High Court Karnataka High Court

H R Bhuvanesh vs Shankar Teekni on 25 May, 2011

Karnataka High Court
H R Bhuvanesh vs Shankar Teekni on 25 May, 2011
Author: Subhash B.Adi
IN THE HEGH COURT OF KARNATAKA AT BANGALGRE
DATED THIS THE 2.3)?" 'BAY OF MAY 2513.
BEFGRE

THE HGWBLE MREUSTECE SUBHASH B.13«C§5i~~--'.'_j ' __'_ '.j' 

BETWEEN:

H.R.Bhuvane$h

S/0 Rangaswamaiah

Aged about 26 years

Ujjagaliu Viliage

Magadi Taiuk.

Katya Pest, Kasaba Hobfi '  ;    

Bangalore Rura§ Dist. "   L   __  .. APPELLANT

(By Sri.Prakasj?'§4_;.tfi:%..;»;_:ii;*_:} __:'  C
AND:  1111  4 V

1, Shahkar Te'3ek?'.tV:i'2.} %   _'
S/0 La.}--.Ranka .ApA3 Etrxjients

4?" -FiLQ0r,":'f.h §'§v€}1Ck  '

,_"Lé3EbaghV Roatig .j8__af:gaE0re

 V1"'*Thev._Reg'§.:§E1a_§ Gfficer

~..T-Thr.~:v.v¥\$«9§.é&1 }:'m;f.:~a Assurance Ce, Lté",
 thin? BL;---i%éI%ng Amex,
'--résiissétm Elzeagf
Ba.rs§a¥ore --~2?'. .. RESP®NDEN'?S

 A  _{§::;':;r:';'§«s.;2;sh{:k Kzsmazj, flicks. ssr R1;
 __ "'i::3£"'¥"é§:g§'"i§§'"§i"§§ Shivanandg Adv. fa? R2}

T'f°::s i*~«'LFA. is fiieé ands? Sssiém :?3{3.,) sf I'-W fiat

" aga§ns% the j¥.i§§E'%'E€§%§ am avzsayd éaieé 28§$é.2§{}'? gaggeé in

M}2§§ELLANEQU§ F~'IR§T APF'EAL N0.2415',.._{;2I_g0VgA.§*_;r»a v} '  K 



:
Ix)
s

MVC Ne.8009/2006 cm the We 0:' 14"' Additionei mdge; Court
of Smali Causes, Member, MACT, Bangaiore City; SCCH-10,
parfiy aiiowing the Ciaim petition for cempensatien and
seeking enhancement of cempensatien. .-

This Aepeaé coming on for admission this day
eleiivered the following:
JUDGMENT

, the “CQ_L}r.t

This is a <.:Eaimant's appeal svee'kin:_:; e%4nhe'e"ce'me:w.ti't.037.

compensation in respect of the"1'.Vjtz«:itgA':9t11ert1't_ ' e73?,\('V«3!"{:§\\;\._,,_.AiE%'~

M.V.C.N0.8009/2007 dated 28.e'.:j0e.? otfthe' fi§ve.:e't7eM'.'A;'C.T, * A

Court 01' Smat! causes, Ban,g1.alereV.C-itxfi.

2. Ciaimant seught Rs.3.0G Eekhs
for the injuries” accident that
occurred on be the basis of the
evidence of R.s.46,000/~

with intereet’. ”

the quantum 0? Compensation

Vevyaridede :s§;v’t~heff”:*i_%:una!, the ciaimant is in appeal befere this

V Ceuftf V

n 4. .’Ex:i’i:§ence or: record discieses that the ciaimaet

4’$L;§’ff?’3’f’z’?.d_.:”5 injuries. He was mwpetéent free: Z?.9.2£3$§ te
VA ‘::2_,.,§..E25C?§§ The injuries ere simeie ie nature Hewever; they

‘ ‘~-«reey eeese eieftgeremeet eeti eeferéeétgz. it is eteteé tee?”

2:.)
:

claimant has spent Rs.5€3{{)GO/– for medicai expenses and. has

produced the medicai biiis to the tune of Re.3§;O0_{3,./of;-.e_}¥’~E3e

Tribune? has reduced the compensation onfy

that the biiis are exorbitant and hes’»_ewa:oo’ed—-i:e,§;e:fe_ of ‘V

Rs.15,ooo,/- on that heao. When thebugs.5:re.:§o.::”odi§;§e.:¢eeo_7

there is no reason to reduce'[_%:-hoe comoense’§é’oA:}=..toVw.erdAs

medécafi expenditure. However, V_’_c_ifie.. ;:i-e_vi_»ma}€t;«–eio:eofiitiefi for
additionaf sum of “tvc>’$gee’r”:*i»»s conveyance,
nourishment. Towards; %oss”‘::iVnCo;je.oe”Ltreatment and
amenitjes, the tower side, I
find that i:E}__e__V:Vi’aV~f.rfi’aV:i?;:V_:e–g»e’i:oeVL;* for another sum of
28,000/-.:’–.__In._ is entitied for a sum of

Rs§35,OO0/’éw§tie1 én’tere.€:gt..o’ve4fV.’and above the compensation

_ewardee{ ‘b\[*.th€ T%%b_ohei. V.

accordingiy ailowed in part.

Sfifé
§E§§E