High Court Karnataka High Court

Sri Ratnam S/O Doreraju vs Eranna S/O Thimmappa on 20 August, 2008

Karnataka High Court
Sri Ratnam S/O Doreraju vs Eranna S/O Thimmappa on 20 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HEGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 20TH DAY OFJAUGUSE 'gacafisf y  *
PRESENT " %* *% "

THE HOWBLE MR. JUSTICE'. K. S§RE:Ig{j$HAR"i2A0. = "  

AND' %  . % V 
THE H()N'BLE MR. JUSTICE B. xS'R;I3ENIVASf,GOWDA
M.F.A.No§ji;37/~'éo9?z%"(M#n"2A %
BETWEEN:   h'  1'

Sri. Ratnam S/0 Deficit'.-_aj11,  I ,
Age: 36 years,    _ 3   
R/o Azad Nagar, Rb;-i--.ich'ti3:, 11()v§f..;a§t-   "

K  Post,  ; 
San1caI*akcvi1'T31h£;, "'

Tamil Nadia. Appeflant

(um SR1.' 3Asmm MATH, ADV.)
AND:  " ' '

      ,

, Age":  y:;a3:S',~..()oc: Auto Driver,

  N..'T'h an'  aSiie1:haran.:'

_ s/o"?¢aix;ar biédasr,
 Age: 53 years, Occ: Business,

  'R[cyRai(':hi1r.

 «'Fhe»--N§=;Aw India Assurance Co.Ltd.,

  I'  R1s.«;ic11'ur. RESPONDENTS

(BY SR1. S.S. ASPALLI, ADV. FOR R–3,
NOTICE TO R»! AND 2 DISPENSED WITH)

THIS MFA IS FILED UIS. 173(1) OF M.V. AVCT,
PRAYING TO SET ASIDE THE JUDGMENT AN D AWARi§'[)_’i”. _
1.12.2006 IN M.V.C. NO.41{)[2(}03 PASSED _._
LEARNED MAC’? 8:. FAST TRACK COURT-II, RAICHAUR IN SC} _ M’

FAR AS IT PERTAINS TO THE REJECTION OF’

FOR.

01:’ THE APPELLANT AND ALLOW THIS.AP1?EA§.§ AS”PRAYEI}_

This M.F.A. coming on for omers day. $’F€’.j5″EB§-I$R “‘ M’

RAG. J, delivemd the following:- V _ ~
The petitioner sustai$§.€u§ éfand %u1a of
right leg in a motor of

2.5 <3-ms. The 'assessed at 10%.

The age oflv the time of accident.
The pctitiz;1:er”-is: the Driving Licence is

pmducegtat to fihéw he is a Driver. The income

;’df~1:_11e b€ at Rs.4,000/- pan. The loss

to the disability is Rs.400/~ 33.113.

On 1r::47as$éssment of the facts and evidence, the

” épétifipgcr isminfiucd to Rs. 4o,ooo/- for pain and suffering.

are produced for Rs.24,344/ -. The petitioner is

F.’s.35,000/- towards medical and incidenml

cfipenses, Rs. 10,0001» tnwaxtls less of iracomc during 133:} up

pextiod, Rs.1G,{}O0/~– towards 3063 of amenities. _….l.’2_$.~V4V!’:€)f.’3″;~ K

(income) x 12 (months) x 15 (1I111ltip}ifiI’) W H

towards loss of future income on {if ”

the petitioner is entitled to a mmpcns#fi9fi*.§f Rs; ”

as against Rs.73,000]~ awarded ‘bjzhe H’QV1″i’VVthE
enhanced compensation afmqunt the igientiiicd to
interest at 6% pa, flflfll the df payment

3. Accmdingly; {fag

~ Sd,_

3d/-3
Tudg7e’