IN THE HIGH COURT OE KARNATAKA, CIRCUIT BENCH AT
DHARWAD.
DATED THIS THE 10"' DAY OF MARCH_.?¥lllllOll
PRESENT %
THE HON'BLE
A1\lll)--:"'~--, A _ A
THE HON'BLE MR. JusTrcET«sE.lsRElE;myAlsEGodWDA
M.F.A. No. l8iopr422R0a5
Between: " I
S/0 late Vishwanathrao 11$/Ianj anldaiilli,
Aged about 44 Tyearsg. Oct; Ho'teli'er, "
R/o Krishna havan; ' Qppz" Co'u.r_f; Dlzarfwad.
Anil. V.ManjanbaiI;"v 'V A' I
_ _ «. -- Appellant
(by Sri D.S. Nailg Preeti--D';"Naik"-and Murthy Dayanand, Advocates)
and
l ' V __ l\/Intstrrajqr M.:Basarikatti, Major,
' Owner..o'f.yehi'ele~~no. KA-01/N-9758,
R/o"IJosurg'a_lli';1Haliyal, Karwad Dist.
' I Thel4ll\Te§v.India Assurance Co.,
ll-l:j(byV'SrillLaxman. B. Mannoddar, Advocate for R2,
.. V' V' Branch*{)i°fice, Sri Prasad Building,
~ j_' * gh~ Church Road, Karwar.
* - Respondents
R , _ respondent no. 1 is served and unrepresented)
On account of the injuries sustained in the road traffic accident
the appellant has filed a claim petition u/S 166 of M.V. Act claiming
compensation against the respondents. The said claim:V*’petiVtii_on.l’had
come up before the Tribunal for consideration. in ‘turrr«..
after assessing the oral and documentary evidence and ~other”matetiial
available on file allowed the claim”ipetitionlinipart globali”
compensation of Rs. 10,000/-;_ ‘with rnriégfregwrgp 96/;, Taking into
consideration the nature of s. the duration of
treatment undergone compensation is
inadequate and it T
4. We haye heard counsel appearing for appellant and
the counsel appearingifor secondiiirespondent insurance company.
” perusaliiofi the impugned judgment and award what
emerges’-i’isp.1that..theV.i’V;’Tribunal was not justified in awarding global
compensat’ionr’—of 10,000/- without taking into consideration the
.1 “and_ duration of treatment, pain and agony suffered by the
°-i”_V:..ir_1ju:*ed’.§ The claimant has sus ‘ned injuries w-~ there was a slight
‘Z/,4
(iii) On depositing the said amount by the insurance company the
same shall be released in favour of the appellant immedi_atelf,é,V”.
Sri Laxman. B. Mannoddar, leamed.”oou11sel perfnit1ed’to«’file
vakalath on behalf of respondent no. 2 witllin weekafrom
bvv