High Court Karnataka High Court

K Nagesh S/O Kanthappa vs K D Munirathnam S/O Doraiswamy … on 29 May, 2009

Karnataka High Court
K Nagesh S/O Kanthappa vs K D Munirathnam S/O Doraiswamy … on 29 May, 2009
Author: Dr.K.Bhakthavatsala
M F A N£).l3€)61f2006

IN THE HIGH courzr 0:4' KARNATAKA AT eANGALQr§;;:'»e..
BATES THIS THE 29TH DAY 01? MAY  L' 
BEFORE 1W  v.Vwt
mm aownnm DR. JUSTICE   

MISCELLANEOUS FIRST APPEAL :§1'c).i:3_i)61  " 

BETWEEN:

K.Nagesh,

S / o.Ka::1thappa, 
Hinciu, Aged about 24 years,

R / of Agalakuppc,

Sompura Hobli,   I - _  - 
Ne1amaflga1aTa1uk,;"      _  

Bangalore Rural  "   V"    » Appellant.

(By Sm'.C.sathgsh%Kum;fi;»;cjv;.,%iV'ia§ appellant)

 V _ ...... ..
S] o.i3__or3isW.3my 
Hindu,'--Ma3'or, ' "

'V   at. Nb.»_1€}~ 179,:1%.ré:i(ashan1,
 High Road", Chitwr -- 53.7001,
~  Pradcsfi State.

   Manager,
2 O1fie_nté:1l ifnsurance Co. Ltd,
 .F10r,T8-L210, F' H Road,

Op}5."DiStI'iCt Court, RB. No.18,

 '=(§}::i'itor - 517001,

LL  Pradesh. Respondents.

(R-1 is served, but unrepresented)
(By Sri S Srishaila, Adv., for R-2)

M F A Nc_;_.§306ii2E)66

§1rat

This Miscellaneous /”Appeal is film: anger’ ‘ 173(1)’

Indian Motor Vchiclas Act against thii Jutigzneni-I ‘andkawéitl (iatcd:

O1-O6~2006 passed in MVC No.139/2{)O}._”‘o.n the file oi’,fi1c’?j_AddL’*A ”

Civil Judge (SD) 8:. MACT, Bangaiorc Ri:aja1,.Vpart1yv;a1Iotxri11g:. {he
pefition for compensation sccltiug €’iA1;1}.?3¥,1v1CC_TL:31CI1i.V V of
compensation. L’ . V 2

This Appeal co1:n:£r1g on for {bis dajf,”i11e..{3ouxt delivered
the following: V __ E ,

A3i:*12i£;n’;1»z1§;1¢_?r”V. .V ” ” M

Mvc No.13?/2001 on the file ofl
Adcil. Civil .A}11_c1ge_ (S3,: at Bangalore, is before this Court

seeking _e1′:hancé1:1¢11’éof ccpmfiensafion.

for the appellant submits that though the

leg was amputated, the Tribunal has not

é’IW_aI’d€(i adéquatc compcnsafion. He also submits that the ciajmant

about 19 years at the time of accidcznt and on account of

____’afI:pi1tafion of left kg, there is no marriage proapects.

LT

Bjs

M F AE\e’0.I3061i2(}06

compensation of Rs.4,33,G0O/– awarded by

Accoréingly, the imgugned judgment

costs.

The mspondcnt N<::.2/ dépésit
the enhanced compensation "3vifl:a._ the' within three
months from ioday. ' A' ' A

The Tribmgal' ontiers regarding

Bank: Fixed V" .

Sqli

-gaaqe