High Court Karnataka High Court

Sri Mohammadkhan vs Sri Prakash Fakira Jadhav on 1 September, 2010

Karnataka High Court
Sri Mohammadkhan vs Sri Prakash Fakira Jadhav on 1 September, 2010
Author: K.Bhakthavatsala And Nagaraj
_ 3 -
IN THE HIGH, CCJURT OF KARNATAKA

CIRCUIT BENCH AT DHARVVAD
DATED THIS THE 018? DAY OF SEPTEMBER, 2019
PRESENT '"

THE? HON'BLE 1:)R..JUsTicE; K.BHAKTHAvATf§Ai;Al'iI'fl2V

AND _. _ _
THEHONBLENWLJUSHCEARMJNA@ARAg.
M.F.A.No.4212/zooémtivwg  .; 2' '

Between:

Sri. Mohammadkhan S/0. Rustunildian Mokashi,_ V
Aged about 51 years, OCC.: Taxi DriVea:V«(l'l'0w nil), 2'
R/0. H.No.10, 2"' Main, Shivaji NagEir._Be1gaurn. 2' _ 

V A   A  .4 V  .i.i.Appellant
(By Sri. Sanjay S. Katageri, Advocate)  }

And:

1. Sri. Prakas4hi*--Fa}riiifa_ __  V
Occ.: Busi'ness",.  g.Naga1',

M.M. SatensiOn;,;_:Belgautn';f ._
(Owner of .
bearing its E\1o.'1«}§;.:22i/(3;A'E§"1--4l»':3)

2. The Newihfidia AissLi1ra1iee_.'sVCo. Ltd.,
Bran(:h--1, l('(.'.hampa E2.uilding) 3128,
_. V Khade Bazar, 2 Belgauni.
'  . By. itsf..ADiVi-szional M'a"riager,
 V -   Respondents

(B32 a's.fr...a-C;,N..R$e:v¢1?i;i.ri.1~~Advocate for R--2. R--1--Served)

'l'iiis l\v/!}*"Aiisiiiled under Section 173(1) of MV Act, against
the judgment: and award dated 12.12.2005 passed in MVC

"711'ia",No;422g/2003 "On the file of Hnd Addl. Civil Judge (Sr.Dn.), Acldl.
.  IVIACT,' "rBelgaum, partly allowing the claim petition for
 'C0.mpen_salti0n and seeking enhancement of compensation.

___;iTh:;s appeal coming on for final hearing this day,

2   _.l§j*.K.Bhatha&ratsala J., delivered the following:



_ 2 _
JUDGMENT

The appellant who is claimant in MVC No.422/2003 on

the file of llnd Addl. Civil Judge (Sr.Dn.), Add}. IVIACT, Belgagufn,

is before this Court praying for enhancement of compevns-a_ti.o__n.i.I’ if

2. Learned Counsel for the appellant ‘the it

Claimant sustained grievous injuries=__ in.._gi« rnotor” VCl1i,’Cl€;~

accident. He was treated as inpatient for about 15.

hospital. In spite of treatment takeilii”iq:ijf him,iiiti1e:iclainiant has
got 30% permanent disable:ii_e’iit to “body ‘outiltribunal
has fixed the permanent whole body.
He also submits taxi and earning
Rs.12,000/- fixed income of the
claimant that no compensation
is awarded expenses and compensation

awarded tir1eiiii1’riVl_:i)iu~r1V;_§.; towards other heads is on lower side.

:.’He’=prays{for-i,enhaneenientVof compensation as prayed in the

cla’im”Ipet’i’tion,_ M ».

counsel for the respondent N02/insurance

“”i–ii,”v(3QrI’}pany suidmits that the Tribunal has awarded adequate

Compensation and there is no good ground made out for

‘e–nVVhan?eement of compensation.

l

0 5 _
compensation towards future medical expenses. We award
the compensation in favour of claimant as under:

1. Pain and suffering Rs. 30,000/’}r’»..

2. Loss of earning during Rs.

treatment and rest ” :_.

(Rs.3,000 X 3 months)

3. Attendant, special diet and Rs.

Conveyance expenses _ ” a

4. Loss of future earnings ”

(3000 x12 x 13 x 20%) = – ‘ ‘ ‘V

5. Medical expenses V

6. Future medical expenses l ‘-3_l_,2Q7O/–
(200): 12): 13) ‘ l ” ii

7. Loss of amenities _’ 50,000/-
TOTAL _ _ ::<».:;;.% p'*iféT73,soo/–

Less: compensation iawal'-dled"v 1,7/5,195/–
by the 'l'1f.ib1;1nal;___–.'_ 'V 4' V'

Balance 1 <i_ 0 Q lag. 98,605/~

Thus the ~ entitled for additional
Compensation oflRs.98,6'OS/–l."'– J

8. lnthe result. we pass the following:

is partly allowed holding that
xc’lVairi1ant is entitled for additional

” ooinpensation of Rs.98,6G5/– along with Costs
and interest at the rate of 6% pa. from the

date of petition till realisation.

E*””””*~a\_Am

the . _’ g

Accordingly, impugned judgment and awazfid”*.o

are modified.

Respondent No.2/Insure.”ni<i:ie"< is»
directed to deposit ii:__tih.eii éi'd.di"tionéiEr' V

compensation aiong With» costs; andV'v_:init:efeSt

with the Tribvunal w.ithi-n_:'–t{:vo_ mointlaiswfrom

today.

The _ftIiiibu§:ii’i?L_i .di’;.eeted fro feielase the entire

additiVo”na” compensation amount in favour of

E

sg/~
JUDGE

s&/4
JUDGE