High Court Karnataka High Court

Vinod vs Sanjay Dadaso Chougale on 13 June, 2008

Karnataka High Court
Vinod vs Sanjay Dadaso Chougale on 13 June, 2008
Author: Ashok B.Hinchigeri
 

IN THE HIGH COURT OF KARNATAKA, BANGAL-Q:R§     R'

DATED "ms THE 13*" DAY 0F».JL5_NE, ;.=¢dé'3':"»'    

BEFORE é   % é  
THE HCWBLE MR. 3:JsT1cE'R}9_.~:é.:;:oK S,"  

 

BETWEEN _ V %
SR1 xrima 

5,/0 SAKHARAM J91*AR;--;-@ M(3TI".WA[}DAR.:'R»._ '
AGEDABOUT31   r   
QCC:MASON _R,4:N; ~; =_ RHKV
R/0 SHIVAEINAGAR, _§l§PPA¥*1I.  '  
TQ.CHiKODI, DIST;.8ELi§AUM 3  V  «-

 R     '  APPELLANT
 (av SRiv."SAfJ'3AY'$_'KA__TAGE R1, ADVOCATE)

AN!)

1 SR1 A.S}3'qNJAY DADASG CHUUGALE
 AGE§MA3'OR, OCC-JTRANSPORT BUSINESS
 --. R16. Rlfi; TQ, HATKANAGALE
. I}1.S}'.§(OVLH--£3;Pi.¥R; MAHARASHTRA

 2  .TF{E{§I¢iV$§VQP§At"MANAGER

   '  (BY SR1 A M VENKATESH, ADVOCATE FOR R2)

UNITED Ifli£)T1_A'INSURANCE CO.LTD.,
_ 9I%:fISI!3'N#_i;"OFFICE,
R MARUTIKSALEJ, BELGAUM
   '  RESPGNDENTS

  MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE

':R.VMJi1&[}G|\"i§ENT AND AWARD IDATEB: 20.4.2005 PASSED IN MVC

NCHZVSRS7/2091 ON THE FILE QF THE II AD9£_.CIVIE_ JUDGE (SR.DN.) &

 '»A4E}33L,§4ACT, BELGAUM, PARTLY ALLSWENG YHE CLAIM PETZTION FOR
 COMPENSATIQN ANE3 SEEKING ENHANCEMENT OF COMPENSATION.

THIS MFA COMING {EN FQR HEARING THIS SAY, THE COURT
DELIVERED THE FOLLOWENG:



 

are awarded towards the loss of past income"for._:ttaeV.:lVaid--ir'3fi_A'V'

period.

4, Sri A.M. Venkatesh, .the__learhe"d ootrnselivavppearivngfiv

for the respondent No.2 submits thlalattreu amoun:ts':aerarded are

fair and proper. He therefore_ ;%Vrayr_s.l”fo_r’».the_ dismissal of the

appeaL A_ ,meha u

5. I f¥nd~’tha_t ae{e.r_aoéhg*-.of::r’the amounts under ali the
heads except.ithe:”he’at}:;§.;:aiafa.ntitseffering’ are reasonabte. For
the grievotisand eivmple:ejii:;’t§’r:,es–.ih ‘question, the Tribunal ought

to have awarded.RsV.?rti,_Cl’0«i)fwti}: therefore raise the amounts by

Ptsla.10,O.95Q’/f;’~ I ai’so:__not.ice that no amounts are awarded

to-araets–»the.loss«..Aof past income for the laid-up period. Taking

his income tVoRs;’3;,0GO/- a month, as has been done by the

v77i__Triisunal,%ar}d”vtalti”ng the iaid–up period as four months, I award a

.: ‘iP,_s.1é,0O0/- towards the said head. It has come on

the appellant uses the crutches and he also requtres

treatment. I therefore award a sum of Rs.1o,0GO/–

“towards future medical expenses.

6. Now the modified award stands as foliows:

fiififi.