H) ,.
IN ma HIGH COURT OF' KARNATA§..:
DATED THIS THE 318$ 133$? OF qANL:Aii§3*. V
9RE:sE§s:é;é42:2oe7 two;
{N MFA.;~Q:?é..~$Vi *
1.
«
_ NWKPZT Gokvl Road,
. Rf’ inc’ Divisiéfiai Manager,
_ ‘~Nxx{Ka>’rc, Chikofii,
_ ‘V . -Beigaum.
(By V. Hosamani, Adv.)
…….._…………..
H Paxagouda,
S/0 Appana Dom’,
51 years, Nil,
1*/0. Kochari,
Tq. I-Iukkeri, Dist. Belgaum.
‘mz
APPELLANT S
RESWDNDENT
{B}; 311.12′. V. Pat;-3, Adv}
Tm:-«, MFA is filed under S.e€;l.’}’fi3(1) of”-ms “‘I*{£_'<:et<3r,_ A
Vehicles Act, 1988, praying to qigiaslx the"«_j1:dgme1;t_ 7
awani dated 22.4.2096 passed by the Cii?i}'TJudgé' {
Member, Add}. MACT, Piukke1fi,_in mr§:'–No.1529,!2005,'=–'and
etc.
IN MFACROB. 2421200?
BEIWEEN: V K ‘ .
Paiagnuda, V
S/ozxppana ‘_’ 1. =
Age: 52 yea1″$, 7.Qct:*:”AgI:icu1iaue, V
Now nil, ” ‘
r/0. i<Zochari,=._ «.
Tq. 1~Iu1:i;;st. CROSS–C}BJECTOR
(By 311%.’ Path; §é§;.:1s.§.; ” P
5.953.:
= 1.
Nbfthiifest KRTC, Gokul Road, I
A ” }=h;m:1_,’«.1:’sis:: Dhazwad.
‘2. . «h ‘Tfié ufjiviéshivéivnal Manager,
Ncxrifihiéjwest Kmc, Chikocii,
jjisigz Beigaum. . . . APPELLANTS
V’ , (B3? V. Hosamatai, Adv.)
This Cross-Gbjection is filed under Order 41 Rule 2’2
CFC, praying to modify the judgment anci award dated
22.4.2036 passed by the Courtté off Add}, MAUI’, Hukkcri, at
Hukkeri, in MVC. 1529] 2005 and enhance the
compensation, and etc.
The MFA and Cross Objections comizlg on forfi1eéu_§:1g
on LA. this éay, GOPALA GOWDA J., delivered ”
J……………_…..U1-°3’3r1v’1E’:.I_\1»’._I’.._’
Though this appeal ané ;{‘,rossV4C}bjeetioné,:§;;”e’v1istet{fa:ff’ ~.
hearing on 1.1%., by consent of 1ea.n:1ed €L{3i;e11ee1 Vfbf the
parties we have beam. {line mai’ter” VVI’Vi1§I’itS dispose of
the same by the commen’
£3} “”” c§rj$S”<;;bjecfions are fiieé by the
NWKRTC1, 'hm:mV 'gs ¥c,o:-pomeong and the Cross-
Objeetor re's:;}ectiveel3?;~–V_:{j"u;eestioning the correetness of the
.VjudgAiiie;1¥….«and award passes} by the MACT',
No.1529/2005. The Corporation has
qu§'sfiofieé1'ee§¢¢=impuwed award an the finding regmfiing the
rasi; ziegfigent driving and also rega1w;iing the quantum
x V' V. {if 'c:.§m1:$ensation. awarded by the Tribunal on various heads
egxeiiiiened in the impugned 3'z1dg'meIzt on the ground that the
""é.mount so awarded is on the higher side and has sought to
Mg
To what Award?
5. The aforesaid points axe requimd :9 be.A4′.é.o1e§§?§fié§5éd« ~
in favour of the Crross-Objectos” for the A.
it is an undisputed fact, that_ Croos-«Ct-‘b_jecto.;9V ‘V
giezvons injuries on account of ‘HiV11sat
occurzeé 011 3.7.2.2000 izlwhfoh homing
regisuation no.1<A–o1/F~4é; side in a
rash and the objector
injured who to which he has
sustained. 'éesoxibcd in the Wound
Ce1'tificato–.Ex.:P.6V.V:u" 'gustamed by the objector
have been é."po.kc1:: to"V doctor PWLE Dnsumsh M.
injured and opincci that objector
physical, mental disabifity to the extent
of takm g into consideration the injuries
V .suficro{§ .fi;i§ objector has awarded just and reasonable
.'- "(3€")v'22i}Zvf3J1S€5l;vti{':)I1. This aspect has to be: examm ed in the 11g' ht
'fl:ié' cfiidence placed on record.
transmitted to the Tribunal to faciiitatc the Cross–Objecix:~if'
withdmw the same.
Sub] bpy18209