1
IN THE HIGH crpum ma' I{ARNATAKA, BANGALGRE
DATED THIS 'I'HE 2.3m my 01:' October ggégaii "
QEFOIEQE
THE HQNBLE MR. JUSTICE B.1SREE1{I§.'ASE'--CQW:IiA .
M:s.<::. FIRST APPEALVIE: 441'3_C)--F :20Q*;?'4g%;§z1 3(j Ly
BETWEEN V % V M
YKSATVIK AM ,
S/O Y.L.K. PRA11 APPELLANT
(B3; Sri: M BABE} , '4AD-'V7.3 "
. mi"*:t:iA;»i£s;:A:AH
MA.jGR X53/0 PU'I'TA BASAFPA
R.,»+J;::» :*.4:rc;~2o 1, CHANDANA', 'K' BLOCK
15%;AR1AI<RISHNANAGAR
n : 4% MYSORE
'NATIQNAL INSURANCE Co LTD
REPRESENTEB BY ITS MANAGER
{).O.«1, 3RD FLOOR
UNITY BUILQING ANNEXEE)
MISSION ROAD
EANGALQRE-27
RESPONDENTS
{By Sri: N NANJUNDASWAMY FOR R}, A’ . –
Sri GANGADHAR SANGOLLI ma R-2T}.____ %
MFA FILED U/S 173(1) Q12: r;:V’TACr, A’
THE JLIDGEMENT AND AWARD “DATED,»’28.09.2C}G6
PASSED IN MVC N0.3237/2@_ok~:~% ON”TE”IE._F§LE3:V()F XVI ” %
ADDITIONAL JUDGE, MACT, BANGALORE’; C’.I’I’Y,
ALLOWING THE (.:L;.=.m– “‘PE’PI’TIO§\I FOR
COMPENSATION AND’*«-S£§EIi§N;C: ENHANCEMENT FOR
COMPENSATPCBN.
This taming on far
at:§1::1iSsieI1 d§¥;3f,._V_t11e«Cu*u1t _r;i€:_livr_:r¢§ ‘U516 foilowing:
……..m……….-_….m…_—
‘I’h§$f’* for enhancement of
_ comgigfizlsatiola; ” A V
of the casse are stated as Lmder:
onéegi/:2/2005 the appcnam after finishing his
“‘ci;1ty ifi._.fC§CI Bank while frezturning ta his house on his
cycle bearing No.KA-05-EH/ 3866 at Varthur road
Marthahalli Doddalma N. Gimdi, a lorry bearing
V N3.KA-09~A/ M93 came in a, rash and negligent manmtr
arid vialfintiy dashed against his motor cycle, as a result
cannot be said that he is not s11ffe1*ing fr ”
and unhappiness in future .’
towards I033 of amenities an théiéwcr :siCi’§v.3,;3d_V§th€
same is deserved to ‘ac of
Rs.20,000f~, amordingfir 1 ;:w;g1+§1″~–12:~;A::~5,000/– towards
lass famc:r1itjes:.<a 11d V' . .
10. for enhanced
_ roundesd off to
in’ Rs.48,000/- awarded by the
Tribunal. ” c9111pc::1sat3’0n W131
” ” mtgrésta: 6% ;;.a}’fr»aTm ma date 0:’ petition till
L.t1*i%.’:T-r3z’:;1′.’_:=.§§’ Qf “f5af3%:j3e§1t.
‘V Aércordingly, the appeal is aliowed. The
V Jgrdgzneizt and Award passed by the mbunal is
‘ fijgdifiad in the t€IfI’IiZl$ indicated abeve. Ne.) urder as 11:)
u ” V , wéosts.
12. The IIISIJIBIICC Company is ‘
the enfire compensation amouliii Wifliixi f
from the date of recaipt of a saggy’ of t.'”1_iS awarti.j
Lr/