IN T HE HIGH COURT OF KARNATAKA AT BANGAIJORIQ
DATED THIS '1'1T"IE 1 1"' DAY OF DI;ZCICMl3I¥"LR. 2009 -V
PRES ISN'T'
THE HON'BLE MR.JUsTIc1;3~N»..K,PAi'i1}"
AND
THE I-ION'BLE MRJUSTICE BQSREEANIVASE {SGWEA
M.F.A.No. 5777 OF §'_O--O'6._(MV)"
V' .2' '.7
L/4' .
MEA No. 5'?'8?;li"()I~'
V
S1'iV.'R0hiL.' _ .V '
S / 0 .S.1fi.'Ga1'1esh '--Y'ed1'z1yi;'
Age 1 9 y_c21vrs. Qctir i_ S'£.g1Ide :11 .
R/a;.No.'2Q. 3vm'Ma-in,
_" '"L?a1a(?e GL1E.L':{h.21i__!__i_,& ,
P321iig211VEsre # 560 003. ...Appel1am
1{i3_\V,; 'SI1V1'1..$ L'1':~.{.1I'V{hAE£..VE«.H . J-\c1v0(*a1e for SI"i.SLlE'€3S1'1.1V§.LEi1.hiiII
Aciv0C2i1(?) «
' AND:
V' ' 4.SE11Ht'.SLlI1d£1l'EibE1i.
* __ .X>V/0.Venk(:>ba R210,
Age: 1\/Eajor. OCCI E3usir":€ss.
No.4. Hebba Gu.c1d21da1'121!!i.
R.T.Nagar Post.
I3a1'1ga1zi>re ««~ 560 032.
22'
- Advoi*atoc>.1
2. The Ii)i\-'isione11 N1'di'1£1gCI'.
National l11SU1"c1I}CET Co. Ltd..
Do. No}. 3"' Floor. Uniiy Building,
Annexe. Mission Road.
Bz1ng211(')4'E'';w.C.i{;'.;'.}L{'."'_''; '
(By S1'E.P.B.Ra1ju. Advocate for R-2 ' ~ "
Notice to RI dispensed wiih V/O. dated 29$
;2o0_8)*
This MFA is med U/S 173 '(~1..) oHv5'v
Common judgment and award d21ioe_cV1A:' 18.1 1".~20'0E~f passed in
MVC No.5E">35/2004 onihe 1'i.Ec:..'1'h_c X "Ad_d}. Judge.
Member. MACT, Court of Sn1a1_'{ Cauxsgso,"}3a1'1gaEo're"V[SCCH--
E6}. partly allowing the c1é>;irn-.;){>:1:ifio11 (:ompe:*nsat.io11 and
seeking enhar1cemen1 of co1"r1'p(3r:Séit€To:1.--~«w:ioL?}~.i1i'_t.eresE', at 12%
per armum. -- V "
M.F.A.No.5"(§5?;"Q_[*i;:_?i+O6
S:*i».AI;3as2wafaj}.. _ ..
S / o'.«Ke i1'1pa':'1_n:1 i1';1r'c}.g1fg~ . o .»'
Age 2?4._yta:-1rsQ'
R/a1.C / 'o.VGane--s1'1"Ye'c'ii*avi.
$10.20. 3r1)e11am
(By Sfnt.S11't1':i'§_1"1o.}?3.H., Advocate for Sri.Su1'esh.M.Lathur,
.' ":Sn11o.Sund.ar3.bai.
W/o.\»'enkoba R210.
Age: Major. OCTCCBIESERCSS.
No.4. Hebba Gucilciz Elhfllli.
R.'I'.Na1ge1:* Post.
e
:1}
I
l3a1:1gaEo1*e M 560 032.
2. "l"l1e l)i\.-'isi01T1a§ Maxlagel'.
l\la1.i01'1u§ {x1.=su1"c111('t;> C0111;:)a1'1y L1d..
Do.No. l. 3"' Floor. Ulliiy Efiuilcling.
Annexe, Mission Road.
E32u1g21l()1'e -« 27.
{By Sri.l".l-3.Rz'1ju. Advocate for R-2 . M
Notlice to Rvl Clisspensed with V/() daligd 29A.5.j20Q8)A ' 4'
.. Re s;.3(:;I1d§i'1t...§ H' - '
This MFA is filed U/S 173(1) ¢l-lm Ac1_§.;;:£;i'm'1 Elhléw '
<1'o1mn01'1 judgrnenl Ellld award tlzgtbclz l8'."l l.2OO5V 'in
MVC N0.5537/2004 on the Elie O"l{_l.'Eie X Aé.dili3i121§7,JLzdge.
Court of Small Causes. l\_/_le11T1be:i._...l\/l1%.C"l*.._VBangalore _{7SCCl"-l-
l6]. partly allowing the Cl'_Ei'I'}T{1 pt_fT1,iliOAl'1,1"C)I"'C.QITlp€f1§E1liOl'l and
seeking enhancement of c'or:'1per'1sa§§iQn"with.Ainterest at 12%
iber annum. * : ~ ''
These a1pp_;:"g1l's:..§4011'1i:zi1g ;:)nfl'oi'«.Ad--fi1i$si§$n this day. N.K.
PATIL J. d€ll.\z€1"ed 5316 lbllowi-31g:
"l'hesexV.tW<J e'1;3p'<3a'l:5__l'..'Lby the appellantS--Claimam.s
-Ware r;§1f:ec;t_.éclV ag21li*l:s1V_____t_l1»c c<mm'":0n juclgment and zamrard
passed in MVC N05535/2004 and
M\'/(ii by the learned X Additional
..2ii1§dl MACE'. B.':1ngal0re, {SCCl'ivl_E5), he1"<:i1'1aft(~:1"
"ré'£'<:rférd to ' Tribzmal' for short).
2. By its juclgnlem. and award. the 'l'1'ibL1.nal
ul."awa1'clecl a sum of Rs-3.30.00 /V (in MVC N05535/2004)
Z
and a sum 01' R:-5.40.000/~ [in i\/IVC N0.5E337/2004}
respeetzively. with interest" at 6% pa, from the d.211ie. e.f
petition ti}1 payment. Being aggrieved
juclgmenl; and award. the appe1.I23.11t_s-célaiifiaiétsV"1<3a\ze
presented these appeals. seeking 'eiihati{ierh.er1t_;'01i
gro1.md that. the amount awaified by r.m:_ 'iT1*ibV1_._V1n»a.l is
inadequate.
3. We have heard 'the ie,a§r;'ied'ieveeiiiisel appearing
for the eippeileims;e--lai1T§iar1ts_"Ja1i.gi"'1e_arn'eC1 eounsei for the
second respéf)4nde--:1i"¥'ifisu'rane'e__Cofapany.
4.:'i'ii."°1'seA disp-uier'"ti'1'ai. on ac:e0uz'1t of the
accident"t.}'1a.t ()(%<'j1f1i9if'eCi'v<.).1'i'-..4i,.£3.2OO4 at; about 9.30 a.m..
the &1ppC11E1fi't$V?(}§ai--fi"1étI1'f:S: have s1.1si.ained injuries and
"th'Qy-.e..1i'e1v'e iiied e1aifi1"pe1"ii.i01'1s for compensation. it is
1a.}s0._e- :'i(3t::'i--11 "duiVsp'1}ite that, iiability was fixed against the
second respe~¥icier1t'~insurance Company.
° A _ 5. "E;-,;{':,'.'c3.1"1'}fi?Ci eoimsei appearing for both the parties.
_' a.'a*fVi_.e1~' due deiiberation in the matter and also after taking
" 'ii1":'i.o e01:1siderat,i<m the nature of injuries sustained and
.1
;
é
{hp 1q22at.u_1"(; o{\11'eat'1ne1i /'/a5(;u~'r3y the e1;);)<?11a11t-,5. 1~qa\.»~e
.
{J}
.
fairly submitted that. these two appeals may be
disposed of. awarding a eompensat.i0n of Rs.45,QOO/.-
{in MFA 5777/2005} and Rs.60.000/– {in
5784/2006}. with interest. at 6% .pH,¢1,_ i’i*o:’zi””t;’1r:1.§~*’..’4
petition till the date of 1’ez11isa:’E..io13fas “”ic_1gE1Vi”I’1S’f’, :’t.hE~:::;_A
compensation awarded by t:1ie._V”I’:ibuna}.V
6. The above .subn:1is–s_ion’xtnade” by _’fearned
cntottnsel appearing for ‘b”ot,’h”a.tVh»e} pVaatf_t;iehs»_is placed on
record.
7. In=i’th.e’*–1igh5t..__of”-tjhe’~ab’oVe_:sttbniission made by
1ee11’11ed’iV”eo’t’1n,sfe1 afg’:3″pea:i’i’ig, Eo”f””both the parties, these
two E1p]5€8.’}S filed”..t§5rV”itivhet’*-appellants stand disposed of.
award.ii’1g et:r;_ipe3.tisz1t’ioa€'”” oi’ Rs.45.000/~ instead of
i .””Rs.f’5O€.’OtJ0/4’s’ ..{eI1h’an(ienie11t being Rs.15.000/»] in MFA
a sum of Rs.60,000/– instead of
(enhancenient being Rs.20.000/~] in MFA
5738472006. The enhanced compensation shall carry
it at 6% 13.21., from the date of petition till its
“‘*rea1i2,ation.
/”
_(,y
The second respondem~lnsuranee Compzmy is
di1″eei_.cr(i to cieptxsit the e.n1’1an(:e.d C'()I11pE2I’}S&i1.i()l.’l. \\{i”{h
im’erest.. within four weeks from the date
{he copy 01′ this jLaclg;n1e1e1i. and z1\va__1i€.1.._
The ellhaneed c()mpe11satiof;.A s§..’1 a1}E’ bereiéaS’e.Ei–..&if’11.e_’
favour of the appellants. imfi1.ed~i.e}te1jf; Q11.dep<)SjjI."vbyThe
Ir1ssura1*1ce Company.
Draw the award, a£1r;0rd.i.1ig}y. :_ V’