High Court Karnataka High Court

The Managing Director vs Munawar on 3 December, 2008

Karnataka High Court
The Managing Director vs Munawar on 3 December, 2008
Author: Subhash B.Adi
in THE HIGH mm? or manarmm AT BANGALORE
DATED 'I'H§S THE 3rd my 01:' DECEMBER, 2008
BEFORE u N
THE HON'BLE MR.J¥JSI'ICE SUSHASH 3.5.55:  '"  
M.F.A.NO.5236l;3008  . Q_  V' " " V'

BETWEEN :

1. The Managing Director,
Kaxznataka State Road 
"I'ra1';sport Corpomizion, V A
Central Offiees,

K. H. Dazrubie Road, - _ .
Bafigalore.    «'  

The Chairman,   .   V'

interna1Sccu1*§=t§*'--F'i;;1d, 3  "

K, H, Re«e;'ci;,"' 'ii:  *

Bangalore. _ _ '

{Q

The Appefl-ag1t:3Vax'ew.1eprcséi:té<i
Herein by Chief Lgaw._VOf3fai:er,
KSR'I'C,--C;entra1w-Qfiices, '
 . 'shag:-;§1agar.V Banga1nr¢'.,. ....APPELLAN'I'S

 V      Sri. B. L. Sanjeev, Adv.)
ANf3:' V ' _  "  

7. "}vi:maWar»._44  _ 
?IS/0; Mohammad Hussein
~  about 4?' years,
' 0;' 52"" I-;1.ain,V;3'~*"'i Cross,
'v. _ X _ 4'   Ex Lansion,
   ..,RES§"C'}NDENT

 This M.F.A. is filed U/s. 173(1) of MV Act againgt the
 'ggzdgment and award dated 23.02.2903 passed in MVC
" .N0,82/G6 on the fik: cf the Civii J1:£dgc[SI3) 82:. MACT, Harihar,

awarciing a compensation of Ra. 1,76,60{)] - with 6% p.51.



This apeeal coming on for aémissien. this day. the (301121
delivered the follcswing:

JUDGMENT

This appeal is by the Corparation quesfi¢3§,i$ig’» .

quantum of compensation awaxded by tige TIib,tinai u

No.82/3006 dated 23.2.2008 on the file T

0

….. Respondent ciajmant 1Vé3LfEI’&V€lfifi.g:_ifl 95 ‘hes
‘fleeting No.§{A.06[ 110192 fm;2:1 On
account of rash and negligenf by its driver,
the bus met with an aeeident Nursery.

Claimant who s;{V1.f£’eeeei:””§1ievous injury’.
Immediately, at Davangere and
fiem theze was-A ‘i3refi}21ji– Hogpital at Bavangere. He
was inpatient 5tL:.r 45 ‘ that he spent about

Rs.’?’f},C1(}{3/ 5; ~

of his ciaim, he has pmduced

_nEvx.P5#–u ‘e.vsfe-‘”:11.~1:’1cvf.V it shows that the ciaimant suflered
‘.”;%1ee1″ated lefi ieg, X-ray skews the fracfrure of shafi:

. Dactor also has stated. that, the claimant
eommimxted fracture 9f shaft of left fibia and fibula
wound an the lower lip. Bactor has stated that,

325 disabflity of 35% to 49%. Hzzrwever, the Txtihnnal

eexzsidefing the evjlcience held that the claimant has suffereé
25′?/9 difiahiiifix. Claimant has pmduced the medical 131333 to the