IN THEE me}: emu’: OF KARNA”I’AKA AT Bsxzsssazczzzzxif ~ E T’ , ‘
Dated this the 4″‘ day effiecember, mos
Befare –
?}’§EII{)N’BLEz1IR.I£?S?}'”C£;’ HL?Lo’:é»;z:1;’1’_’:;*’T’1Lzi;1e:E;*;§f
Afzstzeilarseaus Ftrstxippeid’ X .2.;€r«?6′ {‘:i2″I*}
C Basavarajapgka Sic Chmuxabasappa ._
52 }ffS, Agriculturist & Kirani E/Ierc;§ia21tT — . ‘
Rim} Chiickabetmunl, Chitradurga Tq V V ‘
Bharamasagara Hcsbli, Chitmdurga “” — * _ «V ” zzippellant
(‘By Sri M T Eager: zxz: a1~1.%an, .. . _ ;. ‘
Am};
I ¥’§ay’aKumar{%%k %
Ric: Cfrikicabemazzr ‘ M *
E133ram3;<3:«:ga:'aHcb;1i' V.
Chiflaénrgé District. ” . ‘
V. Bratégfiii Managwa ”
. N’:2wVIne:iia :’%;s§11rance'{:b”Li;Vtd
~. , ‘fit. (}f£ice,.C1t3r–.C0«og;se1’ative Bldg.
. Respnndents
‘ ‘ .___ . , (By 3:4’; ;3L’mg;4, ‘;A§.~iv;)
Appeai is fiiad under 8.173(1) 9f the Meta: Vellicles Ac?
{ ‘tv:;»._.set aside the judgment and awarci dated 17.12.2005 in MVC
I471t§:’fZi}’Q4 _h§; the MACT, Chixadurg.
First Appeal coming on fear Orécrs this day, the Ceurt delivered
. Q __ j ‘fiaiiowing: J”,
JUDGM*’l:’zVT
A§fI¢€=:’i§ is by the ciaimant seeking enhancement: of cexhfiénggatiéh’ ‘as; ‘
against the awatfi passed by the Addh 1\!i.{3iC'”£’,”-Chi%ifiaéufigé v§1; V
l4I6f20{14 011 l?.12.2(}05.
According to the claimant, A .é:*:u__u.r:’ri– gear
Gewramanailalli 01: NH 4 xzeari1zg;..§§£.I3azTnas~ag¥’»§Ar:~ ‘L_i§.r£1Vits.wh#§n” hcvwasviagoing as
a pillimz rider on the vehicie bearifig’ (in; to the negligent
éziving of the vehicle b}f_ii~sV;*i<icr:até}i*euV{-i&;13 afipliea brake, the
vehicie toppled dcsgvn dawn and sustainad
initzries. He {fva&«*emment hespitai and
thereafter, hefiteok fiéfiéiifififij &1$¢%»<¥11 ¢fc,__
Amrémg' :9' him,' fin:-ant Rs.S§,0G0:"- {awards rnedicai
expenses. Ciaimifig. ccnzpégxsatépii' Rs.3,5G,E}fi0?~, a ciaim petition was
Evvag c0niést£:§….by the Irzsurance Cempany as ihe Qwner
expazjté, an the pleaéings, the Trihurzai having raifieé three»
V issues'f;)§'cérns§de§?%§$é(§:gVafier enquiry, whiie answering issue 1 has held that
ting acciééixt to the negligent driving ef the motorcycie by it
' ziéafisfiiaxgly, flit the injuries sustained i.€., fracture sf Eoadsfia Iaterai of the
:_{_ig_ht'1'ii:a}:ia:and tibiag awaréad mmpensatian cf Rs.s2,m9<- with 6% interest.
)3!'
.3nd9r61m?f:¢' 'V
Next saiisfied with the said award, slaimant is befere this C9urt&.s:@ef'Vj«§ngL-fi;:r '
ezzxhancemsnt.
Heard the cm1nse}r$presentin.g the paziieé;
Cemzsfl representing the c3aim;im:__ subifgéttéii
claimant has sustained grievnus injuxies right liimifihe ‘jh3s :;’xt been
suitably awarded. Tim ciairnantvi§f:Ké doizig kifaaéa biisézjess was 3:30 an
agéculnxrigt and he has not been awafzigd Lfbf f§1e.–i3:§sv gfitenéties and aim
iewariis 1035 0ffi;turei:x¢’:’:;1j;;:§,–due::§: t§ac.:’disabi§it§é_’~a::ffgéd by him,
Per c<),;a'ir3; ;i§3fv't}1€%"C:%§p£.;Iné;3é¥i$v .§u§§mitted that the claimant is a
pfliien ricisr ma as' perViixzijpggliey'i;s}§ii3–i£in2;:~:ansi;:stionV.5is£r.;r¢{éd by the Tribunal requirezs interference-
” ‘E! seen as per the Wfiiiiid certificate, éhe claimant has sufihreé
efbc-ih Emnes of the right leg viz, fibula and tibia iateral cenflia far
._s$;}iich Rs.4’3,QG(}§~ has been awardeéi ttzwards pair: and sufiéringg Rs.S,{)Q(}!–
fig’ .
Agspeai is aliowad §n part accordingly.