High Court Karnataka High Court

Sri K S Rangoji Rao S/O K R Seenappa vs M/S Oriental Insurance Co Ltd on 18 February, 2009

Karnataka High Court
Sri K S Rangoji Rao S/O K R Seenappa vs M/S Oriental Insurance Co Ltd on 18 February, 2009
Author: V.Gopalagowda & N.Ananda
 V "Erti'}'{ayV%'£'.Qmplex

 V.  Owner of '{'empo{Mini Lorry)

1
IN THE HIGH COURT OF KARKATAIKA AT BANGALORE

DATED mm mm mm mar or FEBRUARY 2309
THE HON'BLE MRJUSTICE   
THE I-ION'BLE nm.JUs*1'I_<:$«;f  I%'{;Qi*A:..fi  
MISQFIRST    
BETWEEN:   %  

Sr}. K.S.RaI1goji Rae:
S/0.K.R.Seenappa   
R/o.Dummi..,E-kglalkere  - 
C§1it1"adurg?1-.,Di:§t.  . 1 '

  --   (.By%sri'D,.R--..i\I*a~.gaiaj, Adv.)

1 . M,' S, Orhiéntai' I ns£1ra i1ce Co. Ltd. ,
 I533? its DiviSi'u:3a1_Manager

  

2."Sri  Sharma
S / o. Renukaram Shanna

_ "No.KA-05/A3597
 R/0.B'i'M Layout, 11 Stage, Isi Phase
Bangalore 26. ...Respondcnt
(By Sri B.S.Umesh, Adv.)

This Misc.I3'irst Appeal is filed under Sec. 173(1) of

MV Act against the Jud cut and Award dated
8.8.2805

passed in. MVC 9 on the file of

1/ e.Add1.Dis1;riet Judge and Member, MAC’1′–iI,

Chitradmga, partly ailowing the claim pe£:itio11″*-._ for
compensation and seeking enhancement T ~ 9 T of
compensation. ‘*

This MFA coming on for Orders this ”

Gowcia, J., delivered the foiiewizaghz;

wnenmrir A 3 ‘

This Miseelianeeus ajppe-.511′ jjrefemed by * L’

the eiaimant seeking fer enlueaeeemexgt Cenzpeeasatien
on the ground that net taken into
coneideration “the the wound
certificate disability
s1_1st,ai11Ve€’i'”TV 71 A account of inj {mes
sustairleii. traffic accident. }%’urther it

is urged em has erred in not awarding

‘ ‘just’=}:e:2:eenebV1em’eempeneatien under the various

ui2.eé:.dsV11ai ;1fi,ei3% and suffering’, under the head ‘loss

ef ere.eI1i§iies§.iheviI1g regard to permanent dieahflity.

AA 2.” reference to the above said Iegal

_eeVbmiesie;1s, we have carefully exaznizaed the fméirlgs

VT reasons reeereied in the award on the eontentieus

VA ” ‘fooint by the Tribunal. After referring to the facts and

evidence on record at paragraphs 14 and 15 of the

\N/