£...1_'2A:AQg III THE HIGH COURT OF KARHATAKA. C§RCUIT 3330!! AT DI-IARWAD mm» 'mm '1'!-IE 3:81" my or ocmnm,' ~ mmm: 'ran Homsm X' 3ETWE$K: S1111' Shankai" Basavant doflatti, ' V " ' Aged about 50 years, Occ: Coolie, Ag'i<;ulturc, _ ' L R/0 Borgal, 'I'k:vHI1k¢ri, V ' V Dist: flclgaumf f;,.- V . " " (By 1.
sm , éaygpfi Navam,
Age: Major, 0cc:A’Bua.i=i1css,
R19 Borgal, Tk: Hukcri.
, . _____ Cr,
» _V Insmancc Co. Ltd.
Oflfice,
Belgaum; ..£msrommrrs
M.F.A. is filed antler Swtion 173(1) of the
,IU£;V.Act against the judgment and award dated 20.11.2007′
‘ in M.V.C.No.2316/2006 on the file ofthc Member,
M ;M.TA;’c;’r.mw 85 HI Adxil. flistrict Judge, Belgaum, pmty
the claim pctifion for compensation and stacking
T , ” enhancement of eompensation.
This appeal coming on for hearing an LA. this day,
time: Court cielivcmd the fbllowing:
&
Jueenenr #
There is a delay of twenty one days _
appeal. I.A.I/ 2008 is filed for cendonafion~~e£’_fi2e ‘elVe1ay.1 ” *~ V.
However, I have hmrd the
appellant on the merits .
impugzm judgment and glateed 11.2067
passed in M.v.c.No.231e;’fio{ae%,e ‘rribuna1 has
awarded a compensatienef costs and
interest the appellant-
clajxnanfi him in a motor
aecidezifi 33.08.2006 while he was
walking Elhikodi-Hukeri road. The
‘1’rib31_;e1§1;.on ceneielezetion of the evidence, has fotmd
was due to the rash and negligent
._ rider of the motorcycle bearirg
V –V In the said accident, the appellant-
had sustained eactum of shaft of left
*–«.’.’t1i;;:eei’as»bone of the upper arm. The Tribunal, talsfmg
” eonsideratien all the relevant factors including the
‘ medical expensw of Rs.17,03’7/- incurxed by the
appellant-claimant, has assessed the compensafi9:i:é3;t.V
Rs.99,00{)/—. On the facts of the case, the _
of compensation made by the Z ”
to be inadequate to Warrant N9′: :_ A’
admit the appeal. Hence, nei_p1_1rpo_ .
by ordering notice (an thqi
Accordingly, both appeal stand
dismissed. V
AmEfim$fig$¢l$”‘ u%V Sdfi’
Shy» &