High Court Karnataka High Court

Jagadevi vs The Divisional Manager on 5 September, 2008

Karnataka High Court
Jagadevi vs The Divisional Manager on 5 September, 2008
Author: Huluvadi G.Ramesh
    

 

E
E
<
E
3
E
if

3%
at?
x
§
3
a:
£1'
§
€
2
E
in
3
§
3
.5
.2
2
E
2
¢
K
E
€
3
§
£5
§
§
§
3
Q
3
2
E
5%

ac
kw-

afiéfifi? 'KM: §"£§@§§:?"~§.si'?%."§".»§'%.§€$% §2'§%%$fl %%lM.§R"f'  - 

 THE men COURT OF KARNATAKA
cmcurr BENCH AT GULBARGA _ _
Datedflzis the 5" Day of se;::e;3;.r}é;;"2«9g$«o_ .; « '  3
Before _   3 ». .

mg HON'BLE MR JUSTICE HL;§U.Ie;4Df' <}--.£§;<i;%dV'I§gS'I§*'*--:T   

Misce1ia12eousFi13tApgeal   

Betwoon: I  t ' V' VV   «.

Smt Jagadevi W/0 Gundapp;if"1"orkho;1e 
30 yrs, Coolie, Rio Plot # s_227;;N'G0 Ciolony'
Jewargi Road, Gulbarga" t§8__5i1_03. " ' " .

Appeliant
(By Sri Amc¢t..ISZl3rIié.:7oVf_Vf)c§;'i*sg;a;_1d33 A.oi?.)" 
And: V V' V ' «V
Divisional ~ .
New India Assuraxicee Co  _
Sarxgamesigvsfar. Nagar,  _V Layout
 S B_A'}"emfpie Rogsci, fiulbarga «E85 103 Respondent
{'ay's;:£'s _As;ia}li;'-A "dv,)
 lviisceilafleous Appeal is {Bed under 3173(1) of the Motor Vehicies
Act prayiz1gzto"onhance the amount of compensation to be awarded to the ciaimant

"  'by'moairymg¢__;~.=e judgment and award {fated 23.5.2005 £21 1\,«iVC 13052094 by the

  :'.'§:}3LC.f':.':'vI? Gulbzsrga.

2    This First Appeal coming on for Hearing this day, the court deiivered the
~ .foIl'o\5ving:-- 



 mew hmwflfi we mmmelmme z-me:-i uwuxi we Immmmml mm-t mama? W eammaiam Mama 

'whim MHZ" Memmaezeewe Wlww vmwwm  "'

JUDGEMENT

This appeal is filed being not satisfied with’ the

the MACK’, Guibarga in MVC 13052004.

The claimant met with an wifileisheliaiong with
others was geing in a jeep Shikar Singiapur
Temple for taking darshgn; they ivaei Village on NH
9, at that time from oppesite éirection
dashed against ‘tiie”–elai.viz”ai1tV–vsias travelling and due to the
negligence on the the accident has occurred. In the
accident some pe1°s(ii1s_’ gievous itljuries and there were 1 er
2vf:za;~itza1tievs.. the driver of the Jeep. The Tribunal having

eofisidered .tl1e issue reéardmg negligence, held in favour of the claimant stating

yv that the acciclentiiieeefdtieéttiiithe negligence on the part {if the tempo driver.

_ So far asiéiwarding compensation is concerned, in respect ef this claimant

7l’iiin_irIe.l.iias awaeeted 3 sum of Rs.31,{)fil}s’- Being net satisfied with the

.t’:_1£e appeal.

Heard the emnsel representing the parties.

‘gLL;/

wwm wen mmmmtmm mmm mmm §.«’B§”*._fi%tM%%&%%E<~;':'¥%.-.?9"5",=f\:'-é» Mmm a:.:mm"z' wt %fimN:A'¥4M£.!& Hm;-i COURT OF KARNATAKA Hm!-I GQMM Q? Kfimmmmt. mm-I cmam

taken the income at Rs.88/- per day. Having regard to {hit at

8% for the whale body, having regard to the age of the c1ainf;a;it'3_O.jEea§*s; 'lbssvb '»
offuturc earning capacity comes to Rs.36,864f:;; T116 'c!airnant'§sAt§ii§:o stztitiecinvfor T
Rs.10,0{}0!- towards lass of amenities and enjoy§n§zt:– thé '§tiaizti3.u.t

wouid be entitled to Rs.82,0G0/- with 69»*é–v.ijtitct¢st frem'th§ fietitien tiil

deposit.

Ordered accozc:mg1y,__ Appeé1’is ggawegfi pm. ”

An