High Court Karnataka High Court

Thamaiah S/O Chikke Gowda vs Divisional Manager United India … on 8 December, 2008

Karnataka High Court
Thamaiah S/O Chikke Gowda vs Divisional Manager United India … on 8 December, 2008
Author: Subhash B.Adi


– 1 ..

IN THE HIGH COURT OF KARKATAKA AT BANGALORE

IDATED THIS THE 3″‘ DAY OF DECEMBER, 2008
BEFORE

THE H€)N’I-BLIEZ MR.JUS’I’ICE SUB}-IASI-I B.AI)I

M.F.A.NO.6030[ Q02 IMVQ}

BETWEEN

I THAMAIAH S/O CHIKKE GOWDA
AGED ABOUT 24 YEARS,
R/AT GOLLARAHATH, KOUR I-IOBLI,
MAGADI TQ., BANGALORE RURAL DISTJ ._ ”

(BY M/S. LAWYERS NET, ADV.}__
AND V

3 DIVESIONALMANAGER ..

UNITED INDIA ms 00 Iizfn ‘ ‘
No.1 1 14/63, E.-ND jiabooa, TZHAKUR’ C_:{3MPL»EX,
S.C.ROAD,YESHWAN’TH?I}.R; V V .
BANGALORE-5630922 » ‘

2 SOMESHEKAR v
AGE AND FATHER’S NAME I..~z0*1′ KNOWN
1~z.8::~3, PRAMQDVNEVAS, {,:’N.c0;.oNY,
wry. _:cRoss, YE$WAl’~¥’I’HPUR’,
‘ ‘ _ BANGALORE-560 022—-*
Q …RESPONDEN’I’S

(BY: s:§1:«.13 5 EA;a1§§:i§1s~HNA, AQV. FOR 12:;
THIS MFA FILED U/S 273(1) OF MV ACT AGAINST THE

JUDGMENT Ai’-53.) AWARD DATED: 2s.;o.2w6 PASSED IN MVC NO.

*«.- fi1?67′-,(2004 0:41-mm FILE 09* THE VII Anm. JUDGE, COURT 0:»

_ ._sMALLA .mmoN– ma compmsanon AND srmxzm Emxaucmmsm OP’
‘ .’j–QOBKPENSATION.

” THIS APPEAL COMING ON FGR ADhé;{S8§ON THIS DAY, TI-{E

C0~UR’I’ DELIVERED THE FOLLOWING: –

V _.§’.v-Ar>:”{*E’LLAN’r

_g_

This appeal is by the claimant seeking enhancement of
compensation in respect of the judgment and awanzl in MVC

130.626?/2004 ciated 26.10.2006 on the file of MACT, Bangalore.

2. 011 18.7.2004. appellant was crossing NR4

‘U’ mm of Teasaxahalxi. At that time. a

No.KA’O4 H.186} came in a rash and negligent ‘

by its rider and dashed against the 34,, -:3′ e _

which. he sustained fiactunes to ieghenee’ left ” ” ‘

3. Claimant alleged that, he and
earning Rs.4,.’50(}/- per i_EIe–_ ._that, he spent

more than expenses. Based on the
wound :f;’O’l..I}1£i that. the claimant has
sustained eomfiuted icft side tibia and fibuia. In
euznpert has examined two doctors as

have assessed the disability at 40% to

vtyhe mend the whok: body. The Tribunal though
“‘._’censiie1e§§ of compensation in respect of medical

‘ ‘ sufi’en’ngs and on other heads. hewever. did
the loss of future income. instead, it had granted

‘ VT . V _ 2 – towards loss ef luxuxy.

4. Learned counsel for the appellant suhmim that. the

claimant was eamfim more that: 123.4-,50a(}I– as a weaver and

with 6% interest on the enhanced amount from the date of
pcfifion till payment.

Accordingly, this appeal is partly allowed.