G Laiéesh " IN 'Im«: HIGH COURT 0:: KARNzi\'I'AKA AT BA:seGALr3R£€' E» ' Dated this the 18"' day 0fN¢}vemher , 2§08 Bsfcre _ ms }'i'0N'BLE Mk JE-'S}'}'CE H£:1L 'EFI1':é:})I. 3 G 'R§i2:vi2:'Si§9 I Miscelianeaus Fi:'stAppe!if_ '<--1a8968'@i' 2335 Between: " Sri H Kumamswarnjyg 41 yrs Sic: lab: Hanmnagpa Rfa 2" Main road, 2"' Cross V V _ Kmmkshipalyag Bangahsre "?9 -- " 1 .V 2 Appeliant (By Sri R K1is:ma4Rl§;1d:§§;'L;§s;;zv;)"'4 i J Ana': 1 New 1ndi_éA}§%évs;:tgfi:£s . _ 65," -I_:}f'Raj'R'.ii:t"1V3.£'. Rsati, I1i.Bi£:~__c:k Rajaj§1iag2tr,AABafié§¥ii0r§*' " N 3 By its Divigicmai Manager . & V" Rfa fl-£8? i", .Kanakapi§i¥§aA Road " »"53 asayanag;1_c§i, Batzgaiore 4 Respondents
(§y.Séfi—-E»-I Assts. Adv.)
Firshtv gfippaal is filed tinder 3.173(3) 6f the Evietar Vahicies Act
ti) the judgrnent and award iiated 13.6.2605 in MVC
2294:2(mé:; by the MAC”; Bangalow.
This First Apwa} Gaming an far Clrders this 6:13; tha Ceurt deiivered
A A b’ “fhe feikzwing:
M)
JEFDGAIENT
This appeai is by the claimant seeking enhaxmement V.
as against the award passed by the MACT, Bangaiprfe in ix::?v<:v'3if94;*;;eiG3,.V ii
According to the ciaimant, an-21.,\12.29L::; iiarauné"E§.15:i_,Ii.m.:§ the
claimant was driving a autarickshaw beariiig VKA 'G4 Magadi
Road towards ?r3ssana Thanks.' ihai van N0. K3
{)4 M 648 came in a rash dashed to the
auterickshaiv. Due {cw claimzitat'sszi§t2:ii1643._Q'ievous irijuries on fine
nose andt3fl:§i£i'f}e'$"3VAi}1;é§?§' t_1}é¥.}ervi;§' *3.-iié i_njt¥.rie_s all aver me ixody. He filed a
claim petition Ififiiiiiiilg " "M;atter was cotziested by the 1" and 2"'
respwindeiitsz being insurer of tile vehicle. Based on the
ifiififliiiiigéiiiiiihfi'"T1'§§}1}l'¥31 rgisi:-:"ti"tfiree issues for consideration. Afier hearing
the 'fl1¥af"£§1e aacidant was due :20 the fault of the driver of the
i V' motofixféiiiéle arfiiiiihafiing noticed the fiasture cf the nasal bone, awmdeii 3
H 4531:'; of Rsi.45,v{)fl§Z}f-V tegeflier with interest at 8% p.a,. Being not satisfied with
4':j*;£%i:$3inéi,"c1ai1nant is heft;-re this Court.
_ _ {ha cozmsei regarescnting the parties.
W,
‘4)
Claimant has been awardcé Rs.2S,£}{){);’- £41-vvarcis medieai expenses of
course fer which he is said to have produced the: bilis. He has been awaréed
Rs.1S,{)G0f- towards pain and suffering. There is a fracture of the
and injury to the ferahead and in the cervix. So far as inci(§e§q£al’A *
like fooé and conveyance, he is awarded ‘
claimanrs :tif1y
disabiiity and he has suiferad 9% disabi1it’y.___te mosé mfhicfi is 93:31 érgaga u
and which is causing difficulty in breathiflg a§:<:z:~r<"iit:-;;._u:i£)' should
have been suitably awarded evez;,_4_it1«. res}.§éct§.n§f 1:31;: .i_fiju:§es sustaimd by him
towards pain and suffering aiso. «b V '
OI! goif:g_ I am of the opinion ihe claimant
eouid have' hem avéérdgd 'uiidw 1i1e.head loss tafazncnities and enjoyment in
'Lai{$oE»*-due V"m__the péfififihent djsaiaility sufihred due to the accident'
A}thdi:gh'Vih::.:f é: £155 §owa1*ds future income, anmher sum of Rs.}5,G£}£3:'~
' ever a1id.4éb0v;& been awarded by the Tfiiaunai is awarded together
.. yam interesi at_ l'.3% p.a. from the date ef peiitien {iii deposit. "£116 enhanced
§fi;3.H he éeposited within flrnree monflzs by the insurer. Appeal is
_éii§%§§f%d in part.
Sd/-
Iudge