High Court Karnataka High Court

T D Lokesh S/O Late Y R Dasappa vs Sri S D Shivakumar S/O Devashetty on 1 February, 2010

Karnataka High Court
T D Lokesh S/O Late Y R Dasappa vs Sri S D Shivakumar S/O Devashetty on 1 February, 2010
Author: N.K.Patil And Gowda
'E
1

IN THE men coum or KARNATAKA AT BANGALORE
DATED THIS THE 1ST DAY OF FEBRUARY"; V,

PRESENT

'rm:«: HON'BLE MR. JUSTICE.   kk

AND 

THE HON'BLE MR. Jusricxy; B.SIgEaNn?g 1$_r§..,(}Q!wbA.:': =

M.F.A. N0. soscjnf 290611»/:v)  
BETWEEN:  « H .'

Sri. T. D. Lokeshf  1 A,
S/0.  D=asappa,"«~   
Aged ab'o";1t'j55 ycaljs'; _  .
Residiang_:-at. : Rajafafgz. Street}, 
J,  Exté'nsvf._g;1, .Kanakapur.a.
£3'anga1Gf<'3, Rfiral . District;

  V  " .   ' ' Appeilant

(By Sri.. K.  Babu and Associates, Adv.)

AN..1§:):_._;'VV 

 'V _ S51'. *8.'  Shiva Kumar,
 S/,6:,.DeVaVshetty,
. "'VaResidia;j_9;'at : Megala Beedhi.
 Ka,na}:apura,
Bajzgalore Rurai District.

, V "'-The Branch Manager,
 «AM/S. The Oriental Insurance Co., Ltd.,
EVIL Buiichng, No.221.
Cubbonpet Road,

4/

/' aa



 

EU

N. R. Square,
Bangalore.

3. The Divisional Manager,
The Oriental Insurance Co., Ltd.,
Do 6, Srinivasa Mansion,
No.364/1, 10"' 'B' Main,
III Block, Jayanagar,
Bangalore --»w 560 Oil. 0

(By Sri. P. B. Raju,AdV.___1%or:l?<;;2vand  
R1 -- Served}      
This MFA is filedliig/$.00'-1 "of"ACt against the
Judgment and gawardgdated'2g5..glO.'2Q05'passed in MVC
No.548/2002,,  the file} of  Afiidl. SCJ, Member

 iliesnoiridents.'
V  r

MACT, Coiiift  Srnalllu Cat;-ses,g'"Metropolitan Area,
Bangalore; (S{b1CH'--"i._5},"=.pa:'tly:_allowing the claim petition
for compensration and '- ._s_eels'iing enhancement of

comperisation}

This appeal eon?iing'4..__lVi;..<for Admission, this day,

N. K. Patil J, delivered the»--fol.}.oWing:
"JnDGMENT

  being aggrieved by the judgment and

 dated 25.10.2005 passed in MVC No.5-48/2002, on the

'._'_';n1.e "acldi. sea. Member MACT, Court of Small Causes.

0. l'l:fMetro];)l(1)litan Area, Bangalore, (SCCH--~1.5) {'TI'1'bunal' for

%.....»

 



nourishing food, attendant charges and medical expenses

and therefore he fiied a claim petitiogn":V:'Vciai,rr1ing

compensation of Rs.10,00,000/~ against  

The said claim petition had comewup  T 7

on 25"} October, 2005. The  

learned counsei on both   the
orai and documentarywejvidenceits-:aira1'iable'on record, has
allowed the claim petition' of: in part and
awarded   With interest at
6% per    petition til} the date of
deposit," _presented this appeal on the
groundxthat' the  awarded by the Tribunal in

so farit relates to pain and sufferings, medical expenses,

."'conVVeyance,' nourishing food and other incidental charges

I  farnenities, is inadequate and it requires

  enha.nce__.i'r1'cn:t by modifying the judgment and award of the



 Towards ..disa.b4i1ity Rs

life. Therefore, we award a sum of Rs.20,000/-- under this

head as against Rs. 10,000 / -- awarded by the .4

9. Having regard to the facts and ci:*cv1.ifr1.stancesVs_as 

stated above the instant appeal:file-da'Ab3r"rrthe'  dd

aliowed in part and the': j1_1.dgnV12e~r1t  dated'

25.10.2005 passed in MVC Noddfmis/;{o02'," lthefiifile of XIII

Add}. SCJ, Member   of Small Causes,

Metropolitan Area, Bangalore, '[vSA(j,CI'fi~I';v1513115". hereby modified.

The Break upjis '_under_',_ 'R
1.

Towards pai1*17’and SI:1ff_{v§l’ifiIrg.SVVV’

2. Towards*me–:jieal”ei§penses., H — ‘
Conveyance, atterxdant r:ha:rg«es

And nourishingtfood __ ” Rs.

3._..’Ifoward£3 loss of inoom_e__éduring

LaidVt1p.pe1″i0d:.««’ Rs.

4. To’-.2vaJ7_ds . of enities and

futures dunhappfiiness Rs.

Rs. 30,000/–

45,000/–

21,200/-

20,000/–

15,000/–

Sd/__

The appellant is entitled to total compensation of

Rs.l,31,200/- as against Rs.1,1l,200/– aWarde.dV_i’tj_:y~.Vpthe

Tribunal with interest at 6% pa from the

till the date of realisation.

The Insurance Company

enhanced compensation of«_,:vpR.s_.20A,'(30Q/’+Vp withc’

interest at 6% pa. on the enhanced'”compensation. Within
a period of three weekslfroml’ ‘receipt of copy of

the judgment. _ .

released in favour of “immediately.

Office is ‘dir_ecte’d draw}-tlie award, accordingly.

sa/-‘
JUDGE

JUDGE