High Court Karnataka High Court

Raj Shetty vs Ravindra Kumar on 17 April, 2008

Karnataka High Court
Raj Shetty vs Ravindra Kumar on 17 April, 2008
Author: B.S.Patil
Mfa1779.06
I

IN THE HIGH COURT OF KARHATAKA AT 

DATE!) 1'1-ns THE rrrfi DAY or APm:,;["26é«s «--f:    .

THE Horrnm MR.Juis:1*xcm;:'A.r:.i¢v,;iF.gfrzz;   ,{ '  _ j

 

MISCELLANEOUS FIRST A9r_EA1}"n_¢*.  A "  j T.

BETWEEN:

Sri. Rag' Shetty,   _ 3

81¢ Late Venkata Shetty,  A v
Hindu, now aged 35 years,.  V A 
R /at No.24, Jajzkur Main :R;§:ad*-,..  
Bangaloreg-4"5i3Q'e9r;_.   _    :APPEI.LAN'l'

(By sa.--w.c;"se£hii2;  Advzgww 

1. Sri. Ravindray I«;un;~._ar,~~-"
 Sfo,Latc  VRa3'z.1,
 'Hi;1_du,__ Majof,'  ---------- -A "
" R/gt. No..__133, Jakzmr Layout,

'  " ~ B_anga:1mjc----~_56o 094.

   Manager,

._  Insurance Co. Ltd. ,
l'io.'1.V2, Next to Canara Bank,
Beviizixy Road, Hebbal,

" ' gangalom -- 550 024. ; RESPONDEHTS
'<.(§y'r5a/s. Axis Law Inc. by

Bri. 81-eedhar .K as Suman I-Iegde, Advs.

 " - for R.-2 (Absent); Notice to R-I dispensed)

This appeal is filed u/s 173(1) of the Motor Vehicies Act
against the Judgment: and Award dated 27.09.2005 passed in MVC
910.3654/2003 on the file of the IX Add}. Judge, Member, MACTJE',
Court of Small Causes, Metropoiitan Area, Bangalore (SCCHJF),



Mfa1779.06
2'

partly allowing the claim petition for compensation and'--.__seeking
enhancement of compensation.  *

This Appeal coming on for hearing, this V5C.eu1't
delivered the following:  = _   

Junamzm':  é  %

1. This is an appeal by meA:'~1nj-aged ;;1,-5:23.112" 

enhancement of couapeixsationg  

2. The case of the  that on
20'O3'2003  he  Rider 011 a
TVS 50 XL   vséefége 3732, a comessa
car came    against his vehicle in
Whiqhive personal ingflries to him.
In  ..-the Tnbmax, the appellant got

himself  'asA'i?W='i and marked documents Exs. P. 1 to

   1_.,1;;.e..V_injuA1"ed"'~:,*¢iio was the corztesfing respondent filed

‘ fibjecfiofis not lead any evidence.

3. ‘1_’__he has found 011 apgareciation of the evidence

Q11 that there was lacerated, injury suffered by the

in the accident. The iznjury is described as bone deep

The claimant was an inpatient for 3 days in Baptist

Hospital fnom 20.03.2003 to 23.03.2003. The Triburzai has»

awarded a global compensation of Rs.5,000/ . Aggxieved by the

év

Mfa1’779.0£’3
3

inadequate compensation awaxdeel, the claimant

appeal seeking enhancement.

4. I have heard iearneci

counsel for the respondent~Insmance:Con1pan3f pI«’esent.L

5. ‘ On consideration of I find that
the Tribunal has ” of quantifying the
compenaation under “arriving at a fiajr
and ‘g1ot:a} sum of Rs.5,000/–

awarded    under the fisicm and
   the claimant has not

suffered the grievous nature of the

in§u.:je$ séufifered .J–n1ade to take treatment in different

V’ _ “tin sufipcrtiof which he has produced Gut Patient

V is bone deep injury and has made the

approach difierent hospitals R31′ examination and

ueaanent. The claimant has produced certain medical bijiis.

A C’ aiso pmduced the Discharge Sumznaxy and the Wound

it filertificate.

6. Taking note of the seriousness of the injury suffered by
the clainiant, although there is no fractutai injury, I am of the

View that the Tribunal ought to have assessed compensation

6*