High Court Karnataka High Court

Basirsab S/O Allabhakash … vs Rudragouda Channabasanagouda … on 30 August, 2010

Karnataka High Court
Basirsab S/O Allabhakash … vs Rudragouda Channabasanagouda … on 30 August, 2010
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 30TH DAY OF AUGUST, 2010 ~u

BEFORE _ ._ %  
THE HON'BLE MR. JUSTICE A.S. B()PA1\T:I$I.A if: .

MISCELLANEOUS FIRST ApPEALV'1\i£§;2 13QLg.O0%67--sMfl'*S L. 

BETWEEN:

BASIRSAB S /O. ALLABHAKASH  
IMMUSAVANAVAR, _   
AGE: 45 YEARS, occ: BLr_S'~LNES'S, _  .. . 
R/O.AKK1--ALUR,TQ:HA.NGA--,. '- 1 '
DISTR1C'1f':HANGAL. '- ._

    "  APPELLANT

(BY SR1.  SAEERL 'A'Dvf)
AND: 1 14 . 1

1. RUDRAGOUDA CHANNABASANAGOUDA HARTI,
AGE: _MAJOR, OCC:' BUSINESS,
-  .'f{f:OE. ._ODEV1HO'SL:._D,'rQ; HAVERI,
" «_OWN'EI?._O«E' MAHINDRA MAXI CAB
'  N0A.i<A4:%uq4530.

  2.  

 f(A}:3YA.SR:--;"RUDRAGOUDA, ADV. FOR 12.1

'1"'H}3',.._fi.J1\TI'i"ED INDIA INSURANCE CO. LTD.,
 MOKTALI BUILDENG, IST FLOOR,

' . VSQPPQKSRTC BUS STAND HAVERI.

  RESPONDENTS

.._ ‘SR1. ;A.G.JADHAV, ADV. FOR 132.2)

2
§
9:

EU

MFA FILED U/S I,’/’3(1) OF MV ACT AGAINST THE
JUDGEMENT AND AWARD DATED: 13.12.2005 PASSED IN
MVC NO. 52/2003 ON THE FILE OF THE CIVIL JIEDGE

(sR.uN.) AND JMFC, HANGAL, PARTLY ALLOWING’-VTTIEIA’
CLAIM PETITION FOR COMPENSATION AND ;’sEE’:{,:_IxT«e:3

ENHANCEMENT OF COMPENSATION.

THIS APPEAL COMING ON FOR’*~ADMISSIt§?f§ I
DAY, THE COURT DELIVERED THE I?:OLL0A.\NI1\IG:.,. I

V V
The claimant/appellant is Ceurtiiivfseeking
enhancement Of the the sum
awarded by the Tribunal

2. Fivearri.Cthe..i1earn<e:d"~__Cou'nse1 for the parties and
perused the a,pipIeai1 "

factIth2itv_the claimant had suffered injuries in

“the ;f1eeide,nt,A\vhich occurred on 9.4.2003 is not in dispute.

The’né;tureI suffered by the ciaimant is estabiished

by then ddeuniient at Ex.P3. The claimant had suffered

fir}:41.ctuI’*e.« Ofviright chin and also the fracture of both bones of

It is no doubt true that the ciaimant has not

5

i

yw

SJ

examined the doctor. However, in the Circumstance”;

the nature of injuries suffered is not in dispute, 1 V’

has only awarded the amount towards””pain7_<an_d is'uffferinig'.ii'~..

In a matter of this nature, some aiinoiunit redv_;ir'es

awarded towards 'loss of amenitir:es7.pand. of
Rs.15,000/~» is awarded _xFurth'er:,."tast"-»notieed','*-Asince the
doctor had not been had not
been stated, vvthégioontention with
regard to the said head. Though to
the said i;1stitied,:i'Considering that the claimant
was carrying Rs.10,000/– is awarded

towards 'discoimfortf. '._Fdu.riti1eir, it is seen that the claimant

"for—……n.ne month and taking this into

Co-ens.ideration',i amount awarded towards attendant

charigesjimediealdexpenses and other incidental charges is

the 1owerg_ side and to compensate the shortfali under ail

.Aoth'erhe'ads, a sum of Rs. 10,000/– is awarded.

?

¢s’

_,,..

4. Therefore, the claimant in all is entitled to the

enhanced. compensation of Rs.35,OOO/M with interest uat’_flth_e

same rate and manner as awarded by the Trib_1ifiai–Q,V’_~

enhanced amount with interest shall be depositedflbyv ”

respondent /Insurance Company within a.-..pde?:ior»i .’

from the date of receipt of copy of this oi”~:1_ei: Orrdepovsit,
entire amount shall be disbursed u(:lai’r’n*ant’.”
In terms of the above} the a;p;ie’a1_”stands disposed of.

No order as to costs, 7:-