High Court Karnataka High Court

Khaleel Ahmed vs Akram Pasha on 6 November, 2008

Karnataka High Court
Khaleel Ahmed vs Akram Pasha on 6 November, 2008
Author: B.Sreenivase Gowda
EN THE HIGH COURT' 012* KARNATAKA AT  

DATES THIS THE am DAY OF'NfiVE.MI3;§1§','«.2CGS  V

BEEORE [

THE HGNBLE MR. JUSTiC'i:1EB.SRVEEI§i'€!i.SE1.V:ééWDA 'V

M.F.A. I{§;..99$(3"i)1' éQ{§'?JMVCS" 

BEIWEEN:

Kha1ee1Ahme<;?i,   .

S/0 J.M.  51.;:__ V ,

Aged about 26"y$:ars,  V'
GurmyMérChant  _   ' ~
Ci/ct) Mecsaivchndaiah H.{2i;:s_é',~, 
Sadat}: Na.gaf,.__15tvvCfQsS; = 
Guthalu -Main }€3ac{,..Maj'1dy'a.

   ~  APFELLANT

    :%5r«:;¢kanfi1a Awociates, Aévs.)

A   V

V   V 1.  Pfiéha,

 S/o Sasha Sab

V. " Aged about 46 years,

- _ x Efgn Hausa No. 266,
 Néor dawmd Saw M131,
 Perzsiszan Mohalia,

Hassan.

 'i'he Branch Manager,

National Insurance Co. Lt<:i.,

V.\f. Read, Mandya.
 RESPONDENTS

‘K

{ By Smt. Kavitha H.C., Adv. for R 2.}
%.

3

2. As there is 110 Ciispute Iegaxtling the bodily injuries

sustained by the appellant. in a meter read aecideniyegad no

appeal is filed either by the owner or the Insurer of”

chanenging the finding of the Tribune} on the ieeue e

accident was occurred due to «rash _.af1t§’4_neg]ii.ge;1t ‘

drivilig of the offending vehicle {lie 1i;§I)i1,it}y ”

Insurer, the enly issue require*§”te ee1*13iC_IerVe41u B3; ‘me is

‘whether the comperlsatien fihet is just
and proper or calls for IA.

3. Afier. Counsel for the parties,

perusing the award of the Tribunal I am ef

A the eompensatien awarded by the

‘1{‘fiibI..,1na1″is”1fii::%:___jt1st and proper and is on the iewer side

a11(«i.;’the.19ei;ei:§eVA’i{V’is required to be enhancer}.

. 4 4. As the wound certificate Ex. P 5, the appeliant

fiaeture of 1/3?” of right radius and ulna. PW 2

– 13€f.’P1i:ttaswamy gowda, who treated the appellant has

VT ” -esfeted that the appellant was treated at Mangaiere

hospita} and after :2 days he was shigea. {Q % _

Csancral Hospital fer trttattnent. ..i{‘h€: ddétaf recefit’ ” .

examination of the appellant .. 5foi;md

assaciatfld with stiifizess of iéftitec got L’

post tnaumatjc GA of thcrc is
30% disability to the ffléiagtionai disability
of 60% to bet}; was a httie
Ii1a1~positic:sri’ .. iéxgnsidcfing a1} these
aspects “the “¢§;s§%’.rL;1et1VwVR%.22,000/ – towards pain
and s11 €3e_:1<f side and it cieserves to be

t=:nh3;_1_C€d by of Rs.8,0{)G/~ and I award

head. Simiiariy Rs.'2,0{)0/-

food, ciiezt and attendant charges is an

thc__:1GW¢r’Sigi(§ and therefem it is liable to be enhanced to

V’~».}”€s.S>,€3£)H{)i~/~. The Tfibunal has awarded Rs.5,000/-

medical expanses based on the biiis producad by

: __’s_;_§1e appttllant and it doezs not call for enhancement. The

Tfibunal awessiixg the income: sf the appellant at R330] –

pm’ day andRs.2 100/ -» per month and considexing that he
%’

just and pro;-er to award Rs.10,0G0/~ towa;i”t1–$j

amenities. Thus the appeilant, in all,_.

enhancfid compensation of Rs.

compensation awarded by ” ;

per annum on the anhanccd the: dam
of petition til} th<..=: datxé fits éicgigzf-;.it;_'L[

5. Acc9:dif:g1§:_:tLhe’appic;§} :5.-_;;1¢»;v§¢a’; The judgment and
award pf thf: above extent. The
rcsgmndeiit II1$1fi*éi;«i¢. directed tn deposit the
entire c0mp£§n4$;ati<)x1fi._ with iI1t.arest within twe
the 'receipt of a cap}; of trim award.
(30StS. Sdl';

Iudg75