IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 9TH DAY OF sE1>TEMBEEm_2o1o BEFORE ' THE HON' BLE MR. JUSTICE Miscelianeous First Appeal:-No.'-1t)2}:1 Between C. Gururaj, s/o Channaiah Aged about 28 Years. «_ No.5/6, 2nd Main J % , 4th Cross, Byatarayanapnra Bangaiore -4550 * .. .4 (By sr:. D 1. zonal'Mé;§ag¢rs.t %'t'e O~TQKIOvC1fi.'i'V1. Ins. Co. ' ~ _ Customer Service Centre ' 3__L"I€S_CMF'B11..i1::iing, 3rd Floor V'f}r_ci=_B1ock, No.8, -- _ " Cu"r3ningham Road, B.a_ngaiore-560 052. V2--. Azznath Khan, V Son of not known to the Appellant Major, No.112, 633 Biock, J P Nagar, Bangalore-560 078. Respondents
(By Sri. S Srishaila, Adv. for R. 1,
notice to R2 is dispensed with V/o. date 6.8.10)
63:?!’
This MFA is filed U/S 173(1) of MV Act, against
the judgement and award dated 02.06.2008 passed in
MVC No.1974/2007 on the file of Additional—.gJudge,
Court of Small Causes, Member, MACT,_4.B:angaiore,
SCCI-I-5 , partly allowing the claim _..peti’tir;Vn”‘ for
compensation and seeking enh_e31cetne’n.t _g A of
compensation. ‘ ” – ~
This appeal coming on,’for’EEearing,
Court, delivered the followingz’-._ .
1ir;L.rE a
This appeal,’ is claimanvt seeking
enhancement of comperisatibri.
2. For c.onVenience”p’arties are referred to
as they are ‘referred petition.
3. _Bi:i,ef’facts.” ‘the’-case are:
_ That on . (5. when the claimant was riding
motogrcycle bearingregistration No.KA {)4 EH 4790 on
0 ~*ll\/_Iyso1–*e:roa.d,”_:f’lyover road, Bangalore an autorickshaw
ltbearinglregistration No.KA-01~9139 came in a rash and
negligent manner and dashed against his motorcycle,
as result he fell down and sustained injuries. Hence,
filed a claim petition before MACT, Bangalore
seeking compensation of Rs.1,50,000/~ and the
@/
6% pa. on the enhanced compensation of Rs.10,000/«
from the date of claim petition till the _..date of
realisation.
A 13. The Insurance Company is the
enhanced compensation with .__4interest’Aa’.fwithin .tWo_
months from the date of reeeipétt This
judgment and the san1c–.,:;i’s..V_%ordereci’ to’-_beA.._:”re1cased
favour of the claimant.
No order as to ~~c_ost;.