I
{N THE HIGH CO1} RT OF' KARNATAKA AT BANGALORE
DATED THIS THE 30*" DAY OF JANUARY 2009
BEFORE 'V % Q
1 THE HON'BLF2 MR. JI I_{-:¥'!'..IV~".'.f*'."Av~£;}€_F£()§3i§§§Cf~§fi«~v--..
MIS(':F:LLANFIOUS HRS? API§%:%:"5:;.__r»:V(;. (MV)
BETWEEN; 'V
SR1 PRAVEEN KUMAR _ '
AGED ABOUT 2;': Y'$ARS "
AUTORICKSHAW..D3?_NER _; " V .
R 1' O MACHE"NAH'AL»LI,
CHICKMAQAEUR"D§SfFRi.Qf'l' _ * " 3 APPELLANT
(By sfiqr N Vi$ié*;¢b:§;'rHA,%Vgé;av.; i
AND :
1 V, SRIG M LHQGARAJ
°~s; SR1 MUflI'f&'-XNGAPPA
~ ,_ DRIVERQF GOODS VEHICLE
' _B'EA'RI H.G 'N0 KA~18~9556
}{,4.Q'-AKRISH-BIAPURA, DI. NO 92iL50/P72;'01«O2
4 TARiKE'>R"E'. TALUK
CHiCI_§3§iAGALUR DISTRICT
2 SRI 3G M KRISHNA MURTHY
; SIG SR1 MARIYEKPPA
.V AGED ABGUT 30 YEARS
' OWNER OF GOODS VEHICLE
BEARIRG NO KA--18~9556
RI 0 KRISHNAPURA, TfiRiKERE TALUK
CHIKAMAGALUR DI§I'R1C'I'
J.
-'3 M/S UNITED iND¥A INSURANCE
COMPANY LIMITED
RB NO. i 14 CRESERT COURT
K,M.ROAD __
CHICKMAGALUR RESPONDEIWS
(By Sri: PRABHAKAR L SHETTY. Am'. FOR R1-2
Sri: P B RAJU, ADV. FOR R3)
THIS APPEAL IS FILE9 U/_S_ 1-?.3(1;_ OF Ac'1'fA<3AINST
THE JUDGMENT AND AWARD .i.)A'i"ED: 2111,2007' msssn IN
MVC NO. 5953200? ON '1'HEjI~'¥_Li3_ O56' fri-:§:'v.P£'<re:si:)1zwENS£<:rIQr4..vL'--.V_ - ~ '
This A-pg-_=,a'i'iT:.§a:m'agg% an fm¥i.gd;;zissam, this day, the
Court made:the;:__fcg11ovéi_r;g ' ' " '
The }&la¥n':afit,{ajngieE1%§nt is heforre this Ca-uriz seeking
'_ en?3a"i<!<:t;1__fic:}t of""th_t:...»ex1mpensafion as against the sum
V' Accident. Claitnsa 'I'fihIma1, Tarikere
sho§%.'{:5_:¢: in we M50] 2007.
" Heard the learned miznscl for the pfltfiflfi rind
-- the appeal
L
3. in Irrspmt of the injnritts suffemd by the claimant
in the accident which ocvurmd rm 11.2.2007, the
has awarded the total campcnsatinn of Rs.88,88:i/a..«T:
ewsttking enhancement of coinpensatrlaitryit is cxm'f'£i'j§%efi V that
the 'I'rihun.'--al was not only not
sum towmfls I033 of fixtum eammgs, but the firjxfzfsengfifion " V
award:-':6 tinder the heads 'm_;fi"er.iiig«.:§nd §mrxii(',a!
expenses 3150 is on the 1€1'wér.$'érie: :F1ii*tfie1:fAno onmpensatinn
4. "afhe respondent hrrwever naught
to jtnatify théé by the Tribtmal ocmttmding that
. V. ~theV”¥’r{iI1:ihai* afifir the on T’E-{‘?~€)1″d has: come
.15 the same does not call fiar intcrfemnrxe.
Eight sf what has been contended, the first
‘.V.aspr.-Q… noti-r:cd is with lncgard to the ammnnt awmtied
V’ ‘V. ‘frAiyvé:=§:xf1s R333 of fimlm eamings. Insofar as the Trihunai
‘ mxssesaing the disahifity of 57%, I do not see any ermz” since:
1:
awanied under the said head. Tmmards pain
the amount awarded is on the knV¢r~5v3(ic and a si’*==i,:<%li 3. at1i:1
ef Rs.m,om/–~ is awaniexi. F::i:he..='-_'_'
medical expenses and irrtiiziémjzai é's:penscL~;, "a '*~az.1;i*a of"
Rs. !{},{}OO/ — is awatfiedf
7'. Themfons, the: to the total
enhanced inir.-mat at 6%
11.3. finm till wafisatinn. The
shall he deposimd by
the 3*' 'Company within a period of six
weeks. {rum t't"'n_: dafi: of of a copy of this ordex'. On
V. _sI:c'§ &ie;gsasit,AA.Athe 'sV;$éifiéiUVshal1 he dishtxmeri. tn the ciaunan" 1:.
V V the above, the: appeal stands disposed of
tn costs.
35’/51..
Judge
u Aka/bms