IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 20TH DAY or AUGUST, 20 16' ' ;v-Q: _
BEFORE
THE HON'BLE MR. JUSTICE A_.S.,EDiPANi€.A'--«. 4' A T
M.F'.A. N0.20878»/QQO8
BETWEEN:
KUMAR ANIL S /0 KALLA-PA I.:I~IoT" --<
Age:18 YEARS, -
occ AGRICULTURE,
R/O EORAGAQN'
TQ CHIKKODI. " '
APPELLANT
(BY SR1. EARISII S .E»_I/1'A'IVC?'UR,::?ID\}';}'~ "
AND:
1.
SHRI. UMESH PAYf{GCN_f§A. PATIL,
AGE MAJOR,' Qc'c_ BUSINESS
R / 0_ E}-I0JAwADI,, ;TQ=_cHIKKoD1.
" . TH'E"':DI_EISI.QNAL' MANAGER,
. UNI'1'ED EINDIA INSURANCE co LTD
_ [3IVISIO«NA»I)'()F}§fICE3,
" M'A.1;UTIIG.A_LL:jI',"'
BE}_LGAL JM'." * RESPONDENTS
.. _f_f.,.{BY_SSRI. RA\}I’NDRA R. MANE, ADV. FOR R2)
MFA IS FILED U/S 173(1) 0;? THE MOTOR
..\jEIIIc:LES ACT 1988, PRAYING TO MODIFY THE JUDGTMENT
AND AWARD PASSED
IN MVC NO.1423/2006 DATED
E
i
I35;
*1
.3
been incurred as per the biiis. it is no doubt true that the
claimant had not suffered any fracture. However, considering
the nature of the injuries to the facial region and to the head
and also there was bieeding through the ear and nostriii
hospitalised for this and since the amount towards’
hi
and suffering is on the lower side, another. sum
is awarded. Though the doctor has notibeen iexarninedig
note of the fact that there was diffu_s’e–,cere’orai dysfunefitienwand
there would be recurring discoInfort__,___sorneaamonritis required
to be awarded towards loss io’f.ame11iti:»§:bs1 a1’1dvvit¥he._1aid up period,
which couid have disra.1ptedhis.activities he was youngster.
Therefore, is awarded under the head of
loss of amenities. shortfaii of other heads a
sum of Rs .5000 is aw.a;rde::1.i 0 ii
4.v.»~’~i’.:Hence, in”–ua_1_i____the enhanced compensation of
R’s._V3’0;V000/’–.._with_d’in_terest at the same rate and manner as
awarded’–.byii’thief:Tri:huna1 is awarded. The enhanced amount
with interesti.«VshaII be deposited by the Insurance Company
5
is
4, P
within six weeks from the date of receipt of a. copy of this orgier.
011 deposit, the same shall be disbursed to the c1a1’mant._;~._:
In terms of the above, the appeal stgnds dis’p’o*se:(_.1 No
order as to costs.
L.
15+”
y V
Sub°”