High Court Karnataka High Court

B H Meerabai vs Veerabhadrappa on 20 November, 2008

Karnataka High Court
B H Meerabai vs Veerabhadrappa on 20 November, 2008
Author: Huluvadi G.Ramesh
 

IN THE HIGH comm OF KARNATAKA AT   
DATES THIS THE 20TH DAY O_J1?,fA,VI'sI_f(D'~2'If2";"1's?i'E43..fi§;f'§'2: O:'§fiV7S3 S * ~ 
BEFORESS 4   1 'j  'VA  
THE HON'BLE MR. JUST§.CE.__§iU¥¥U\%}\BI  

M.F.A. NO. 1602 =2,Q05% (Mkv)S

M.F.A.NoS. 1503, SSSS1&:;o4S 85; _;6a5S CS;-1:' Soosmvr

BETWEEN:  

1 B HMEERAELMV .   "  " 
E310 &;Am£MS:aIfrHAzé1?A   »
MAJOR --::_   S _  

R,'2'x'I' 31LSUN'§::,v1LLAG.E ' '-
S:H1MScm',TQ.;«'.V 
Szeumom ms'-3_'.,S ~ _ . '
- ~ - '* _ ';;_APPS1.LANT;N
» V 'MFA 510.1502/2905

2 ; HANUMATEEHA RAD
 'RAVATH1'

THE'-:§_EwV1N'£>IAé.SSURANcE co LTD
MALLAPPA r.:QjMP:_.Ex-,' B H ROAD,

5 'SMMQGA ._

' ' PC{LiC1Y NO.31v,i6?0603/01859

 glwgzrmg 0? THE LORRY BEARING
  NQLWX '$9573

 STATE'. ROAD TRANSPORT

COR'P(}RATION BY ITS DIVISIGNAL

 Cf3NTi?ZOLLER, MANGALORE DEVKSION,

MAEFGALORE.
(OWNER & INSURER 0?' THE BUS BEARING

A'  "«-..'N{3.KA19/R126?)

-:.z1' 

H H 1:': mega S/O DEVENDRAPPA

MAJOR
IZERIVER 09' KSRTC BUS BEARING REGN.
N0'KA19,/F'. 1267

R/AT SHANTHINAGARA,
BELAVI,§{ARKALA "£'Q.,

BK.  RESPONDENTS

(By S:-i : K SURAYANARAYANA RAD FOR R3:
Sr:i.D.VLEAYAKI}1’\£Al2* reap 124 g

)y_;/

3

MFAS men we 173(1) OF MV ACT A<:;A1Ns1*'._VreHE
JUDGMENT AND AWARD DA'l'ED:26.Il.04 PASSED 4m_'mV

These appeals, coming :V'{7’j._’¢”3,:’}V7»:,”:’

the Court, delivered the foilojwi11g:”.__
All these four __lA:).e’u=t?i1.a..v”‘tg3l{e1″1 together

and disposeeoflbyfiuus l

V ” filed seeking for
enhancement being not satisfied with

the award ioy lthe”Add1. MACT, Shimoga in MVC

r«:os;’fi82;§e’284,% zseazéald 287 of 1996.

In so far as the negligence is

2 _ eo£1eern,ed,-«fthe tribunal ms held that there is a

W H Deemposite negligence equally on the part of the dziver of

flie”vehie1e belongilg te KSRTC and also the driver of

l ” “the vehicle belengixlg to the respondent/insured which

V U is covered with insurance pelicy. Beth are held to pay

3?”

pr (ca-5r’+;.c}v.c:Q. \}§&.e\ ,_M
£3-2 ‘C1 » _ ,
»§47~.f{*;m

compensation in the ratio of 50:50 and that

illterfered with.

3. In so far as the award of;

~ ‘°r<1g_;,

N0.282/ 005 is concerned,' t:'i'i31_¥tia1

V .

Rs.20,000/– only towards xeloviole
bone and it In regard,
having regard _t_:o the another
Rs.2o,ooo/5 what has been
awarded H

MVC No.284/1996,
here middle left clavicle as well

f1.f;1ctureV”‘two elaimant would be entitled

Rs.20,00{)/ ~ over and above what

‘ has the tribunal having regard to the

nature of inj-élzéeé sufiered.

VMVC No.286/1996 olaimafit has sufiered

of ‘upper end of right fibula and he has been

‘ Rs.20,0()O/-. Having Imarcl to the age of the

llfelajmant, another Rs.30,000/- is awarded over and

above what has been g’a1:1ted by the tribunal.
W

6. In so far as MVC No.28′?/1996 is concefiigd,

claimant has suffered fracture of nasa}

awarded only Rs.15,000/- and he

another Rs.1Ei,(){)0/- towards {“w¢i4_a:.§d*

what has been awarded by t;'{;:;_’:__ V V V H

Out of the enhanced by
the KSRTC and fiémpany.

The enhanced amomt. at 6% per
mmum from _’ date of demsit.

Acc§ordi:1§5gi53.i*,V .a]1owed in part.

sd/-

IUDGE