High Court Karnataka High Court

Smt. Neelawwa Basavanni … vs The Managing Director on 26 August, 2010

Karnataka High Court
Smt. Neelawwa Basavanni … vs The Managing Director on 26 August, 2010
Author: A.S.Bopanna
.;-V'

H€THE}flGE{COURTCHTKARNATAKA
CHRCUKFBENC}{ATI3HAR"UU)

DATED THIS THE 26m DAY OF AUGUST, .?b'I"o.'_I;---.Vi E  

BEFORE

THE HON'BLE MR. JUSTICE1_A.S-.EORANNA   I

MISCELLANEOUS FIRST APPEAL NO".'22'{252/'2'(}O.§3..,{I\/IE} %

BETWEEN:

SMT. NEELAWWA  _ ._
BASAVANNI SAMPAGANV
R/O. UDAI<ERI,.
TAL. BAILHONOAL, , I
DIST. BELG/X.UM;j."__--.'_ ~ A

".APPELLANT

(BY SRIQ 'Rm/AiL;,N,  ADV.)

AND:

L

THE MANAGING' D'IREC*fOR
VIJA'§{AN!-\ND ROADLINES
"vLI}\/H--TE1),: KESHWAPUR,

 HUB.LI,A.T"Q-"HUBLI,

 DI DI'fqA_RwfAD.

THE...DIVISIONAL MANAGER
V THE UNITED INDIA INSURANCE

 'CO, Lam; MARUTI GALLI,

  

 DIVISIONAL CONTROLLER,
A N.-W.K.R.T.C., DIVISIONAL OFFICE,

E
E

H55}



Ix.)

BELGAUM.
 RESPONDENTS

(BY SR1. HANAMANTH REDDY SAHUKAR FOR R§;’L.B.
MANNODDAR FOR R2, SRIRAVLV. HOSAMANI

MPA FILED U/S 173(1) OP M.V. ACT
JUDGMENT AND ORDER DATED. 30/06/2OD9__:’?ASSE_D

M.V.C. NO. 809/2005 ON THE vF’ILE.«O’F VIVEACT,
BAILHONGAL, PARTLY ALLOWING V=,ATH}£eA(3LAIM ‘-PE’I”eI_’__I’I£)I’.’

FOR COMPENSATION AND sEEK1NG_ ‘E_NHAN’_CeeEMENT”.OF~_VV

COMPENSATION. ..

THIS APPEAL COMING ON IADMISSION Tens DAY,
THE COURT DELIVERED FQLL.Q’NING:

JU’DCrME?1§f_.’I_f} ”

The appellant his the ;%e1e1inV-tgahzt No. 809/2005.

The Tribuheu = sum of Rs.3,600/~ with

interest.

2?,V.Thefaetrelatindémto the injuries having been suffered

by elaifr-:.arItf’V’v.’i’n the accident, which Occurred on

1V’7_I/O5/2OO4»__”is-Inot in dispute. The nature of the injuries

the Claimant was spoken to by the Doctor, who

exarnined as P.W. 18. It is nodoubt true that even though

Claimant had contended that she had lost 12 teeth, there

3
E
I?

J

was no satisfactory material placed before the Tribunal.

However, the very’ nature of discussion made by the–‘fl”‘ribu£rial

would indicate that the claimant had suffered

and had been hospitalised for two day-ls’;”lv.Ihich re’sult

of the road traffic accident. Therelfore–,ii’even’

medical evidence is not available onrecord with. re lardwto the
> _ – g A

disability and the fact thatshe’..liadl_:i:ols’tsAteeth;it has been
established in respect of by her. The
compensation award’eld:_’ is on the
lower side and lis.’i0,000/~ is awarded
under the goodlllthe shortfall under all
other heads 10,000/~ is awarded. Hence,
the appellant isllierrtitlediitolithe enhanced compensation of
interestwat the same rate and the manner as

awardzeldpbyrl the:fiI’rib1;:r:al.

_The-…linsurance Company shall deposit the said

ikllarrioiiiit’within a period of six weeks from the date of receipt

‘(m»Aw”§’

of a copy of this order. On deposit, the

be disbursed to the claimant.

In terms of the above, the appes’1’i’~

No order as to costs.

. ‘?

hr;.m/–

entire ar1’1our1t._shai1

stantds _. oi;

Se;-W

tgaget