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 10, Cited by 0]

Bangalore District Court

Has Falsely Implicated The Said Vehicle ... vs No.1 Has Not Complied With The Statutory ... on 18 May, 2017

 IN THE COURT OF THE IX ADDL. SMALL CAUSES AND ADDL.
             MACT., BANGALORE, (SCCH-7)

              Dated this, the 18th day of May, 2017.


PRESENT : SMT.INDIRA MAILSWAMY CHETTIYAR,
                              B.Com.,LL.B.(Spl.),L.L.M.,
          IX Addl. Small Causes Judge & XXXIV ACMM,
          Court of Small Causes,
          Member, MACT-7, Bangalore.

                        M.V.C.No.943/2016


Sri. Pradeep Kumar. G.J.,                ..... PETITIONER
S/o. G.B. Jayappa,
Aged about 34 years,
R/at No.323/B,
III Block, II Stage,
Near Ramakrishna Hegde Park,
Nagarabhavi,
Bangalore 560 072.

(By Sri. Rachappaji, Adv.,)

                                   V/s

1. Shashidhara,                          ..... RESPONDENTS
S/o. Sanjeevappa,
R/at No.29/30,
7th Main, Kerepalya,
Hosakerehalli, B.S.K. III Stage,
Bangalore - 560 085.

(R.C. Owner of the Motor Cycle bearing
Registration No.KA-05-JG-9377)

2. The Manager,
ICICI Lombard General Insurance
Company Ltd.,
No.121, The Estate,
 SCCH-7                               2                   M.V.C.No.943/2016


9th Floor, Dickenson Road,
M.G. Road,
Bangalore - 560 042.

(Insurer of the Motor Cycle bearing
Registration No.KA-05-JG-9377)
(Policy
No.3005/2010989575/00/0000003032,
Valid from 22.09.2015 to 21.09.2016)

(R1- Exparte)
(R2- By Sri. Gururaj Salur, Adv.,)


                               JUDGMENT

The Petitioner has filed the present petition as against the Respondents No.1 and 2 under Section 166 of the Motor Vehicles Act, 1989, praying to award compensation of Rupees 80,00,000/- with interest at the rate of 12% p.a., from the date of accident till the date of payment.

2. The brief averments of the Petitioner's case are as follows;

a) On 11.01.2016 at about 9-00 p.m., while he was carefully crossing the road with care and following all the traffic rules and regulations, near in front of Corporation Bank, near BDA Complex, Nagarabhavi Ring Road, Bangalore, at that time, the rider of the Motor Cycle bearing Registration No.KA-05-JG- 9377, came at high speed, in a rash and negligent manner, so as to endanger to the public and dashed as against him and caused the accident. Due to the impact, he sustained grievous injuries.

SCCH-7 3 M.V.C.No.943/2016

b) Immediately, he was shifted to Anupama Hospital, Bangalore, wherein, X-rays were taken, which showed fracture of central dislocation right hip and other injuries. He was treated as an inpatient for 2 days and discharged on 13.01.2016 with refer to higher Hospital, for further treatment. He was shifted to B.G.S. Global Hospital, showed fractures of right accetabulum, i.e., Anterior column with posterior Hemi-Trasverse, fracture with central dislocation of hip, thorace - lumbar Scoliosis with restrictive lung disease and congenital diaphragmatic Herania and other injuries. He was treated with surgery as an inpatient for 9 days and discharged on 22.01.2016 with an advice to be under continuous follow-up treatment and complete bed rest.

c) He has already incurred expenses to the tune of Rupees 12,00,000/- towards hospitalization, conveyance, medical treatment, attendant, nursing care and other incidental expenses. He is further required to spend substantial amount for future medical treatment and other incidental expenses.

d) At the time of accident, he was aged about 34 years, hale and healthy working as a Supplier in Home Appliances, Nagarabhavi, Bangalore and getting salary of Rupees 12,000/- per month.

e) Due to accidental injuries, he is still under treatment bound to bed and could not resume his avocation till the date.

f) The accident is occurred due to the sole act of rash and negligent riding of the Motor Cycle bearing Registration SCCH-7 4 M.V.C.No.943/2016 No.KA-05-JG-9377. The Kamakshipalya Traffic Police have registered the case.

g) The Respondent No.1 is the Owner and the Respondent No.2 is the Insurer of the said vehicle, as such, the Respondents are liable to pay the compensation under the provisions of the Motor Vehicles Act as special and general damages under different heads. Hence, this petition.

3. Though the notice was duly served on the Respondent No.1 through paper publication, he was remained absent and hence, he is placed as exparte on 10.06.2016.

4. In response to the notice, the Respondent No.2 has appeared before this Tribunal through his Learned Counsel. But, initially, inspite of giving sufficient opportunities, the Respondent No.2 had not filed the written statement. Later, as per the Order dated 04.08.2016 passed on I.A.No.II, the written statement filed by the Respondent No.2 is taken on file.

5. The Respondent No.2 inter-alia denying the entire case of the Petitioner, has further contended as follows;

a) The petition for grant of compensation for the injuries sustained in an alleged accident that occurred on 11.01.2016 involving the Motor Cycle bearing Registration No.KA-05-JG-9377 is not maintainable either in law or on facts.

SCCH-7 5 M.V.C.No.943/2016

b) Having insured the Motor Cycle bearing Registration No.KA-05-JG-9377 in terms of the Policy of Insurance issued, which is in accordance with the provisions of the Motor Vehicles Act and the liability of it is limited to the terms and conditions of the Policy of Insurance issued.

c) The Owner of the vehicle has not submitted the claim form and other documents, like, R.C., D.L., etc., for verification. Hence, it may be permitted to file additional written statement as and when the said requirements are submitted by the Owner of the vehicle in question and if any, new facts came to know after investigation, then, it may be permitted to amend the written statement.

d) If the Owner of the vehicle does not contest the claim petition or if placed exparte before this Hon'ble Court, then, it be permitted to contest the matter on all the grounds available under Section 170 of the Motor Vehicles Act and the separate application will be filed in this regard.

e) The Motor Cycle bearing Registration No.KA-05-JG- 9377 was not at all involved in the alleged accident and the Petitioner has falsely implicated the said vehicle by colluding with the Owner of the vehicle and the jurisdictional Police and playing fraud before this Hon'ble Court. As per the Police documents, the alleged accident was taken place on 11.01.2016, but, the complaint was lodged on 26.01.2016. The Petitioner has intentionally made belated complaint in order to implicate the said vehicle and to get unlawful gain from it. Hence, it is not liable to SCCH-7 6 M.V.C.No.943/2016 pay any compensation and the petition as against it is liable to be dismissed.

f) The rider of the Motor Cycle bearing Registration No. KA-05-JG-9377 was drove the same without having a valid and effective driving licence, which is in contravention of the policy conditions and the Motor Vehicles Act. The Owner/Rider of the said vehicle has drove the same knowing fully well that, he has not having valid and effective driving licence to drive the vehicle in question. Hence, it is a clear violation of the policy terms and conditions and also the Motor Vehicles Act. Hence, it is not liable to pay any compensation and the petition against it is liable to be dismissed.

g) As per Section 134(c) of Motor Vehicles Act, 1988, it is a mandatory duty of the Respondent No.1 to furnish all the particulars of policy, date, time and place of the accident, particulars of injured and the name of the driver and the particulars of the driving licence. But, in this case, the Respondent No.1 has not complied with the statutory provision. As per Section 158(6) of the Motor Vehicles Act, 1988, it is mandatory duty of the jurisdictional Police to forward all the relevant documents to the concerned Insurer within 30 days of from the date of information, but, in this case, the Kamakshipalya Police have not forward any documents to it and failed to comply the statutory provisions. Hence, it is not liable to pay any compensation and the petition is liable to be dismissed as against it.

SCCH-7 7 M.V.C.No.943/2016

h) The Petitioner may be directed to confirm that, no other petition is filed before this MACT or before any other MACT, on the same cause of action. The Petitioner may be directed an undertaking before this Hon'ble Court that, no such petition is filed on the same cause of action, except this petition.

i) A sum of Rupees 80,00,000/- claimed by the Petitioner is highly excessive, arbitrary and disproportionate to the age, income and avocation of the Petitioner and the Petitioner is trying to make a windfall out of an unfortunate accident.

j) The Petitioner is not entitled to receive any interest on future loss of earnings and if the compensation is granted on any other heads, the rate of interest should not exceed more than 6% in view of the several recent decisions of our Hon'ble High Court of Karnataka. Hence, prayed to dismiss the petition with exemplary costs.

6. Based on the above said pleadings, I have framed the following Issues;

ISSUES

1. Whether the Petitioner proves that the accident occurred due to rash and negligent driving of the Motor Cycle bearing Reg.No.KA-05-JG-

9377 by its rider and in the said accident, he sustained injuries?

2. Whether the Petitioner is entitled for compensation? If so, how much and from whom?

SCCH-7 8 M.V.C.No.943/2016

3. What Order?

7. In order to prove his case, the Petitioner himself has been examined as P.W.1 and has also examined three witnesses as P.W.2 to P.W.4 by filing the affidavits as their examination-in- chief and has placed reliance upon Ex.P.1 to Ex.P.25. On the other hand, the Respondent No.2 has examined his Legal Manager as R.W.1 and Investigating Officer as R.W.2 and has placed reliance upon Ex.R.1.

8. Heard the arguments.

9. My answers to the above said Issues are as follows;

                       Issue No.1        :   In the Affirmative,

                       Issue No.2        :   Partly in the Affirmative,

                                                 The      Petitioner     is
                                             entitled for compensation
                                             of Rupees 9,65,336/- with
                                             interest at the rate of 9%
                                             p.a.    (excluding      future
                                             medical      expenses       of
                                             Rupees 20,000/-) from the
                                             date of the petition till the
                                             date of payment, from the
                                             Respondent No.2.

                       Issue No.3        :   As per the final Order,

for the following;
 SCCH-7                                   9                        M.V.C.No.943/2016


                                REASONS

         10.   ISSUE NO.1 :-    The P.W.1, who is the Petitioner, has

stated in his examination-in-chief that, on 11.01.2016 at about 9- 00 p.m., he was a carefully crossing the road by following all the traffic rules and regulations and pedestrian manner, near in front of Corporation Bank, near BDA Complex, Nagarabhavi Ring Road, Bangalore, at that time, the rider of the Motor Cycle bearing Registration No.KA-05-JG-9377, came at high speed, in a rash and negligent manner and dashed against him and caused the accident. He has further stated that, due to the impact, he was fell down and sustained grievous injuries and he was shifted to Anupama Hospital, Bangalore, wherein, X-rays were taken, which showed fracture of central dislocation right hip and other injuries and he was treated as an inpatient for 2 days and discharged on 13.01.2016 with reference to higher Hospital, for further treatment and he was shifted to B.G.S. Global Hospital, wherein, X-rays were taken, which showed fractures of right accetabulum, i.e., Anterior column with posterior Hemi-Trasverse, fracture with central dislocation of hip, thorace - lumbar Scoliosis with restrictive lung disease and congenital diaphragmatic Herania and other injuries and he was treated with surgery as an inpatient for 9 days and discharged on 22.01.2016. He has further stated that, the accident took place due to rash and negligent riding of the rider of the Motor Cycle bearing Registration No.KA-05-JG-9377 and the Kamakshipalya Traffic Police have filed a case in Crime No.17/2016 as against the said rider under Sections 279 and 337 of IPC.

SCCH-7 10 M.V.C.No.943/2016

11. No doubt, the accident was taken place on 11.01.2016 at 9-00 p.m., and the Petitioner himself has lodged a complaint on 26.01.2016 at 9-30 a.m., which disclosed that, there is 16 days delay in lodging the complaint in respect of the accident caused to him. Further, the Petitioner has not examined the eye witness or independent witness to consider the accident in question, which caused to him. Further, no damages caused to the offending Motor Cycle as per the MVI Report. Further, the P.W.1 in his cross- examination has stated that, at the time of accident, he, his mother, his younger brother and his wife were residing together and the name of younger brother is Mallikarjun. G.J. and he is having shop at Nagarabhavi and at the time of accident, the wife of his younger brother was along with him and after the accident, Shashikumar, who was riding the offending Motor Cycle had shifted him to the Hospital and the wife of his younger brother was also accompanied with him, when he was shifted to the Hospital and his younger brother also studied up to 2nd PUC. He has further stated that, after the accident, he has not seen the registration number of the offending Motor Cycle and its color and he does not know that, his younger brother or his wife never stated about the registration number of the offending vehicle before the Hospital Authority. He has further admitted that, as per Ex.P.5 MVI Report, the offending Motor Cycle not caused damages. He has further stated that, the distance in between the accidental spot and Kamakshipalya Police Station was about 3 k.m., and the Anupama Hospital has not issued Wound Certificate and he does not know that, in the Anupama Hospital, for which injury, the treatment is given to him. He has further admitted SCCH-7 11 M.V.C.No.943/2016 that, in B.G.S. Global Hospital, the treatment is given to him in respect of lungs and hernia. Further, the R.W.1, who is a Legal Manager of the Respondent No.2, has stated in his examination- in-chief that, Motor Cycle bearing Registration No.KA-05-JG-9377 was not at all involved in the alleged accident and the Petitioner has intentionally made belated complaint in order to implicate the said vehicle by colluding with the jurisdictional Police and playing fraud before this Hon'ble Court. Further, the Respondent No.2 has also examined the Investigating Officer as R.W.2, who has stated in his examination-in-chief that, ASI Venkatachalaiah had received a complaint from the Complainant, namely Pradeepkumar, in respect of the crime and 15 days delay in lodging the said complaint and in this regard, during the course of investigation, he had orally enquired with the Complainant and on 26.01.2016, he had received first information in respect of the accident in question. He has further stated in his cross- examination that, no PF is filed and the particulars of offending vehicle not mentioned in Column No.11 of Ex.P.8 Charge Sheet and during the course of investigation, he has not enquired with the said shop persons, Bank peoples and public, who were around the accidental spot, BDA Complex and Bus Stop and during the course of investigation, he has not enquired whether the Complainant is having any disability before the accident or not and he has not enquired with the Hospital Authority about whether the Complainant has taken treatment to the alleged accidental injuries or his disability, which he is having since his birth and also he had not enquired about the mode of treatment.

SCCH-7 12 M.V.C.No.943/2016

12. But, based on the grounds that, there is 16 days delay in lodging the complaint by the Petitioner himself, in respect of the accident in question, which caused to him, non-examination of any eye witness and any independent witness by the Petitioner to consider his case, no damages caused to the offending Motor Cycle bearing Registration No.KA-05-JG-9377 as per the MVI Report in the accident question as well as the oral version of R.W.1 and R.W.2, which narrated above, it cannot be believed and accept the defence taken by the Respondent No.2 that, the offending Motor Cycle bearing Registration No.KA-05-JG-9377 as well as its rider, who is the Respondent No.1, never involved in the accident in question and never caused accident to the Petitioner and in collusion with the Police, the Petitioner has falsely implicated in the criminal case only to claim compensation and the entire negligence is on the part of the Petitioner in the commission of the said road traffic accident as he was crossing the road without anybody help as he is suffering from previous ailments and he has not sustained any injuries in the alleged accident, as, to corroborate his case as well as his oral version, the Petitioner has produced Ex.P.1 FIR, Ex.P.2 Complaint, Ex.P.3 Spot Hand Sketch, Ex.P.4 Spot Panchanama, Ex.P.5 MVI Report, Ex.P.6 Notice under Section 133 of M.V. Act, Ex.P.7 Reply to Notice under Section 133 of M.V. Act, Ex.P.8 Charge Sheet, Ex.P.9 Wound Certificate, Ex.P.10 Discharge Summary of B.G.S. Global Hospital, Ex.P.11 Police Intimation of Anupama Hospital, Ex.P.12 Police Intimation of B.G.S. Global Hospital and Ex.P.13 Discharge Summary of Anupama Hospital and has also produced Ex.P.18 MLC Report, Ex.P.19 Case Sheet, Ex.P.20 X-ray Films 8 in SCCH-7 13 M.V.C.No.943/2016 numbers and Ex.P.21 CT Scans 6 in numbers through P.W.2, who is a MRO at B.G.S. Global Hospital and also produced Ex.P.23 Case Sheet through P.W.3, who s the Medical Record Officer of Anupama Hospital, which clearly disclosed that, at the time of accident, the wife of the brother of the Petitioner was accompanied with him, who is an eye witness of the accident in question and at the time of accident, the Petitioner had already almost all crossed the accidental road, but, the Respondent No.1, who is a rider- cum-R.C. Owner of the offending Motor Cycle bearing Registration No.KA-05-JG-9377 was proceeding on the said Motor Cycle took it on the left side and dashed to the Petitioner and due to the negligent act of rider of the offending Motor Cycle by the Respondent No.1 himself, the said road traffic accident was occurred and there was no negligence on the part of the Petitioner in the commission of the said road traffic accident, but, the entire negligence is on the part of the Respondent No.1 in riding the offending Motor Cycle and at the time of accident, if he was riding the offending Motor Cycle with a little care while observing the crossing of the Petitioner on the accidental road by the Respondent No.1, he could have avoided the said road traffic accident, which caused to the Petitioner and the offending Motor Cycle bearing Registration No.KA-05-JG-9377 as well as the Respondent No.1, who was a Rider-cum-R.C. Owner of the offending Motor Cycle are very much involved in the said road traffic accident and immediately after the accident, the Petitioner was hospitalized and registered as MLC and the Police Intimation was immediately issued on 12.01.2016 to the jurisdictional Police, but, the jurisdictional Police did not care to initiate criminal SCCH-7 14 M.V.C.No.943/2016 proceedings as against the Respondent No.1 by registering the case as Crime and the entire fault is with the jurisdictional Police in taking legal action as against the Respondent No.1 by receiving the Police Intimation on 12.01.2016 itself and on 11.01.2016 at 10-28 p.m., itself, the Petitioner was admitted in Anupama Hospital, wherein, it is diagnosed that, right acetabulum, Anterior column with posterior hemi transverse fracture with central dislocation of hip, thoraco-lumbar scoliosis with restrictive lung disease and congenital diaphragmatic hernia and by admitting as an inpatient till 13.01.2016, i.e., for 3 days, he took treatment to the said accidental injuries in the said Hospital and thereafter, on 13.01.2016 itself, he was admitted in B.G.S. Global Hospital, wherein, Wound Certificate is issued, which disclosed that, he had sustained one grievous injury, i.e., right acetabulum fracture with central dislocation of hip and by admitting as an inpatient from 13.01.2016 to 22.01.2016, i.e., for 10 days, the Petitioner took treatment to the said accidental injuries at B.G.S. Global Hospital, i.e., totally by admitting as an inpatient for 12 days, he took treatment to the said accidental injuries and the delay in lodging the complaint by the Petitioner himself caused due to Hospitalisation immediately after the accident, which is clear from the following discussion. Further, the P.W.1 in his cross- examination has clearly stated that, the wife of his younger brother already crossed the accidental road and the Police have not visited him in the Hospital and the offending Motor Cycle dashed him by coming on his left side and before the accident, he had not seen the offending Motor Cycle and after the accident, the offending Motor Cycle filed away from the accidental spot and SCCH-7 15 M.V.C.No.943/2016 except Anupama Hospital and B.G.S. Global Hospital, he had not taken treatment in any other Hospitals and at the time of admission in the Hospital, he was semiconscious and the wife of his younger brother had informed to the Doctor about the injuries sustained by him in the accident in question and the distance in between the accidental Spot and Kamakshipalya Police Station was about 3 k.m., and he had taken treatment at Anupama Hospital for 2 days and the said Hospital has not issued Wound Certificate and he was not underwent surgery at Anupama Hospital. The said evidence elicited from the mouth of P.W.1 during the course of cross-examination by the Respondent No.2 is also clearly corroborated with the above referred all the Police and Medical documents as well as the oral evidence of P.W.1. Further, the P.W.1 has clearly denied the suggestions put to him by the Respondent No.2 during the course of cross-examination that, at the time of accident, the wife of his younger brother was helping him to cross the road and his younger brother and his wife had no hurdle to lodge a complaint before the Police immediately after the accident and the Respondent No.1 is well known to him and his brother and even before the accident, the Motor Cycle bearing Registration No.KA-05-JG-9377 not caused accident to him, but, other unknown Motor Cycle caused accident and only to claim compensation, the offending Motor Cycle is falsely implicated in the criminal case in collusion with the Respondent No.1 and Police and as such, 15 days after the accident, a false complaint is lodged and before the accident also, he had lungs and hernia problems and since by birth, he is handicapped and as such, he has disability certificate issued by the competent Authority and he SCCH-7 16 M.V.C.No.943/2016 had not taken treatment in the said Hospital to his earlier ailments and though he had taken treatment to his previous ailments, only to claim compensation, he has stated that, he had taken treatment to the accidental injuries and since by birth, he is handicapped and as such, before the accident, he was using walking stick and in the alleged accident, he had only sustained simple injuries and not fracture and grievous injuries and he was not underwent any surgery to the accidental injuries and by producing the created documents, he is giving false evidence. From this, it appears that, though the P.W.1 has been cross- examined by the Respondent No.2, nothing has been elicited from his mouth to consider its specific defence. Further, the R.W.1 in his cross-examination has clearly stated that, based on the Police documents, Court documents and their Company Investigation Report, he is giving evidence in the present petition. But, the Police documents and Court documents, which are available on record, do not disclosed that, the Petitioner had taken treatment to his previous ailments and since he has handicapped by previous and he has not sustained any injuries in the accident in question. Further, though the R.W.1 in his cross-examination has stated that, they have no hurdle to produce the Investigation Report submitted by their Company Investigator, the Respondent No.2 did not care to produce the same in the present petition. Further, the R.W.1 in his cross-examination has stated that, they have not produced any documents to show that, the offending Motor Cycle not at all involved in the accident in question. Further, though the R.W.1 has clearly stated that, they have taken any legal action as against the R.C. Owner of the offending Motor SCCH-7 17 M.V.C.No.943/2016 Cycle and Police on the grounds that, the offending Motor Cycle is falsely implicated in the criminal case, to consider the same, no scrap of paper has been produced by the Respondent No.2. From this, it is made crystal clear that, except the oral version, the R.W.1, the Respondent No.2 is not having any authenticated documents to show that, the offending Motor Cycle bearing Registration No.KA-05-JG-9377 as well as the Respondent No.1 are falsely implicated in the criminal case relating to the accident in question only to claim compensation by the Petitioner in collusion with the Police. Further, the R.W.2, who is an Investigating Officer, has clearly stated in his examination-in-chief that, as per his investigation, immediately after the accident, the Complainant had taken initial treatment at Anupama Hospital, Byadarahalli and on 12.01.2016, they have received intimation from the said Hospital. From this evidence, it is made crystal clear that, thought the concerned jurisdictional Police has received Police Intimation from Anupama Hospital on 12.01.2016 itself in respect of the admission of the Petitioner in the said Hospital to take treatment to the accidental injuries, the said Police did not care to initiate the criminal proceedings immediately. Therefore, the entire mistake crept on the part of the jurisdictional Police and not on the Petitioner. Further, the R.W.2 in his cross-examination has clearly stated that, during the course of investigation, he has not collected the MLC Register from Anupama Hospital, Byadarahalli and after receiving the Police Intimation from the said Hospital, they have not enquired about the accident in question and not registered a crime immediately and he has not enquired with the said shop persons, Bank people and public SCCH-7 18 M.V.C.No.943/2016 about accident in question on the accidental spot and he has not enquired whether the Complainant is having any disability before the accident or not and he has not enquired with the Hospital Authority about whether the Complainant has taken treatment to the alleged accidental injuries or his disability, which is having since his birth and also he had not enquired about the mode of treatment. From the said evidence of R.W.2, it is further made crystal clear that, the Investigating Officer has not made proper investigation about the accident in question by considering the receipt of Police Intimation on 12.01.2016 itself by registering the criminal case and the entire defects is on the part of the said Investigating Officer and not on the Petitioner. Further, the R.W.2 in his cross-examination has stated that, on the same day of receipt of the complaint, the case is registered and the reason given by the Complainant for delay in lodging the complaint is treatment and in Police Intimation, it is mentioned that, it is a history of RTA and after verifying the previous documents relating to the crime, they used to issue Notice under Section 133 of M.V. Act to the Owner of the offending vehicle and they have issued requisition to the RTO for the inspection of the offending vehicle and since during the course of investigation, it is found that, the said Motor Cycle bearing Registration No.KA-05-JG-9377 had caused the accident in question to the Complainant, he has filed a charge sheet as against its rider and based on the contents of medical documents, he has mentioned in the charge sheet that, in the alleged accident, the Complainant had sustained grevious injury and at the time of accident, CW2 Varsha Sougandi was accompanied with the Complainant and as such, she is an eye SCCH-7 19 M.V.C.No.943/2016 witness. From the said evidence of R.W.2, it is made crystal clear that, after lodging Ex.P.2 Complaint by the Petitioner, the Investigating Officer has registered a case and taken it for its investigation and after thorough investigation, he filed a Charge Sheet as against the Respondent No.1 in respect of the accident in question, which caused to the Petitioner. The R.W.2 has further stated that, the rider of the offending Motor Cycle has pleaded guilty in the criminal case. From the said evidence of R.W.2, it is further made crystal clear that, since the entire negligence is on the part of the Respondent No.1 in riding the offending Motor Cycle bearing Registration No.KA-05-JG-9377, which dashed to the Petitioner, when he was crossing the road, the Respondent No.1 has pleaded guilty in the criminal case relating to the accident in question. If really, there was no negligence on the part of the Respondent No.1, who was a Rider-cum-R.C. Owner of the offending Motor Cycle bearing Registration No.KA-05-JG-9377 in the commission of the said road traffic accident, he could not pleaded guilty in the criminal case in the accident in question and he could have definitely contested the matter. Therefore, it is clearly proved from the evidence of R.W.2 that, the entire negligence is on the part of the Respondent No.1 in the commission of the said road traffic accident, which caused to the Petitioner, when he was riding the offending Motor Cycle bearing Registration No.KA-05-JG-9377.

13. The contents of Ex.P.1 FIR and Ex.P.2 Complaint disclosed that, the Petitioner himself has lodged Ex.P.2 Complaint before the Kamakshipalya Traffic Police as against the Respondent SCCH-7 20 M.V.C.No.943/2016 No.1 by alleging that, on 11.01.2016 at about 9.00 P.M., when he was crossing the road, in front of Corporation Bank, near BDA Complex, Nagarabhavi Ring Road, along with the wife of his younger brother, at that time, the offending Motor Cycle bearing Registration No.KA-05-JG-9377 came with very high speed, rash and negligent manner from Ullal towards Magadi Main Road by its rider and dashed to him and due to the said impact, he fell down and had sustained grievous injury on his back, hands and legs and the wife of his younger brother along with the rider of the offending Motor Cycle shifted him to the Anupama Hospital, Byadrahalli, wherein, he had taken initial treatment and for further treatment, he was shifted to BGS Global Hospital on 13.01.2016, wherein, on 18.01.2016, he underwent surgery to his back and the rider of the offending Motor Cycle has bare the medical expenses, which incurred for the treatment to him at Anupama Hospital and also agreed to bare further medical expenses and requested him not to lodge a complaint and thereafter, since the medical expenses was more, he refused to pay the same and on 23.01.2016, he discharged from the said Hospital and he took bed rest and since he was admitted in the Hospital and since, the rider of the offending Motor Cycle had agreed to pay the medical expenses and thereafter, he was refused and as such, on 26.01.2016, by calling the Police to his house, he lodged a complaint praying the take necessary legal action as against the rider of the offending Motor Cycle bearing Registration No.KA-05-JG-9377 and based on Ex.P.2 Complaint, the said Police have registered a criminal case as against the Respondent No.1 for the offences punishable under Sections 279 and 338 of SCCH-7 21 M.V.C.No.943/2016 IPC under Crime No.17/2016. The reason for delay in lodging Ex.P.2 Complaint is clearly explained by the Petitioner in the complaint itself.

14. The contents of Ex.P.3 Spot Hand Sketch, Ex.P.4 Spot Panchanama, Ex.P.5 MVI Reports, Ex.P.6 Notice under Section 133 of M.V. Act and Ex.P.7 Reply to Notice under Section 133 of M.V. Act further clearly disclosed that, at the time of accident, the Petitioner was almost all crossed the accidental road and he was on the extreme left side of the accidental road and at that time, the offending Motor Cycle bearing Registration No.KA-05-JG-9377 came on the accidental road and took it on left side and dashed to the Petitioner without observing him and the entire negligence is on the part of the Respondent No.1, who was a R.C. Owner-cum- Rider of the of the offending Motor Cycle in the commission of the said road traffic accident and there was no negligence on the part of the Petitioner in the commission of the said road traffic accident and if the Respondent No.1 could have riding his Motor Cycle by observing the Petitioner, when he was almost all crossed the road, he could have avoided the said road traffic accident, which caused to the Petitioner and the offending Motor Cycle bearing Registration No.KA-05-JG-9377 as well as its rider, i.e., the Respondent No.1, who was also the R.C. Owner of the offending Motor Cycle are very much involved in the said road traffic accident. It is also clearly mentioned in Ex.P.5 MVI Report that, the said accident was not occurred due to any mechanical defects of the said vehicles.

SCCH-7 22 M.V.C.No.943/2016

15. The contents of Ex.P.9 Wound Certificate clearly disclosed that, the Petitioner was brought to BGS Global Hospital on 13.01.2016 at 10.10 a.m., with alleged history of road traffic accident said to have been occurred on 11.01.2016 due to road traffic accident and on examination, it is found that, he had sustained injuries, i.e., right acetabulum fracture with central dislocation of hip, i.e., grievous injury and by admitting as an inpatient from 13.01.2016 to 22.01.2016, i.e., for 10 days he took treatment to the said accidental injuries in the said Hospital.

16. The contents of Ex.P.10 Discharge Summary relating to the BGS Global Hospital, Ex.P.20 X-ray Films 8 in numbers and Ex.P.21 CT Scan 6 in numbers clearly disclosed that, the Petitioner was admitted in BGS Global Hospital on 13.01.2016 with history of road traffic accident on 11.01.2016, when he was hit a 2 wheeler and history of injury to right hip and inability to stand after the injury and there was no history of head injury or LOC and he was taken to a private Hospital, where he was taken up for closed reduction under GA for hip dislocation, which was unsuccessful and he was referred here in view of deteriorating cardiovascular status and during the course of treatment, it is diagnosed right acetabulum, Anterior column with posterior hemi transverse fracture with central dislocation of hip, thoraco-lumbar scoliosis with restrictive lung disease and congenital diaphragmatic hernia.

17. The contents of Ex.P.13 Discharge Summary of Anupama Hospital and Ex.P.23 Case Sheet relating to the said Hospital clearly disclosed that, on 11.01.2016 at 10-28 p.m., SCCH-7 23 M.V.C.No.943/2016 itself, the Petitioner was brought to Anupama Hospital and on examination, it is diagnosed central dislocation right hip with acetabular roof fracture, unstable and with history of road traffic accident, he had sustained the said injuries and admitted for history of pain and difficulty in moving right leg and right hip and on local examination, tenderness right hip and shortening of right leg and during the course of treatment, closed reduction done under GA and till 13.01.2016, treatment was given to him to the said accidental injury and he was discharged on 13.01.2016 by referring him to the higher centre.

18. From the said medical evidence, it is clearly proved that, in the said road traffic accident, the Petitioner had sustained right acetabulum fracture with central dislocation of hip and immediately after the accident, the Petitioner was admitted in Anupama Hospital on 11.01.2016 at 10.08 p.m., itself and by admitting as an inpatient from 11.01.2016 to 13.01.2016, i.e., for 3 days, he took treatment to the said accidental injuries, i.e., grievous injury and thereafter, he was referred to BGS Global Hospital and by admitting as an inpatient from 13.01.2016 to 22.01.2016, i.e., for 10 days, he took treatment to the said accidental injuries in the said Hospital, totally for 12 days, he took treatment to the said accidental injury.

19. The contents of Ex.P.11 Police Intimation of Anupama Hospital disclosed that, the Petitioner was brought to Anupama Hospital with a history of road traffic accident near BDA Complex and sustained injuries on 11.01.2016 at 9-00 p.m., and on 12.01.2013 at 10-30 p.m., the intimation was received by the said SCCH-7 24 M.V.C.No.943/2016 Hospital to the jurisdictional Police by registering the Petitioner as medico legal case.

20. The contents of Ex.P.12 Police Intimation of BGS Global Hospital and Ex.P.18 MLC Report disclosed that, the Petitioner was brought to BGS Global Hospital on 13.01.2016 at 10-10 a.m., itself with a alleged history of road traffic accident hit by two wheeler and he was registered as a medico legal case and intimation was issued to the jurisdictional Police on 13.01.2016 itself.

21. The P.W.4, who has assessed the disability of the Petitioner has stated in his examination-in-chief that, the Petitioner is said to have met with road traffic accident on 11.01.2016 and he was initially treated at Anupama Hospital and definite treatment was given at BGS Global Hospital and he was diagnosed to have fracture right acetebulum with central dislocation of hip and he underwent surgery in the form of ORIF with recon plates for both anterior and posterior columns on 18.01.2016. He has further clearly stated in his cross-examination that, for fracture of right hip and its dislocation, the Petitioner had taken treatment in the said Hospitals and he had taken treatment only hip fracture and dislocation and he has not taken treatment to scoliosis with restrictive lung disease, but, he had only taken treatment to fracture of hip and its dislocation.

22. From the contents of the said Police Intimation, it is clearly proved that, immediately after the admission of the Petitioner in the said Anupama Hospital and BGS Global Hospital, SCCH-7 25 M.V.C.No.943/2016 the said Hospital Authorities have issued intimation to the jurisdictional Police about the admission of the Petitioner in their Hospital with a history of road traffic accident by registering him as medico legal case. Therefore, there is no mistake crept on the part of the said Hospital Authorities about the issuance of the intimation to the jurisdictional Police in respect of the accident caused to the Petitioner in the road traffic accident by registering him as a medico legal case.

23. The contents of Ex.P.8 Charge Sheet further clearly disclosed that, since during the course of investigation, it is found that, due to high speed, rash and negligent manner of riding of the offending Motor Cycle bearing Registration No.KA-05-JG-9377 by its rider, i.e., the Respondent No.1, the road traffic accident was taken place on 11.01.2016 at about 9.00 P.M., on Nagarabhavi Ring Road, near BDA Complex in front of Corporation Bank, which came from Ullal Junction towards Magadi Main Road, which dashed to the Petitioner, who was almost all crossed the accidental road and due to the said impact, the Petitioner fell down and had sustained grievous injury on his back and as such, after thorough investigation, the Investigating Officer has filed a charge sheet as against the rider of the offending Motor Cycle for the offences punishable under Sections 279 and 338 of IPC. There is no allegation leveled by the Investigating Officer in Ex.P.8 Charge Sheet as against the Petitioner about his negligence in the commission of the said road traffic accident.

24. From the above said material evidence, both oral and documentary, it is clearly proved that, the entire negligence is on SCCH-7 26 M.V.C.No.943/2016 the part of the rider of the offending Motor Cycle bearing Registration No.KA-05-JG-9377 in the commission of the said road traffic accident and there was no negligence on the part of the Petitioner in the commission of the said road traffic accident and the offending Motor Cycle bearing Registration No.KA-05-JG- 9377 as well as its rider, i.e., the Respondent No.1, are very much involved in the said road traffic accident, which caused to the Petitioner, wherein, the Petitioner had sustained one grievous injury. Accordingly, I answered Issue No.1 in the Affirmative.

25. ISSUE NO.2 :- The P.W.1 has stated that, at the time of accident, he was aged about 34 years. The Petitioner has produced Ex.P.14 Aadhar Card relating to him, which disclosed that, his birth year is 1981. The date of accident is on 11.01.2016. On perusal of the same, it appears that, at the time of accident, the Petitioner was 35 years old. Hence, the age of the Petitioner is considered as 35 years at the time of accident.

26. The P.W.1 has stated that, he was working as a Supplier in Home Appliances, Nagarabhavi, Bengaluru and getting a salary of Rupees 12,000/- per month. Except his oral version, the Petitioner has not produced any authenticated documents to consider his avocation and income at the time of accident. Further, though the P.W.1 in his cross-examination has stated that, at the time of accident, he was working as a Supplier under his younger brother, to consider the same, he has not produced any authenticated documents. Further, the Petitioner has not examined his younger brother. In this regard, the P.W.1 in his cross-examination has clearly stated that, he had no documents SCCH-7 27 M.V.C.No.943/2016 to consider his avocation and income at the time of accident. Therefore, the avocation and income as stated by the P.W.1 in his examination-in-chief cannot be believed and accept. However, at the time of accident, the Petitioner was 35 years old and as stated by him in his cross-examination, he has completed 2nd PUC, by considering the same, this Tribunal feels that, it is just, proper and necessary to consider the notional income of the Petitioner is of Rupees 10,000/- per month at the time of accident. Hence, the notional income of the Petitioner is considered as Rupees 10,000/- per month at the time of accident.

27. The P.W.1 has stated that, he was discharged on 22.01.2016 with an advice to be under continuous follow-up treatment and complete bed rest. He has further stated that, the Doctor adviced to be under regular follow-up non movement and complete bed rest and as per the advice of the Doctors, he has taken regular follow-up and physiotherapy treatment. He has further stated in his cross-examination that, after discharge from the Hospital, he had taken follow-up treatment many times and 3 months back, he had taken follow-up treatment lastly. While answering Issue No.1, based on the contents of Ex.P.9 Wound Certificate, Ex.P.10 Discharge Summary, Ex.P.19 Case Sheet, Ex.P.20 X-ray Films, Ex.P.21 CT Scan, Ex.P.13 Discharge Summary and Ex.P.23 Case Sheet, this Tribunal has already observed and come to the conclusion that, in the said road traffic accident, the Petitioner had sustained right acetabulum fracture with central dislocation of hip, i.e., one grievous injury and initially, by admitting as an inpatient from 11.01.2016 to SCCH-7 28 M.V.C.No.943/2016 13.01.2016, i.e., for 3 days, he took treatment to the said accidental injuries at Anupama Hospital and on 13.01.2016, he was admitted in BGS Global Hospital to take treatment to the said accidental injury and by admitting as an inpatient from 13.01.2016 to 22.01.2016, i.e., for 10 days, he took treatment to the said accidental injuries in the said Hospital, i.e., totally for 12 days, he took treatment to the said accidental injuries. During the course of treatment, surgical procedure, i.e. CRIF with recon plates for anterior and posterior columns kocher langenbeck and modified stoppa approaches on 18.01.2016 under G.A., was done to the Petitioner, which is also clear from the contents of the said medical document. It is also clearly mentioned in Ex.P.10 Discharge Summary that, at the time of discharge, the Petitioner was advised to non-weight bearing and wheel chair ambulation and hip, knee and quadriceps ROM exercises and incentive spiromerty and chest physiotherapy and review in ortho OPD on 28.01.2016 along with medication. Since, the Petitioner had sustained said grievous injury in the said road traffic accident and since during the course of treatment, implants are inserted to the fracture site of the Petitioner, the Petitioner was very much required the regular follow-up treatment as per the advise of the treated Doctor, even after discharge from the Hospital. Therefore, the nature of injuries sustained by the Petitioner in the said road traffic accident, the line of treatment taken by him to the said accidental injuries by admitting as an inpatient in the Hospitals, the length of treatment and follow-up treatment taken even after discharge from the Hospital, can very well be believed and accept.

SCCH-7 29 M.V.C.No.943/2016

28. The P.W.1 has stated that, due to the accidental injuries, he is still under treatment, bound to bed and could not resume his avocation till the date and now it is not possible for him to walk for long distances, he cannot use Indian style toilet, he cannot run, cannot squat or sit crossed legs.

29. The P.W.4 has stated that, now on presentation, the Petitioner has pain and difficulty in walking and climbing stairs and he gives history of inability to squat and sit cross legged and he also gives history of inability to carry out his work as an helper in Home Appliances and he walks with pain and limping and wasting of right lower limb is seen and surgical scars over the right hip, both anterior and posterior approaches are seen and his recent X-ray shows united fracture with implants in situ at both sites and early degenerative changes of hip. By considering the restriction of movements of hip, loss of muscle power around right hip in respect of mobility component and stability component, the P.W.4 has opined that, the total disability of right lower limb at 48% and that of the whole body at 24%. He has further stated that, the said disability come in the way of his working as a helper/any manual work. The P.W.4 has produced Ex.P.24 OPD Card and Ex.P.25 X-ray Film with Report.

30. But, only based on the said oral evidence of P.W.1 and P.W.2 coupled with the contents of the above referred all the medical documents, it cannot be believed and accept that, due to the said accidental injuries, the Petitioner is suffering from total disability of right lower limb at 48% and whole body disability at 24%, as, admittedly, the P.W.4 is not personally treated the SCCH-7 30 M.V.C.No.943/2016 Petitioner and in this regard, he has clearly stated in his cross- examination that, he has not personally treated the Petitioner and he has assessed the disability of the Petitioner. Further, the Petitioner has utterly failed to prove his avocation and income at the time of accident. Further, the P.W.4 has clearly stated in his cross-examination that, he has not verified old X-ray Films. He has further stated that, as per Ex.P.25 X-ray Film, the fracture is united. He has voluntarily stated that, the fracture center dislocation hip with wear and tear changes. He has further stated that, now the Petitioner is walking without any support. Further the P.W.4 has not specifically mentioned about the Medical Guidelines, based on which, he came to the said extent of disability of the Petitioner. In this regard, he has clearly stated in his cross-examination that, he has not mentioned the Medical Guidelines, which referred while assessing the disability of the Petitioner. He has further clearly stated that, the Petitioner can do the Office work by sitting. Further, the P.W.4 has not specifically assessed the permanent physical and functional disability of the Petitioner, by considering his age and nature of work and physical condition. Further, in the above referred medical documents as well as the evidence of P.W.4, which clearly stated by him in his cross-examination, it is clearly proved that, the Petitioner has scoliosis with restrictive lung disease means ¨É£ÀÄß ªÀÄÆ¼É CAPÀÄ qÉÆAPÁVzÉ. Further, neither the Petitioner nor the P.W.4 produced the disability certificate issued either by the treated Doctor or the competent Doctor or P.W.4. Therefore, the said extent of 48% of right lower limb and 24% whole body disability as stated by the SCCH-7 31 M.V.C.No.943/2016 P.W.4 is on higher side and as such, it cannot be believed and accept.

31. However, in the said road traffic accident, the Petitioner had sustained right acetabulum fracture with central dislocation of hip, which is grievous in nature and by admitting as an inpatient totally for 12 days, he took treatment to the said accidental injuries at Anupama Hospital and B.G.S. Global Hospital and at the time of accident, the Petitioner was 35 years old and he took follow-up treatment as per the advise of the treated Doctor to the said accidental injuries and he is still implants in situ to the fracture site, by considering these material factors, this Tribunal feels that, due to the said accidental injuries, the Petitioner is suffering from permanent physical and functional disability of 16% to the whole body, which is believable and acceptable one. Hence, the Petitioner is entitled for compensation under the following heads.

32. As this Tribunal has already come to the conclusion that, the permanent physical and functional disability of the Petitioner is of 16%. This would certainly come in the way of the future life of the Petitioner and thereby, his income to that extent would be definitely reduced. Therefore, the Petitioner is entitled for future loss of income arising out of the permanent physical and functional disability of 16%.

33. As this Tribunal has already come to the conclusion that, the age of the Petitioner was 35 years at the time of accident.

SCCH-7 32 M.V.C.No.943/2016

The multiplier corresponding to the said age as per Sarala Varma's Case is 16.

34. As the Petitioner is suffering from permanent physical and functional disability of 16% to the whole body. The notional income of the Petitioner is already considered as Rupees 10,000/- per month. Therefore, the loss arising out of the said 16% disability for monthly income of Rupees 10,000/- by applying multiplier 16 comes to Rupees 3,07,200/-, i.e., (Rs.10,000/- x 12 x 16 x 16%).

35. As per Ex.P.9 Wound Certificate and evidence of P.W.1 and P.W.4, the Petitioner had sustained one grievous injury. The Petitioner was in the Hospital as an inpatient from 11.01.2016 to 13.01.2016, i.e., for 3 days and from 13.01.2016 to 22.01.2016, i.e., for 10 days, totally for 12 days. Due to the said injury, the Petitioner could have definitely suffered a lot of pain and agony during the course of treatment. Considering the said aspects, it is just, proper and necessary to award a sum of Rupees 20,000/- towards pain and suffering.

36. As it is already observed that, the age of the Petitioner was 35 years. He has to lead remaining his entire life with 16% permanent physical and functional disability, which comes in the way of enjoyment of life. Therefore, it is just and proper to award a sum of Rupees 20,000/- towards loss of amenities of life to the Petitioner.

SCCH-7 33 M.V.C.No.943/2016

37. The Petitioner had sustained one grievous injury and he was in the Hospital as an inpatient for 12 days and he could not do any work at least for 3 months and thereby, he deprived the income. Therefore, at the rate of Rupees 10,000/- per month, a sum of Rupees 30,000/- is awarded towards loss of income during the laid up period.

38. The P.W.1 has stated that, he has visited the Hospital around 10 to 15 times by spending Rupees 1,000/- per visit towards conveyance, consultation charges and medical expenses and he had spent more Rupees 12,00,000/- towards hospitalization, conveyance, medical treatment, attendant and other incidental expenses. In this regard, the Petitioner has only produced Ex.P.15 Medical Bills 21 in numbers, which is amounting of Rupees 5,58,136/- and Ex.P.16 Inpatient Receipts 11 in numbers. No doubt, the Petitioner has not produced the Medical Prescriptions relating to the Ex.P.15 Medical Bills. In this regard, the P.W.1 in his cross-examination has stated that, he has not produced the Medical Prescriptions. But, it no way affect to consider the amount covered under Ex.P.15 Medical Bills, as, they are the original bills and relating to the treatment taken by the Petitioner to the accidental injury. Hence, the amount covered under Ex.P.15 Medical Bills can very well be taken into for consideration. The Petitioner has taken treatment at B.G.S. Global Hospital and Anupama Hospital, wherein, he was taken treatment as an inpatient from 11.01.2016 to 13.01.2016, i.e., for 3 days and from 13.01.2016 to 22.01.2016, i.e., for 10 days, totally for 12 days. Considering the nature of the injury and line of treatment SCCH-7 34 M.V.C.No.943/2016 given to the Petitioner and length of treatment, the possibility of spending the said amount for the medicines cannot be doubted. Therefore, it is necessary to award the said actual medical expenses of Rupees 5,58,136/- to the Petitioner.

39. The P.W.1 has stated that, he further required spending substantial amount for future medical treatment and other incidental expenses. The P.W.4 has stated that, the Petitioner needs another surgery for implant removal, which would cost around Rupees 40,000/- in private set up. It is clearly mentioned in Ex.P.10 Discharge Summary about ORIF with recon plates for anterior and posterior columns, i.e., kocher langenbeck and modified stopper approaches on 18.01.2016 under G.A., which disclosed about the insertion of implants in situ. The said implants have to be removed and therefore, the Petitioner requires the amount for future medical expenses. Further, the P.W.4 in his cross-examination has clearly stated that, now the implants can be removed. Neither the Petitioner nor P.W.4 produced the estimation for removal of implants. In this regard, the P.W.4 in his cross-examination has stated that, he has not produced the estimation in respect of the future medical treatment and its expenses. He has further stated that, in their Hospital, for removal of implants, Rupees 20,000/- to Rupees 25,000/- is required. In this regard, the P.W.4 has not produced any estimation. However, this Tribunal feels that, it is just, proper and necessary to award future medical expenses of Rupees 20,000/- to the Petitioner.

40. As the Petitioner was taken treatment as an inpatient for 12 days, it is necessary to award a sum of Rupees 3,000/-

SCCH-7 35 M.V.C.No.943/2016

towards conveyance charges, Rupees 3,000/- towards attendant charges and Rupees 4,000/- towards food, nourishment and diet charges etc.,

41. In this way, the Petitioner is entitled for the following amount of compensation:-

Sl. No. Compensation heads Compensation amount Loss of future income
1. Rs. 3,07,200-00 arising out of 16% Disability
2. Pain and sufferings Rs. 20,000-00
3. Loss of amenities of life Rs. 20,000-00 Loss of income during laid
4. Rs. 30,000-00 up period
5. Actual medical expenses Rs. 5,58,136-00
6. Future medical expenses Rs. 20,000-00
7. Conveyance Rs. 3,000-00
8. Attendant Charges Rs. 3,000-00 Food, Nourishment &
9. Rs. 4,000-00 Diet charges TOTAL Rs. 9,65,336-00

42. In all, the Petitioner is entitled for total compensation of Rupees 9,65,336/- along with interest at the rate of 9% per annum on the above said sum (excluding future medical expenses of Rupees 20,000/-) from the date of petition till payment.

43. While answering Issue No.1, this Tribunal has already come to the conclusion that, the entire negligence is on the part of the rider of the offending Motor Cycle bearing Registration No.KA- 05-JG-9377 in the commission of the said road traffic accident and there was no negligence on the part of the Petitioner in the SCCH-7 36 M.V.C.No.943/2016 commission of the said road traffic accident and the offending Motor Cycle bearing Registration No.KA-05-JG-9377 as well as its rider, i.e., the Respondent No.1, are very much involved in the said road traffic accident, which caused to the Petitioner, wherein, the Petitioner had sustained one grievous injury. The Petitioner in the cause title of the petition has clearly mentioned that, the Respondent No.1 was a R.C. Owner and the Respondent No.2 was an Insurer of the offending Motor Cycle bearing Registration No.KA-05-JG-9377 and its Policy No.3005/2010989575/00/0000003032, valid from 22.09.2015 to 21.09.2016. The Respondent No.2 in his written statement has clearly admitted that, he is having insured the Motor Cycle bearing Registration No.KA-05-JG-9377 in terms of the Policy of Insurance issued, which is in accordance with the provisions of the Motor Vehicles Act and the liability of him, is limited to the terms and conditions of the Policy of Insurance issued. The R.W.1, who is the Legal Manager of the Respondent No.2, has stated in his examination-in-chief that, they have issued a Policy in respect of Motor Cycle bearing No.KA-05-JG-9377 and the said Policy was valid on 11.01.2016 and the liability of them is in accordance with the provisions of the Motor Vehicles Act and the terms and conditions of the Policy of Insurance. He has further stated in his cross-examination that, as on the date of accident, the Insurance Policy relating to the offending Motor Cycle was valid. The Respondent No.2 has also produced Ex.R.1 Insurance Policy. From this material evidence, it is clearly proved that, at the time of accident, the Respondent No.1 was a R.C. Owner-cum-Rider and the Respondent No.2 was an Insurer of the offending Motor Cycle SCCH-7 37 M.V.C.No.943/2016 bearing Registration No.KA-05-JG-9377 and its Insurance Policy was valid, which covers the date of accident. There is no allegation leveled by the Investigation Officer in Ex.P.8 Charge Sheet as against the Rider of the offending Motor Cycle bearing Registration No.KA-05-JG-9377, i.e., the Respondent No.1 that, at the time of accident, he was not having a valid and effective driving licence to ride such class of offending Motor Cycle. The violation of the terms and conditions of the Insurance Policy by the Respondent No.1 is not proved by the Respondent No.2. Under such circumstances, the Respondent No.1 being the R.C. Owner-cum-Rider and the Respondent No.2 being the Insurer of the offending Motor Cycle bearing Registration No.KA-05-JG-9377, are jointly and severally liable to pay the above said compensation and interest to the Petitioner. Since the Respondent No.2 is an Insurer, it shall indemnify the Respondent No.1. Hence, Issue No.2 is answered accordingly.

44. ISSUE NO.3 :- For the aforesaid reasons, I proceed to pass the following, ORDER The petition filed by the Petitioner under Section 166 of the Motor Vehicles Act, 1989, is hereby partly allowed with costs.

The Petitioner is entitled for compensation of Rupees 9,65,336/-

SCCH-7 38 M.V.C.No.943/2016

with interest at the rate of 9% p.a. (excluding future medical expenses of Rupees 20,000/-) from the date of the petition till the date of payment, from the Respondent No.2.

The Respondent No.2 shall deposit the said compensation and interest in this Tribunal, within two months from the date of this Order.

In the event of deposit of compensation and interest, 80% shall be released in the name of the Petitioner through account payee cheque, on proper identification.

Remaining 20% shall be kept in FD in the name of the Petitioner, in any nationalized Bank of his choice, for a period of 3 years.

Advocate's fee is fixed at Rupees 1,000/-.

SCCH-7 39 M.V.C.No.943/2016

Draw award accordingly.

(Dictated to the Stenographer, transcribed and typed by him, corrected and then, pronounced by me in the open Court, on this, the 18th day of May, 2017.) (INDIRA MAILSWAMY CHETTIYAR) IX Addl. Small Causes Judge & XXXIV ACMM, Court of Small Causes, Member, MACT-7, Bangalore.

ANNEXURE

1. WITNESSES EXAMINED BY THE PETITIONER :-

         P.W.1        :   Sri. Pradeep Kumar. G.J.
         P.W.2        :   Soumya. K.
         P.W.3        :   Srinivas
         P.W.4        :   Dr. S.A. Somashekar

2. DOCUMENTS MARKED BY THE PETITIONER :-

         Ex.P.1       :   True copy of FIR
         Ex.P.2       :   True copy of Complaint
         Ex.P.3       :   True copy of Spot Hand Sketch
         Ex.P.4       :   True copy of Spot Panchanama
         Ex.P.5       :   True copy of MVI Report
         Ex.P.6       :   True copy of Notice Under Section
                          133 of M.V. Act
         Ex.P.7       :   True copy of reply to notice under
                          Section 133 of M.V. Act
         Ex.P.8       :   True copy of Charge Sheet
         Ex.P.9       :   True copy of Wound Certificate
         Ex.P.10      :   Discharge Summary of B.G.S.
                          Global Hospital
         Ex.P.11      :   True copy of Police Intimation of
                          Anupama Hospital
 SCCH-7                           40                      M.V.C.No.943/2016



         Ex.P.12     :   True copy of Police Intimation of
                         B.G.S. Global Hospital
         Ex.P.13     :   Discharge Summary of Anupama
                         Hospital
         Ex.P.14     :   Notarized copy of Aadhaar Card relating
                         to Pradeep Kumar. J.G.
         Ex.P.15     :   Medical Bills (21 in nos.)
         Ex.P.16     :   Inpatient Receipts (11 in nos.)
         Ex.P.17     :   Authorisation Letter dated 19.08.2016
         Ex.P.18     :   MLC Report
         Ex.P.19     :   Case Sheet
         Ex.P.20     :   X-ray Films (8 in nos.)
         Ex.P.21     :   CT Scans (6 in nos.)
         Ex.P.22     :   Authorisation Letter
         Ex.P.23     :   Case Sheet
         Ex.P.24     :   OPD Card
         Ex.P.25     :   X-ray Film with Report

3. WITNESSES EXAMINED BY THE RESPONDENTS :-

         R.W.1       :   Nagendra. R.
         R.W.2       :   Chidanandamurthy

4. DOCUMENTS MARKED BY THE RESPONDENTS :-

         Ex.R.1      :   True copy of Insurance Policy



                        (INDIRA MAILSWAMY CHETTIYAR)
                   IX Addl. Small Causes Judge & XXXIV ACMM,
                             Court of Small Causes,
                           Member, MACT-7, Bangalore.