Karnataka High Court
Sri Kunju Nayar S/O Narayana Nayar vs The Managing Director on 17 October, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALoaE. j
DATED THIS THE 17*" mm' or OCYOBER 2oo;wT . ._jf A'
BEFORE .
THE HOWLE MR. JUSTICE c.a. KUTMA.RASWA'M'n3.'4 %
aamre N: ¢
SR1 KUNJU NAYAR sic NARAYANA NAYAR V'
AGED: 50 YEARS
R,fAT.NO.£374 .
MAHESHWARINAGAR 2
NEAR MAHESHWARAMMA TEMPLE A _ V V
T.DASARAHAL£.I -- _ f ' ._
BRNGALDRE --- S60 S94. . '- ...1's.PPEE:.LANT
{av SRE: L sR:g~i.iv@aé3:_f;-- ' "
4|
THE MANAGING DE-RE{TK)P.:"'w-.. = T "
K.S.R.T.C., K.H.ROAD, *
SHANTHHNAGAR . ..
BANGALORE -- sec 927. - -T -~ MRESPONDENT
(sY..55g:': F s mA3"AL;,: govcmm) .
THIS 54ISCEL_.LJr3J§3E{3US FIRST APPEAL IS FILE!) UNDER SECTION
173{,1) ;{)F= AG-QINST THE EUDGMENT AND AWARD DATED
G3.ii'.«2E3{§_£§ PASSED Iii!-VMVC N£3.4{3S3f2£}fi5 ON THE FILE OF V} ADDL.
SC}, MEMBER, MIECT,-. COURT OF SMALL CAUSES, METRGPOLITAf's§ AREA,
vv ""--~~E»,Ab£GALOE;E (scrctt-142.}; PARTLY Auowzws we CLAIM PETITIQN ma.
COI'>'§PENSA'?'E0_N. MD' SEEKING ENHANCEMENT OF COMPENSATESN.
5 f*n~41s HSEECELLANECBUS FIRST Appeaz. ccmrase 0»: FOR FINAL
: ++-EA_e:MG 'BEFORE "E3-fE ceurzcr ms DAY, THE awn? DELIVERED THE
'~--.:==:;i.L0:(mi_<3_;.+
Lilfii
VT -'v--':"}2is Misceiianeoazs First Appeai is flied under Section
of M3! Act against the iudamant and award dated
W
MISCELLANEGUS FIRST APPEAL NOJAS35 CF 2Q0.?%[TTTTT 7
NJ
341.2935 passed in MVC no.4053/2005 on the fite gr wAémieee%
Srnaii Causes Judge, Member, MACT, Coart of Sma"i'5iV--
Metropolitan Area, Bangalore (SCCH-2)_,,....pertiy_~'élIé:i'i%!i';'i§""tVfje
claim petition for compensation and seekinge'nh3ncetf1ant:"'ef"71i
ccmpensation.
2. The contention of the.§:iain1a'ni"i':'ib'tinai is
that on 6.5.2905, at about was riding
a Moped bearing si_etat'vi*a.ndV'ca§i'tious manner,
abiding all traffic fuies, he c'a;1§e neatGuruguntepaiya
junction, i%ii~i:«'4' §a'aat.i;V7.'i'unii'§§Vuir:':R<:{§d, a'.."5!5i\"1TC Bus bearing no.KA-
13---F-115? being}: «driven".tiy._ite._:;D»ri$;'er in a rash and negiigent
manner with higni"s.peed, [hitA'a_:g'a~i'nst the Moped of the ciaimant,
es"'a,res1.:':i_f'«:.of:jwh,%ich tfievv--c-ia'i'mant feii and sustained grievous
irziiiiliesf " ' V
3. A'?-irge cviairztenit was working in a Private Firm and he was
_ .. _fga'rni'i1»gAA Res.6;€3Gi§/~ per month.
respcnderzt has fiied the objection statement in the
V c!aii'£1§Trii:mnai as uncier:
Eff
The claim of the claimant is exorbitant and unreason.ait:.te.~.V_
The alleged facts in respect of the accident are all false;_:""' in it
5. The 'tribunal relied on the~'§'IR,
chargesheet, mahazar and IMV Report and
the cross-examination of the f)rivé:c_,v:"s.s:.hereA£'t; has:'a:tl'rt1§tte;=$d
that the Police have laid the V_chargesl1éiet__ag.a§nst'h'im.,A arid has
come to a conclusion that the"9Ari'«ver{_'¢f"'th'eXSRTC Bus was
driving the Bus tn a rash and _ne§v!igeht- znazéalerfl"
Ex.P.7 -- lioctc:r --- Medical Btlls and
Prescriptions, _~ VDisch'§ro:'e_.»aVSutnmary, Ex.P.1O - C.T._Scan
Report, hag}'awarded«';h.e:comVtsensation of Rs.39,000/~.
the same, the clatmant has preferred this
hhtaaheard the learned cottnsel for the appetiant as
th.e:l'earned counsel for the respondents. I have perused
. 'liiihclteczzirds. Learned counsel for the claimant submitted that
Vievi_«""th4.tlifdaimant is Cook by profession and he has lost smell
'cessation and the Doctor has aiso given 3 Certificate to the
at/7
4
effect that he cannot continue in the said profession. He aiso
submits that E~Ix.P.7 -- the Certificate issued by the Doctor 'Has
not been aroneriy appreciated by the Tribunai. The;"efc;_JreV,':"<:\.:'n;.
the basis sf Ex.P.7 and other documentary
ciaimant seeks enhancement of compensatibn; . é_
9. Learned counsei for the respcndénttsubmits no V
injury has been detected in CT Sx:an'V.'Vt't'~»..l_V¥Vl'e-2 furttier the
impugned judgment and subsfiééis. that nn v£:f9a::»;§;''{£:i«s.h.m«ent
'"anc£t"Attehde'nt_.Charges - Rs. 5,O00f~
' L... I - Rs. 1 2.809/-
Lasso? Ea - Rs. 6,00%'-
V' " retail, the claimant is entitled for czempensaticn cf
"R.s.lS3':,€'l3G/--. Enhanced amount of compensating shalt
ll "bear interest at 6% per annurrz,
Q/,
13.
foilowing:
In View (sf the
5) This Misceflaneoas g€\;uJppeé.i A :
ailowed in part. _ V
ii) The carnpensa'i'i{>:VV:?§'» ' arfiefifii c:§fV
Rs.30,000f:-'~~§war*d§d'V' A:3y%%§;;e%%-Mina. §s
enha nced /-.__
iii) The«.é_e'n.ha:é;ced amount
' - 1&1! béE}f'§;§tefe"::st a§ 6°!§ per annum.
" 9f the Tribunal is
V' '-,aff5r;ne_d. ._ '
.....
jfiége
above discussian. I pa_;=5V_[‘-!:fie_