High Court Karnataka High Court

Karnataka State Road Transport … vs Mohammed Sharief on 20 October, 2008

Karnataka High Court
Karnataka State Road Transport … vs Mohammed Sharief on 20 October, 2008
Author: B.Sreenivase Gowda
bu)

 

MVC NQ5813/06 ON THE FILE 01+' 'i'HE..X1?1_A33DL -'SCJV 
8!; MEMBER, MAC1', M3§'.'I'R.(}P%f3L3'I'in'\I % AREA, 3 "
BANGALORE (SCCH.17),¥__   *
COMPENSATION OF RS. 1,8033 1?}: WI'I.'H .,INTER.E.:efr

AT' 6% PA.

This Miscellaneous    an for
admissinn this day, -this  r._iz_':'1i%.'i'e3;'cd thbfoiloudng:

This   b;.:,§  chaflengxxg only
the  by the Tribunal.
  
 the respondent was travelling

in bug’ r’ >;~.’ag°=.;x:5[ KA-01-17-74 10 frcm Ramnagar

. * _té1=é’?ai*iis B:z;ngai§§fé&c:ity near Kcngeri the bus met; with

cine to rash and negligent driving of the bus

by its anger and it clashed to another bus bearing

.. NQ.I;’.A~:!)7–F-991, as a resuit the respondent sustaixmd

fanjuxy. He med a claim petition in M.V.O.

= No.5813/{)6 before the MACT, Bangalore seeking

compensation. The Tribunal awarded him
%,

(2) abrasion over fore head and

(3) contusion ever fight fl i 4′ *

The injuries sustained the

supported by his oral axed of
Driiishore Kumar; uTvIAt1e Tribunal
considering :v,a¥}va1’ded a sum of
Rs.23,0Q0._ii.- the same is just;

and vintelference. Although
the that he was earning
Rs.5,0AG&’3.'[V- .p;:m’. ‘ agticuitural work, but has

toVss1ib’sta;;t§ate the same by adducing evidence,

‘ Lwthe in the absence of proof of income has

” at Rs.3,G00/ — pm. and werked out

.. Ease 4’ sf future earnings 011 the basis of the

‘” fijezjceritage of disability stated by the Decter who treated

him, and therefere R$.91,80£3/— awarded by the

Tribunal tewards bass of future earnings, is just and

pmper and it does not ml} for my interference.

Accordingly, the appeal is dismisss:(:i;”_’ ‘hf

merits. The amount in ,

trarxsferred to the Tribune};