High Court Karnataka High Court

A Mohammed Raiheemulla Shareef vs M Ansar Hussain S/O M.Mohammed … on 9 February, 2009

Karnataka High Court
A Mohammed Raiheemulla Shareef vs M Ansar Hussain S/O M.Mohammed … on 9 February, 2009
Author: A.S.Bopanna
mfa. 13452.06

: 1 1
IN THE HIGH COURT OF KARNATAKA

C§RCUI'I' BENCH AT DHARWAD

DATED THIS THE gm my 012' §'EBRuARYV.2§{>9- . 

BEFORE A V
THE HOWBLE MR.JUST1{:':E""A;S.   
MESCELLANEOUS FIRST A9995,'   "
BETWEEN:  V. V V'   3
A. Mohammad RaheemWa11a_ E1" ' j' x "V " - ._ '
S/0 Abdul Vali Sharief, .  -  *  

Aged about 55 years, -. vv
Assistant Genera? Ixflangg-;c:--r,. 

State    ' ' 
Regional (fifiicézzg Be§i3¢aIf,«i._  _ _' ...Appe11a111.:

(By S:i.A§'..VL§;x;1:ik;§.Vn:ii i?§§é:i§};'Adv.)

A N  LA

 .V  * 1. V' Hussarfi 

_ 'Sf o h?'LNi9ha_mmed Ghouse,
V __[.Maj::§r,_¢Ow11c:: of'I'ata Indica Car
- A Br3a;'ii:g" ~N€:3;KA--34/ 49 1 1,
»..;:>.No.34f..~1G, Ranithota,
Kan;=:1;a1'Roa§, Be}iary--583 101.

 NI] S.' United India Insurance
x _ Csnmpany Limited,
'By its Divisional Manager,
 ., Respondents

EC)

(By Sn; A.M,Venkate$h, Advocate for R2}

“$

mfa.13452.06

:2:

This MFA is mad under section 1?3(1) a:£”r{»1;’xf;,:A¢t

againat the juzigment and award dated 4.9.20Q;6″‘pa.,s$¢{i
MVC.No.889/2005 on the file of the Mcmbcf vMAC”I’~§I_i; 4_
Bcllaxy, partly allowing the claim petifion » .V ”

and seeking €Ii]Cl81T1C€2}.’1}€I1t of compr;1’1″saf.iou.– _4

This MFA comm’ g on for

delivered the following:

_.,LU D GM

The ciaima,nt–appr;l}9in.§ 2005 is before
this Court oompfinsation as

against the.’ suifi’ F, Bellary.

éounsei for the parties and

peruscd«t’€1§’3 é ‘

I1; I’ 1i’1.S’:”1,”‘-€{3__1;__”C:f the accident, which v::a<2c21rr<=:d on

' claimant was befere the Tribunal seeking

" Cf§mpeviisVé£:iioij;;VV;1'he Tribmmi, after consideziing the case cf

théf has awaxtieci the total compensation of

k " * L 'r2s..30, oc0; -.

4. While seeking enhanccmfint 0f the wmpengatictxn,

the learned counsel for the appellant cazatends that the

i

a

mfa. $452.06
: 3 :
corapensation awarded under the heads as has been done by

the Tribunal is on ‘the: lower side and with

disability, the 510010;” had stated it would be _

Tribunal has not considcrcci the sajci aspectsf ”

5. The iearned counsel for the IQ

justify the award passed by Contfffiti§;’;g…th=:€$ L’

Tribunal, after considering t,’i«’–i:Ti_’g=.V-.”I1ceV,=v % available .

before it, has come to i’nEs.V”cQI:::111;’.§i{>fi’V~aL;?;;iT,’~ as such, the same

does 1:101: call for.interferen<}¢;VV V

has been contendad by 12113

learmtd Es;-1;:i;sc1 f§3fA.thtf::_"..pa1'ti6s and en a perusal of the

"it.*§;{;§11d i:1di<:at€: that the wound otirtificattt

A 'gas Vm.g§ri{€dA:V'éas__ Ex.P.5 before the Tribtmai and the disabiiity

rked as Ex.P.9. The documents rdating to

thé""tr&éi§mt:i;1t and expenses incurred wera also marked. The

V gcaxg was marked as Ex.P.38. Censidering that the

ant had sufisreé fracture of distai phalamn of left ring

" V' '"'f1;r3.g6r and fracture sf 1915 17213 (311 '£118 left sids, the

compensatimz awaréeé by the Tribune} at R:s.3{),0Q()f ~ is on

L

i

mfa, 1345206

awarded by the MACE'. The enhanced

cemgxensaticn shall be deposited by the Insuzaifiée

within six Weeks fram the ciatxi: ofiiéceipt of :5

ardar. On deyosit, the amount

ciaimant.

In terms of the a§S:€tve,–‘_VAa;§pé’a’i–._ disposed 01’. N9

order as to costs, ‘
‘ Illdgg

Km?’ ‘V