IN THE HIGH COURT OF KARNATAKA AT BAN GALORE
DATED THIS THE 22NI> DAY 0? JANUAR1:*,ai2Q’1ao
PRESENT ‘ uuc
THE HON’BLE MR. JU~S”I’i’CEA_
THE HON’BLE MR. JUS TIQE B’;sREENt’v;5sgeGownA*
M.F.A._ No. 96_.§:1v:ofV 2006 A
BETWEEN: K 1′ A ‘A
Sri. P.M’;Ram:aeh’ar1:dra;f-__ I ‘
W/0.
Aged”a”b’Qi1t–‘;9–‘§8
R/at. Pue;:am’am11age, A
Kamasamu derarn’ “H_Qh1i_’,
“Th0ppa.naha1Ii» Panchayath,
Baynégarpet ‘fai;1k;._ _ ” V’
– ‘_ Appellant
__Smt; ‘Sug-una R. Reddy, Adv.)
KN D: ‘
1* , Sm’t;”1..Rathana1nma,
W/0.”‘vVenkatararna Reddy,
” Major in age,
A Vivekananda Nagar,
Bangarpet, Kolar District.
. The Branch Manager,
New Endia Assurance Co., Ltd,
2nd Floor, Baglor Mansions,
Doddapet,
Kolar District. ~
.. RespQrid_ei1ts
(By Sri. M Narayanappas Adv. for’R.’2′:,.: 4 n
R.1-SeI’ved) 2%
This MFA is filed Ufs- 173(1) of MV”Avet__Vaga§1nst the
Judgment and award dated”‘*~2>3.02.iZOO6g:’pas,sed in MVC
No.47/2003 on the file of the Civil Judge [}’SR.DN} and
JMFC, Member, Add}. parti’y””al10wing the
Claim Petition for eOmfi:”ensat.f3;_un and seeking enhancement
of compensation with 12% iri’t’eres.t_}”._’.”.V
This _apr§ea1 Hearing, this day,
N. K. Pati1sJ_, t-hue feilfevving:
igrive«.1nstiant:1ai5peai’.arises out of the judgment and
award passed in MVC No.47/2003 on the
fné..’br:,,,’the’i–pivii ‘adage (SR.DN} and JMFC, Member, Addl.
MAtCT,::::V’I§C31u5V”e-ljihereinafter referred to as ‘Tribunal’ for
brex_}ity}~.~ ‘
Tribunal by its judgment and award has
awarded a sum of Rs.81,250/- as compensation with
interest at 6% pa. from the date of petition till the date of
E
1) Towards pain and sufferings Rs. 4G,QOO/-
2] Towards medical expenses »
3) Towards Conveyance, nourishing
food & attendant charges g ‘Rs; . 3 » to
4] Towards loss of amenities A
discomfort including future _ _ ” ‘
unhappiness t ‘ ._ °Rs’;«,__”20,€)OO/–‘=
5] Towards loss of incornie»v.during.’
treatment —
5} Towards loss Rs. 1,00,800/–
7) Rs. 10,000/_
.. g
;iThe– isdenititgled for a total compensation of
Rs.2,22,8″O.QA/–». inter-est at 6% from the date of petition
g_ tillgtiiieidate of rea1.i.sa’tion as against Rs.81,250/– awarded
by’ the
Tire “Insurance Company is directed to deposit the
compensation of Rs.1,4~1,550/~ together with
— interest, within a period of four weeks from the date of
” receipt of copy of the judgment.
5
-/'”
V.-I’ ‘av’///X
5
if