Karnataka High Court
Uday Kumar S/O A S Krishna Murthy … vs M/S Oriental Insurance Co Ltd on 25 September, 2008
1
IN THE HIGM COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25?» DAY OF' SEPTEMBER, 2:303
BEFORE
THE HON'BLE MR. JUSTICE RAVI %% " Q
__L_4'.F.A. No.g375 0F1.:';2O(:)'6{:}9I"a(l '1 % ' ' _
BETWEEN :
1. UDAY KUMAR,
S/() A s KRISHNA Mukmxf RAG} -
AGED 39 YEARS,
MARKETHQG EXECUTIVE,
FERNANDES ROAD_CARRI.Efl§_$, %'
8-133, DOU'I"Ti..,_
YESHWANTHPGR, A . '-
BANGALORE;-'- T' A
(BY SMT. P y"xALp,§;§§Av,.jTAi):§i0<3ATE)
AND: _. .,
'V " C1!i?.*I§:$s¥\{'I'AL HHQSURANCE co. LTD.
MAL!.E$'~WA.RAh?%BRANCH,
"¥ETH;RAJ« ..MU'?'F BUILDING,
199,"sAMP:t_3§: F;(§AD,
MALa,EswAR.-ma',
V .BANG2\LGRE~?03,
'BY ITS MAI:!AGER.
R WIAN1,
_ -W','_(}"'ASHOK v RAG,
... "'MAJOR, 910.4302,
.. 'V 13% MAIN,
WSUBRAMANYANAGAR,
" BANGALORE - 10.
APPELLANT
.. . RESPONDENTS
(BY SR}. 8 C SEETHARAMA RAG, ADVZ, FOR R1)
MW'
This MFA is filed under Section 173(1) Qi"i'.hi:~1\_fi'§i_.__Act
against the judgment and award dated 20.6.2005 '
MVC. No.8'?1/2002 on the file of tha XII_.A"iditiona14_Sz£ia11
Causes Judge and Member, MAC'I',""BaI;1g8.1'5x'cv [_(SCC3.H¥§3), ' j A'
partly aflovwing the claim pefition far.' . " satiem VV:.,9:1d '
seeking erlhancement ofoompensatipré, ' 'w, «. "
This appeal commg' on
made the following:- ' 1
The judgnent and
award M371/2002 passed by
the MACT, this appeal seeking
enhancement; VA «V
casE'uf*'thc appellant that while he was
----~ Doddaballapur road on
4.30 p.m., a Maruti car beam!' g
X "'.--1'tt:@;$$;fatioIi»l§§%).KA~O2 ; N-1773 dashed against him and he
injuries. He accordingly received medical
for the same and cmlsequently filed 9. pefition
compensation. The 'I'rib1mal vide the impugned
judment and award ganteci ccmpensation of a sum of
42/\-"
Rs. 133,000/-- with interest at 6% p.a. iI1clugi§ri"g"'éEmount
of Rs.10,000/- towards future medical _ 2
Aggrieved by the sarnefiié'
seeking enhancement.
3. I have " 1301' the
appellant and the résiicznégrits. .4 a _
4. T1:,atA§::e% at St John Hospital
for prod we 'menace; bms certifying the
same. The théwappeilant has incurred
expenses of the said amount
is Thhreffiré cgompensation granted under this
for interference.
.' to pan' and sufi'e.rmg' the Tribunal
_ of Rs.25,00{)/-. Aedmittedly, the appellant
hospital between 13.3.2001 to 28.03.2001.
':".14.f1¢r%fore, 1' deem it necessary thai; the compensation be
hanced by 3. sum cf Rs.10,{)O0/- towards pan)" and
suffering.
gm»
ORDER
(1) The compensation stands
225.2, 17,000/– under difienent:h’éa1i«s at; ‘
1. Pain and sufi’éring’«–_.__ A
2. Loss ofamcnities
CI1jOyIfl6I’.1t”{}fA_life’.*” : Rs; 10,000]-
3. Disability L Rs.44,{}0()/–
4. x
Rs.38,000/–
Rs. 7,000/-
Rs. 5,000]-
A. Tlié’ compensation awarcicd would be a
-. The interest shall be at the rate of
p,a§ €§nT:;the enhanced sum of Rs.1,14,000/- from the
date .qf- petition till realisation.
fix»
(iii) The respondents are directed to (ieposit_._”i}1¢’=:’
amount Within a period of 8 weeks fi’om~t~.h#: A¢:i&’_1″:{V3W§.”‘-‘f’
of this order.
YKL