High Court Karnataka High Court

Sri Anji @ Anjappa vs The Managing Director on 9 February, 2010

Karnataka High Court
Sri Anji @ Anjappa vs The Managing Director on 9 February, 2010
Author: L.Narayana Swamy


Eaxaggézgégg me’?

EN was gzgg Sfiflfi? QF KARnA?AKA,A@;$&gQg$$§éf’v

agwas wars TEE §”‘aA§_a?_§E§Ré§§?;§é1§:’

BE§QRfi§ ‘”

was §$fi’ELE MR.J§$$;cE L §Ag$gA§§”s§gM2″

§$?.A,E3.932§F2§$s{§v§.m.,

BETQEEE:

1 SR: A§§E*§ Agsgyag ‘.._ _
530 K%§fi$§§A*, i” ‘”_ H«wg
A§a§-4§ fgAR3;_ w. ‘ ‘V »
ssa%§:;=’ ={e =»= 1

axe xg$ERz§A$gg,.g “gva?§RA

$3123 F:EL§vR§g§L’§AfiGAaQR3 gas?

gAxa%zcR2V§??af’ “»”*’%

&§?ELL&flE

éfigfip mfigfimwéafigmagwg

: V – . . . . . ..

‘§ figzzgggasyssvfizggafisa

g;T”$3.’

.3, 9
fi g R$&$ ;

S§i$;}¥’§’E§.E%€AGAE

RE$§Q§EE§?

7f»§ %gyV$$:§ K ggaaaaggaavg }

~j””%a:g xyg @3233 ggg :?3:3; Q? xv 5g?

V fa$g:§s$ $33 JUBGMEET Afifi &fi&R
_*fiAT$§:1?f§%f2§$§ §AS§E§ 3% gvs §Qg1§3§fE$Q? 9%
‘wag 913$ 9? 2&3 XVEEX Asansgamggg Cfififi? c@

$E&§L §A§EES§ fifi %fiEERgEé£Tw§; gafififififififig

(scc-4), PARTLY ALLOWING THE CLAIM PETITION

FOR COMENSATION AND SEEKING ENHANCEMENT, OF
COMPENSATION. 7 4

THIS APPEAL COMING ON FOR ORDERS -mags.

DAY, THE COURT MADE THE FOLLOWING: ip

JUDGMENI”

For the reasonsidstatedd in iflISQ.CVi.ph

7754/09, delay of 21 days is oondoned. E

2. Though the5 matte; “is ;posted for

hearing on I g], With the oonsent of both the

parties, the natteriisVheard*and disposed of.

$, *ThehflMQAiC;T’;: Bangalore, by its

Judgment pand .aNa;d= dt. 17.4 2008 in MVC

~__NOgi53§/200§”has awarded Rs.56,000/~. Against

h; which; this appeal is preferred.

4 ‘The learned counsel for the appellant

mW_ submitted that in view of the wound

doertificate ~ Ex.P9 and Doctor Report ~ Ex.P8

“~~and.iP10 — medical. prescriptions and another

injured. has suffered ‘two injuries for which

only Rs.30,000/– has been awarded. pfience,

the appellant is entitled for enhandenent of »

compensation by another Rs.l0¢Q0O/¥munder*this’h

¢ ,
I ..

head. In respect of loss »bfI aaefigepéaj

Rs.15,000/~– has been a\}3ar*ded Vw’hichAA’-revq1:.i;red w L’

to be enhanced by. another_*Ra.lU;¢Q0/L. For
medical expenses, “a§n§ey§aaé5[§§d, nourishment
only Rs.5,00_:J/e_ which is
enhanced FY afi§hhe§ és}:9;Qaa2;: For the loss
of earning dfirihg the period of treatment, the
Tribm;.g1-. gas’. 6, 000/-. Calculating

two months treatment in the light of the wound

–n certificate and also nature of injuries, the

.7 injured must have under gone rest for another

two” m¢nth$}?’ Hence, another Rs.5,000/– has

‘hbeen.anarded. The appellant is entitled for

vdadditional compensati%% of Rs.35,000/–.

7. Accordingly, the appellant is entitled

for additional compensation of Rs.35,QOQ7f.

which also carries interest as directed by’M

the M.A.C.T. Judgment Wend .awa£ddVetan§~.

modified accordingly.

FUDGE