mfa.12495.{)6
IN THE HIGH COURT OF KARNATAK.A._"" : "
CIRCUIT BENCH AT DHARw_Ap "-... ' %
DATED THIS Tan 10%! DAYv'Om§"'P"EBRUfs'R'f"_
BE§F()RE 1__ .
THE HPAri'1-{AM %
MISCELLANEOUS FERST AP§f9iA L "g495}20 <36 (MW
BETWEEN: '
Sri Ravi, S/o2_Sh¢;;'tap15a lfigéai, " . "
Aged 39 " '
Occ: Bendeixf M] s. Vklkshezéfiaa Steel
§I1{:"z{1Si;I7i'fi5, P'i:i1::;;1i_3;1x;1r_c'::'*,-,_ " v. .
Iii Present N'ii;3R/0:3.4Ci1i1i1aku1a,--
Taiuk: ?KarWar, Kmmada.
(By Sri. T;'M4.Nad'gg_ Adv;). %
V 1 .. I:ia#ri:§Ii'~.A.A3nofikar,
" ,' ofiiiaxidu 'Asnofikar,
._ "'Ageé:.M.ajc1f,"Regd. Owner of
A ?Au:.o Rickshaw No.KA--30/1744,
Fr.'-«h/:v-._'I'Z)c:"a'.Ii\zvad3., Asnoti, Kaxwar,
Utmrei Kannada.
V' '~ Tbs Qfisrztai Insurance Co..{.1;d.,
' Branch 0&3, Rept, By its
'E Branch Mamager,
7 Kitifur Chambers, Kanvar.
(By Sri. A.G.Ja§hav, Adv. for R2
R. 1 served}
. . . Appellant
.. . Respondents
znfa.12495.C)6
This MFA is filed under Section 2:r3(1)_:’_:;5r’i~21;-2;%,j7 21¢:
against the judgment and award dated 29.9.2095. passed
MVC.N0.84~/ 2003 on the file of the Pr}. Civil’.J1Jn:’!ge=.{Sr.D1;1.)”
and Member I Adél. MACT, Ka1wa:1*,'”part1y ;3iiQwifig_tI;e’–Clai1n
petition for compensation and é’.I111ai1CéII1fl3~ltvi.;1V0f
compensation. ‘ ” ‘~ « V * ”
This MFA c0m1'ng on V delivened the foiiowingz J D
The is. :f.’§3efo.1;eVV this Court seeking
enhaueeggefit the sum awarded
in No;8?}V/”i2OQ3′.~ _
~.2.u fiiie .1ea;*f1ed counsel for the parties and
‘S V. – ipehfieeiie:fl1e..ap§3ee1″j5epers.
‘ of the injuxies suffered by the Claimant in
:11é”eace–ideu’£, which occurred on 92.92.2902, ihe Tiibunai
V. }:::;:;.s4’a1i?ér<:'£ed the feta} cempensaticm sf Rs.S1,(){}0/«= under
diffemnt heaés,
mfa. 12495.06
4. While seeking enhancement of c0mpc:I2S;a.fi.é31:”;V;* Vtvifzfr
learixed 00111136} for the aygcllafit V V’
Tribuna} apart fmm awarding :’£:1’éV bmeagre .; ‘cz5 nip33;}.séifioh
under the heads in which it has €i£:3né;*.ffl11c
awarded any compensatitm “t;h€V mésespiteVV
{here being medical evis},¢nce. .V””‘ =
5. The” ” 213°’ I’€S§=OI.ldf:I1i,
however, :§{§;§’a;fd””V#:entendi.:1g that the
perusal. of by the Tribunal would
ilxdicziigg th2:a.’t f.Lh t: “has; “aypreciated the Inaterial and
avidfincfi”-:« V. thereafter, has come to its
cenggfiltisisu with to the cempensatiozx payable and tbs’:
” dais _z1″<:.1; <:.-aii for int:-zrfemnce.
fig i11 :*£1A1e light of what has been contended by the
' 1ea111e€iv.,’ éiJ:2£i…*é11~ event,
since the doctcar, Whovfiagifl had stated
with Jregazfi to j:,?::e vgiisability limb and raven
if the samfi: e;;;.§;g§:f$ted, the disability,
CGHSfl§jigg ” couid at least be
mckoigfid _ ‘ amount is calculated. in that
premiség be ezntitied to a sum sf
Rs;3}:$,’fiQ0/~.Vun¢:§é:r”thé’ sajc: head, That apart, it is seen that
” ésfifipefiaatéon awarded ttéwards ‘pain and sufiefing’,
:t3J§i§}%(‘§13%;fS and filtllrfi meéical expezxzses’ is siightly on
thA¢:—..}0w§.*.r axzé to compensate the sajci heads, a sum of
RsT.1s§a:}%>/~ is awarded. Themfare, the ciaszmam, in all, is
v.”V’.,v:121:’it§’s;:d to enhances} compensafien of Rs,5§,{}0O/~ wiih
wi;i1:eres’: at 6% fznm the data of petifion. iii} realisatiefi in
aédiéien to the campensatieztz awaxfied by fihe MAST. The
J:
mfa.124§5.G6
enhanced amount shail be cieposited by
Company within a period of six weeks
rccaipt of 3 copy of this order. On?
shall be disbursed to the claimant. A.
In tarms of the above, ciffsposed of.
No order as to Costs. V A
Sfi/’9
Judge
K1113″