the KSRTC.

     Learned counsel further submitted that the quantum

of compensation awarded, particularly, the compensation

towards future medical expenses, is very much on the

higher side, as such, the appeal filed by the KSRTC

deserves to be allowed.


     14.    After hearing the learned counsels for the

parties, the points that arise for our consideration in these

appeals are:

           [i] Whether the claimant proves that, a road
     traffic accident occurred on the date 11-03-2017, at
     about 1:00 p.m., on Sheshadri Road, opposite SJP
     College, Bengaluru, involving a KSRTC Bus bearing
     registration No.KA-07/F-1660, solely due to the rash
     and negligent driving on the part of the driver of the
     said Bus?
                                               M.F.A.No.8289/2018
                                         c/w. M.F.A.No.8206/2018
                               12
            [ii]    Whether the KSRTC proves that in the
      road traffic accident that occurred on the date, time
      and place mentioned at point No.(i) above, there
      was contributory negligence on the part of the
      claimant also?


            [iii]   Whether the claimant has proved that
      she is entitled to compensation from the KSRTC, for
      injuries sustained by her due to the road traffic
      accident that occurred on the date, time and place
      mentioned at point No.(i) above?


            [iv]    Whether the impugned judgment passed
      by the Tribunal warrants any interference at the
      hands of this Court?



      15.   The occurrence of the road traffic accident on

the date, time and place mentioned by the claimant in the

claim petition are not in dispute. Still, the evidence led

from the side of the claimant wherein the claimant got

herself examined as PW-1 and got examined one Nithesh

as   an eye witness      to the road traffic accident and the

documents produced and got marked by the claimant from

Exs.P-1 to P-5 would clearly go to show that, the road

traffic accident has occurred on the date, time and place

mentioned in the claim petition. More over, the KSRTC in
                                           M.F.A.No.8289/2018
                                     c/w. M.F.A.No.8206/2018
                             13
its Statement of Objections itself has admitted the

occurrence of the road traffic accident as alleged by the

claimant in the claim petition.

     The KSRTC got examined one Sri. Amaresh as RW-1,

who is said to be the driver of the offending KSRTC Bus at

the time of the accident. Even the said witness also has

not denied the occurrence of the road traffic accident on

the date, time and place mentioned in the claim petition

involving the Bus bearing registration No.KA-07/F-1660,

however, he has contended that it was the claimant who

was negligent while crossing the road, as such, there is no

fault on his part in the occurrence of the road traffic

accident.

     Thus, it stands established that the road traffic

accident has occurred on the date 11-03-2017 and at the

place and time mentioned in the claim petition involving

the claimant as a pedestrian and the KSRTC Bus bearing

registration No.KA-07/F-1660.


     16. According to the claimant, the above said road

traffic accident has occurred solely due to the rash and
                                            M.F.A.No.8289/2018
                                      c/w. M.F.A.No.8206/2018
                             14
negligent driving of the offending KSRTC Bus bearing

registration No.KA-07/F-1660, by its driver. PW-1, in her

evidence has stated that, while she was attempting to

cross the road by walk, it was the said Bus being driven by

its driver in a rash and negligent manner came and dashed

to her, due to which, the road traffic accident in question

has occurred.   In her support she has got produced and

marked a copy of the FIR, complaint, charge sheet, rough

sketch and the scene of offence panchanama drawn by the

Investigating Officer in the criminal case at Exs.P-1, P-2,

P-3, P-4 and P-5 respectively.

     In her cross-examination, she has stated that a Bus

stop is located in front of her College, as such, in order to

go to Majestic, she has to catch the Bus from the opposite

side Bus stop. There was a median made of stone in the

middle of the road, the height of which was about 1 ½ feet

and with a width of about 2 feet. She admitted that there

is a sub-way situated nearby her College to go to her

College as well towards the opposite side Bus stop,

however, the witness volunteered to say that the said sub-

way was closed and people were not using that sub-way
                                                   M.F.A.No.8289/2018
                                             c/w. M.F.A.No.8206/2018
                                15
as the condition of the sub-way was not good. She

admitted a suggestion as true that there was no zebra-

crossing for crossing the road at the place where the

accident has occurred. She also admitted a suggestion as

true that there was no Bus stop for the KSRTC Bus near

the spot of the accident. She denied a suggestion that the

accident has occurred when she suddenly crossed the road

without observing the movement of the traffic on the road

and that the accident has occurred on her negligence, but

not on the part of the driver of the KSRTC Bus.


     17.        The claimant got examined one Nithesh, a

student    of    the   very   same    S.J.   Polytechnic   College,

Bengaluru, as PW-2. The said witness has stated that he

was an eye witness to the road traffic accident in question.

He stated that the road traffic accident in question has

occurred due to the rash and negligent driving of the

KSRTC Bus by its driver.             After seeing     the claimant

sustaining injuries in the said road traffic accident, it was

him joined by his friends who shifted the injured to the St.
                                          M.F.A.No.8289/2018
                                    c/w. M.F.A.No.8206/2018
                               16
Martha's Hospital, Bengaluru and got her admitted in the

said Hospital for treatment.

     In his cross-examination, this witness also admitted

as true that there was no zebra-crossing marks on the

road to cross the road where the claimant was crossing

the road. The witness volunteered to state that the Bus

stop was located just opposite to the College entrance,

therefore, all the students used to cross from Bus stop

towards College.


     18. The above evidence of the claimant (PW-1) and

PW-2 would clearly go to establish that, the claimant was

crossing the main road in that particular place where no

pedestrian crossing or zebra-crossing was there.     Their

evidence would further go to show that, though there was

a sub-way to cross the said road, however, the claimant

had not used the said sub-way stating that it was not in

good condition. It has come in the evidence of PW-1 and

PW-2 that the road on which the road traffic accident in

question has occurred was a busy road with heavy traffic

and large number of Buses would ply on the said road.
                                            M.F.A.No.8289/2018
                                      c/w. M.F.A.No.8206/2018
                            17
Therefore, it was very much required of the claimant to

cross the road ensuring her safety and the absence of the

movement of the vehicle on that road at the time of she

crossing the road, more particularly, she should have

chosen a pedestrian path or a zebra-crossing path to cross

the road. Even the rough sketch of the spot produced by

the claimant herself at Ex.P-4 also would go to show that,

the spot where the claimant crossed the road was not on

the zebra-crossing path or a pedestrian path.     On a busy

double road, divided with a median, the claimant chose to

cross the road exactly on the opposite side of the main

gate of the S.J.Polytechnic Government College only to

reach the Bus stop which was      opposite to her College

Gate on the other side of the road.


     19.   PW-2 himself, in his cross-examination has

voluntarily stated to a question about the zebra-crossing

marks on the road that, since the Bus stop was located

just opposite to their College entrance, all the students

used to cross from Bus stop towards the College, thus

without observing the safety norms and without even
                                            M.F.A.No.8289/2018
                                      c/w. M.F.A.No.8206/2018
                             18
making use of the pedestrian path, the students, among

whom the claimant was also one was crossing the road

and jumped the road median to approach the other side

Bus stop or from Bus stop to the College. Thus, on the ill-

fated day of the occurrence of the road traffic accident

also, the claimant has attempted to cross the road not

following the safety norms, nor even crossing the road at

a specific place for road crossing.


     20. Added to the above, a suggestion was made to

RW-1 from the claimant's side in his cross-examination

suggesting that a Police was      standing and helping the

pedestrians including the students for crossing the road

ahead of the place of the accident. The witness has

admitted the said suggestion as true.     Thus, by making

the said suggestion, the claimant herself has admitted

that, ahead of the place of the accident, there was a Police

on duty and he was helping the pedestrians including the

students for crossing the road. However, the claimant did

not make use of that path to cross the road, on the other

hand, herself took the risk of abruptly crossing the road
                                            M.F.A.No.8289/2018
                                      c/w. M.F.A.No.8206/2018
                             19
and jumping the median to reach the Bus stop which was

on the opposite side, i.e. other part of the road. Had the

claimant been a bit careful and followed the safety norms

and crossed the road where the Police was there, helping

the pedestrians including the College students to cross the

road, probably, the road traffic accident in question would

not have occurred.    Thus, the evidence of none else than

the claimant as PW-1, PW-2 and the cross- examination of

RW-1 coupled with the documentary evidence at Ex.P-4

would go to show that, even though the driver could have

anticipated the abrupt crossing of the road by a pedestrian

and was careful enough while driving the Bus, still, the

negligent act on the part of the claimant          also has

contributed in the occurrence of the road traffic accident in

question, cannot be ruled out.

     Thus, considering all the above aspects including the

vehicle involved in the road traffic accident and the

manner of occurrence of road traffic accident, we are of

the view that the percentage of contributory negligence on

the part of the claimant can be fixed at 10% and the

remaining 90% be fixed on the part of the driver of the
                                           M.F.A.No.8289/2018
                                     c/w. M.F.A.No.8206/2018
                            20
offending KSRTC Bus, for his rash and negligent driving of

the said Bus.


     21. According to the claimant, due to the road traffic

accident, she sustained multiple injuries. She has stated

that she had sustained    severe injuries to her right leg,

head and all over her body, due to which, she underwent

surgeries and was treated as in-patient in St. Martha's

Hospital from the date 11-03-2017 to 22-04-2017.

     In her support, she got marked a Wound Certificate

at Ex.P-11, four Laboratory reports at Ex.P-12, five

photographs with a CD at Ex.P-13 and Ex.P-13(a),

St. Martha's Hospital MRD Registration card at Ex.P-20,

outpatient outcome sheet at Ex.P-21, discharge summary

at Ex.P-23, in-patient records at Ex.P-31, MLC register

extract at Ex.P-33 and three X-ray films at Ex.P-36.


     22.   The claimant also got examined one Dr.R.

Shashikanth as PW-3, who, as a Medical Officer          and

Assistant Surgeon at St. Martha's Hospital, Bengaluru, has

stated that, the claimant was treated in their Hospital as

an in-patient from the date 11-03-2017 to 22-04-2017.
                                            M.F.A.No.8289/2018
                                      c/w. M.F.A.No.8206/2018
                             21
He stated that the claimant was brought to their Hospital

on the date 11-03-2017 with the alleged history of a Road

Traffic Accident (RTA). The Doctor in the Hospital noticed

the following injuries upon her:

           i) Degloving injury of the right leg extending
     from the right knee to the ankle over anterior and
     antero lateral aspect with knee capsule tear and
     exposed, gastrocnemius muscle tear and lateral
     femoral condyle exposed with gross contamination of
     the wound.


           ii) Multiple abrasions over the right foot and
     left leg.


     The Doctor (PW-3) opined that the injury No.1 was

grievous in nature and injury No.2 was simple in nature.

He has also got produced and marked OPD card of the

Hospital, in-patient records, the Police intimation copy, the

MLC register copy, disability calculation sheet, notes from

plastic surgery and three X-ray films at Exs.P-30(a), P-31,

P-32, P-33, P-34, P-35 and P-36 respectively.

     In his cross-examination, it was not denied that the

claimant had sustained injuries in the road traffic accident.

He admitted a suggestion that the claimant had not
                                                   M.F.A.No.8289/2018
                                             c/w. M.F.A.No.8206/2018
                                22
sustained any fracture injuries, but she was suffering from

degloving injury to her right leg extending from the knee

to the ankle, crushing of vessels, nerves and muscles with

loss of complete skin.        The said evidence of the Doctor

(PW-3) stands corroborated by the Wound Certificate at

Ex.P-11,   which    establishes      that,   in   the    road   traffic

accident, the claimant has sustained both grievous and

simple injuries. Since the claimant sustained injuries and

was treated in the Hospital and according to her has also

incurred huge expenses and loss of career, she is entitled

for compensation payable to her by the KSRTC.


      23. The above evidence of the claimant coupled with

the evidence of PW-2 and PW-3 shows that the claimant

has   sustained    injuries   which     have      been   more    fully

described by PW-3 in his evidence and also in the Wound

Certificate at Ex.P-11 and the discharge summary at

Ex.P-23. Ex.P-23 which is the discharge summary shows

that the claimant had sustained degloving injury to right

leg from knee till the ankle with gross contamination, knee

joint capsule breached, deep fascia tear, gastrocnemius
                                           M.F.A.No.8289/2018
                                     c/w. M.F.A.No.8206/2018
                            23
muscle tear, tibia was found exposed in middle 1/3rd and

she had also sustained multiple abrasions over the right

foot. Thus, apart from suffering grievous and simple

injuries which were multiple in nature, she also suffered a

lot of pain and was treated as an in-patient in the Hospital

from the date 11-03-2017 to 22-04-2017 as shown in

Ex.P-23. According to PW-3 Doctor, the claimant was still

required to undergo few more surgeries for removal of

scars. Merely because the claimant has not sustained

fracture   injuries that does not mean that she is not

suffering with considerable pain and agony. On the other

hand, the injuries sustained by her and the length        of

medical treatment as an in-patient in the Hospital would

all go to show that, she has suffered pain and agony to a

considerable extent. Since it is considering all these

aspects, the Tribunal has awarded compensation of a sum

of `1,00,000/-   under the head of pain and sufferings,

which is just and reasonable, we do not find any reason to

modify the same.
                                             M.F.A.No.8289/2018
                                       c/w. M.F.A.No.8206/2018
                              24
     24.    The claimant, as PW-1 has stated that, due to

the injuries sustained by her in the road traffic accident in

question, she has lost her future career and has become

disabled.    PW-1 has stated that due to the injuries

sustained by her, she was unable to walk and stand for

long duration. She could not bend her right leg, as such,

she cannot ride a    two-wheeler or a bicycle. Due to the

injuries and disability suffered by her, she could not do

any kind of job or work. At the time of accident, she was

a brilliant student securing high marks in her previous

examinations having bright future. However, her        future

has been jeopardised due to the injuries sustained by her

in the road traffic accident in question.

     The claimant as PW-1 has also got produced and

marked copy of her SSLC Marks Card and copy of four

academic marks card at Exs.P-14 and P-15.            She got

marked disability calculation sheet at Ex.P-34, notes from

Plastic Surgery at Ex.P-35 and also got examined PW-3

Doctor.

  25. PW-3 (Doctor) in his evidence has stated that, after

her admission to their Hospital, the claimant underwent a
                                             M.F.A.No.8289/2018
                                       c/w. M.F.A.No.8206/2018
                              25
spinal anaesthesia wound debridement, cleaning, washing

and dressing was done under spinal anaesthesia. She also

underwent surgical skin grafting on the date 23-03-2017.

After her discharge on the date 22-04-2017, the claimant

/patient was advised to visit the Hospital for regular

follow-up checkups. On one such follow up checkup date,

i.e. on 28-04-2018, he had examined the claimant for her

further treatment and for assessment of disability.     After

hearing the complaints of the claimant and medically

examining her, he has noticed that the claimant had

suffered disability of 13.33% to the whole body. He has

also stated that the claimant was also required to be

operated and re-operated in        few areas for release of

contractures, which may require several surgeries in

future.

        26. In his cross-examination, the witness adhered to

his original stand and substantiated his evidence given in

his examination-in-chief and the medical documents which

he has produced and got marked from Exs.P-30(a) and

P-36.     Thus, it stands established that due to the road

traffic accident in question, the claimant has sustained a
                                              M.F.A.No.8289/2018
                                        c/w. M.F.A.No.8206/2018
                               26
permanent disability to an extent of 13.33% to her whole

body.


     27. It is the contention of the claimant in her claim

petition as well in her evidence as PW-1 that, because of

the permanent disability sustained by her due to the

injuries caused to her in the road traffic accident, she has

lost her future income. She is unable to pursue any job or

work.

     Learned counsel for the claimant submitted that, her

income is to be taken notionally at a sum of `30,000/- per

month for the purpose of calculation of compensation

towards loss of future earnings.

     28.       The   oral   evidence   of   PW-1   and   PW-3

corroborated with the medical documents including the

disability certificate would go to show that, the claimant

has sustained 13.33% disability to her whole body.

Undisputedly, she was a student studying in 4th Semester

Diploma Course as on the date of the occurrence of the

road traffic   accident.    The wound certificate at Ex.P-11

coupled with the photographs at Ex.P-13 would go to show
                                                 M.F.A.No.8289/2018
                                           c/w. M.F.A.No.8206/2018
                                27
that, due to the road traffic accident, she has sustained

grievous injuries and also disfiguration of the right lower

limb.    The evidence led by the claimant as PW-1 herself

and also the evidence of PW-2 and the Medical Doctor as

PW-3 goes to show that, she has not only suffered

disability but also loss in her future career, as such, she is

entitled for compensation towards loss of future earning

also.

        29.   Admittedly, the claimant was a student of 4th

Semester Diploma Course as on the date of the occurrence

of the road traffic accident, as such, she had no fixed or

definite income on the date of accident, however, her grim

future after her education cannot be ignored.               In that

regard, the Tribunal noticed that our Hon'ble Apex Court in

the case of National Insurance Co. Ltd. vs. Salma

Farheen       &   Ors.   reported   in   2016    ACJ    2132,    had

considered the income of a II year B.A. student at

`20,000/-     per    month.     Similarly,      the   Tribunal   also

observed that the Hon'ble Supreme Court in the case of

V. Mekala Vs. M. Malathi and Anr. reported in 2014 AIR

SCW 2973 was pleased to hold the notional income of a
                                           M.F.A.No.8289/2018
                                     c/w. M.F.A.No.8206/2018
                             28
girl student of XI standard and aged 16 years at a sum of

`20,000/- per month.     In spite of observing the ratio of

law laid down in the aforesaid judgments of the Hon'ble

Apex Court, the Tribunal has taken the income of the

claimant in the case on hand at only `15,000/- per month

and taking her age as 19 years, as per the medical

records, for which, the multiplier applicable was '18', for

the disability of 13.33%, has computed the compensation

towards loss of future earning at a sum of `4,31,892/- (i.e.

`15,000/-x12x'18'x13.33/100).

     In the said process, the Tribunal did not notice that

in the case on hand also, the injured claimant was a

student and was pursuing her 4th Semester Diploma

Course, as such, her income should not have been taken

at less than a sum of `20,000/- per month. Thus, in the

facts and circumstances of the case, the income of the

claimant should have been taken at a sum of `20,000/-

per month by the Tribunal.    If the said income is taken,

the quantum of compensation for which the claimant

would be entitled towards loss of future earning would be

a sum of `5,75,856/- (i.e. `20,000/-x12x'18'x13.33/100).
                                           M.F.A.No.8289/2018
                                     c/w. M.F.A.No.8206/2018
                            29
     30. The claimant has stated in her evidence as PW-1

that, due to the injuries sustained by her and also the

disability caused to her, she has lost amenities in her life

and also marriage prospects. She has produced her

photographs after sustaining injuries, at Ex.P-13 which

shows that her right lower limb is disfigured. Undisputedly,

she is a female of 19 years as on the date of the road

traffic accident. As such, not only she has suffered loss of

amenities, but also lost her marriage prospects to a

considerable extent. It is considering these aspects, since

the Tribunal has awarded compensation of a sum of

`75,000/- towards loss of amenities and `1,00,000/-

towards reduction of marriage prospects, the same being

just, fair and reasonable, we do not find any reason to

modify the same.

     31.   The evidence of the claimant as PW-1 and the

evidence of PW-2 coupled with the documentary evidence

produced by her at Exs.P-15, P-16, P-17, P-25, P-26 and

P-27 would go to show that, due to the injuries sustained

by her, she could not take the ensuing Examination of her

4th Semester Diploma Course.      Thus, she has lost one
                                             M.F.A.No.8289/2018
                                       c/w. M.F.A.No.8206/2018
                             30
academic year due to the injuries sustained by her in the

road traffic accident.

     Though the Tribunal has awarded a compensation of

a sum of `50,000/- under the head of loss of one academic

year, however, considering the nature of the Course she

was pursuing in her College at the time of accident and

the mental turmoil undergone by her due to the loss of

one academic year, we are of the view that the said

compensation awarded towards loss of one academic year

deserves to be enhanced by another sum of `50,000/-,

thus making it in total a sum of `1,00,000/-.

     32. It is after considering the medical bills which are

eighty two (82) in number marked at Ex.P-24 and the

medical records, the Tribunal has awarded a sum of

`2,43,500/- towards the medical expenses, the same

being on actuals, warrants no interference at the hands of

this Court.

     33. The claimant has stated that, for her visit to the

Hospital for regular follow-up treatment due to the nature

of the injuries sustained by her in the road traffic accident,

she had hired a taxi and has produced a taxi invoice copy
                                               M.F.A.No.8289/2018
                                         c/w. M.F.A.No.8206/2018
                                31
at Ex.P-30. She stated that her parents also used to visit

the Hospital during her hospitalisation period and during

follow-up treatment. It is considering these aspects since

the Tribunal has awarded a sum of `54,000/- as shown in

the taxi invoice at Ex.P-30 as compensation towards

conveyance, we do not find any reason to modify the

same.

     34. The quantum of compensation awarded towards

loss of income of the parents of the claimant during her

laid up period which is at `25,000/- being just and

reasonable, we retain the same, without any modification.

     35.   PW-3 (Doctor) has stated that the claimant is

required to undergo several future surgeries to remove the

scars from her right lower limb and she is required to be

operated    and   re-operated,       towards    which,   he   has

estimated an approximate cost of a sum of `1,00,000/-.

The Tribunal has awarded a sum of `75,000/- under the

said head of future medical expenses.

     Though the learned counsel for KSRTC vehemently

submitted that the said quantum awarded towards future

medical    expenses   is   on   the    higher   side,    however,
                                               M.F.A.No.8289/2018
                                         c/w. M.F.A.No.8206/2018
                              32
considering the facts and circumstances of the case, we

retain the same amount without any modification.

       36.   Barring the above, the claimant is neither

entitled for compensation under any other heads nor the

compensation awarded by the Tribunal under the existing

heads deserves any further modification.

       37.   Thus, as analysed above, the claimant in

M.V.C.No.4478/2017 (appellant in M.F.A.No.8289/2018)

is held entitled for a modified compensation as tabulated

below:

 Sl.                               Compensation       Compensation
 No.         Particulars            awarded by       awarded by this
                                   Tribunal in (`)     Court in (`)
  1    Pain and sufferings           1,00,000-00        1,00,000-00
  2    Loss of future earning        4,31,892-00        5,75,856-00
  3    Loss of amenities of life       75,000-00          75,000-00
  4    Reduction of marriage         1,00,000-00        1,00,000-00
       prospects
  5    Loss of one academic            50,000-00        1,00,000-00
       year
  6    Medical expenses              2,43,500-00        2,43,500-00
  7    Conveyance                      54,000-00          54,000-00
  8    Loss of income of the           25,000-00          25,000-00
       parents during laid up
       period
  9    Future medical expenses         75,000-00          75,000-00
                Total               11,54,392-00       13,48,356-00
       Deducting       interim          5,000-00           5,000-00
       compensation    amount
       already    paid      by
       respondent
              Total                 11,49,392-00       13,43,356-00
                                                M.F.A.No.8289/2018
                                          c/w. M.F.A.No.8206/2018
                                33



      38.    Thus, the claimant is entitled for a total

compensation of a sum of `13,48,356/- as against

`11,54,392/- which is an enhancement of a sum of

`1,93,964/-.


      39.   However, as observed above, the road traffic

accident in question has occurred not solely due to the

rash and negligent driving of the KSRTC Bus bearing

No.KA-07/F-1660      by   its   driver,   but   also    there   is

contributory negligence on the part of the claimant in

causing the road traffic accident.


      40. Thus, considering the facts and circumstances of

the case and the discussion made above, since the

contributory negligence on the part of the claimant is

fixed at 10% and the remaining 90% is fixed on the

KSRTC, her entitlement would be only for the remaining

90%    of   the   total   compensation,      which     comes    to

`12,13,520/- [i.e.`13,48,356/- (-) 10%, i.e. `1,34,835.60,

rounded off to `1,34,836/-], which is tabulated below.
                                             M.F.A.No.8289/2018
                                       c/w. M.F.A.No.8206/2018
                                34
               Particulars                 Amount in `

Total compensation awarded by this              13,48,356-00
Court
Less: 10% contributory negligence         (-) 1,34,836-00
fixed on the claimant
                                          = 12,13,520-00

Less: total compensation awarded by      (-) 11,54,392-00
Tribunal
                                          =       59,128-00

Less:  the   interim    compensation      (-)      5,000-00
amount already paid by KSRTC
Enhancement      of   compensation              =54,128-00
made by this Court


     41.     Thus, it is only for this enhancement amount

and fixing of contributory negligence on the part of the

claimant at 10%,        the present appeals deserve to be

allowed in part.

     Accordingly, we proceed to pass the following:

                             ORDER

[i] The appeal filed by the claimant in M.F.A.No.8289/2018 and the appeal filed by the KSRTC in M.F.A.No.8206/2018 stand allowed in part;

[ii] The impugned judgment and award, passed by the learned XXI Additional Small Causes Judge and the Motor Accident Claims Tribunal (SCCH-23) at Bengaluru, dated M.F.A.No.8289/2018 c/w. M.F.A.No.8206/2018 35 28-06-2018, in M.V.C.No.4478/2017, is hereby modified to the extent that the total compensation awarded at `11,54,392/- by the Tribunal is enhanced to a sum of `13,48,356/- (Rupees Thirteen Lakh Forty Eight Thousand Three Hundred and Fifty Six only);

[iii] The order of the Tribunal fixing the entire negligence on the part of the driver of the KSRTC Bus bearing registration No.KA-07/ F-1660 and directing the KSRTC to deposit the entire compensation is hereby modified and the contributory negligence is fixed at 10% on the part of the claimant and the remaining 90% on the part of the driver of the offending KSRTC Bus bearing registration No.KA-07/F-1660;

In view of the contributory negligence fixed at 10% on the part of the claimant, the claimant is held entitled to a total compensation of a sum of `12,13,520/-;

[iii] The rest of the order of the Tribunal with respect to fixing the liability upon the KSRTC and directing it to deposit the awarded amount, awarding the interest from the date of the petition, its rate, terms regarding release of the amount awarded shall all remain unaltered;

M.F.A.No.8289/2018 c/w. M.F.A.No.8206/2018 36

[iv] The entire enhanced compensation of a sum of `54,128/- (Rupees Fifty Four Thousand One Hundred and Twenty Eight Only) with interest be released in favour of the claimant, upon her proper identification, by the Tribunal;

The statutory amount in deposit by the appellant -

KSRTC in M.F.A.No.8206/2018 in the Registry be transmitted to the Tribunal, without delay.

Registry to transmit a copy of this judgment to the concerned Tribunal, along with its records, without delay.

There shall be a modified award accordingly.

Sd/-

JUDGE Sd/-

JUDGE BMV*