IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT GULBARGA DATED: THIS THE 22"" DAY OF FEBRUARY ZOIVIOT BEFORE THE HONBLE MRJUSTICE HULUVADI..G'_.uR»AM.EE'H II M.F.A. NO. I302O OI? 2oo'7:m;I " J. I 7 BETWEEN 1. ~ ssIsfRONI*'RIOAD, BIJAPUR (By. 3141. SRIizfIANAND PATEL FOR R2: R--1__ QIIIIIDOMENI' AND AWARD DATED: 7.7.2007 PASSED IN MVC _NO.2I;0/05 __ PARTI,Y ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OI: COMPENSATION. ABIVJAPUR _ Q BRANCI-TI' MANAO ER DILIP 7' _ S/O SIDDAPPA GOU_RGOND..... _ 32 YEARS. OCC 'I'RA__CO_'I'R DRIVER _ _ R/O KANAMADI, BIJAIMR ; ';.,AI>PELI.ANT (By Sri. BASAVARALI R MAfI'H.'~.ADVOCAfI"'I~§]" S/"O GURULI .. ~ I MAJOR". OC'C_BL.ES3NESE52 R/O sH_ECaAOI~I__. JATH UNITEDIINDIA INSURANCE CO LTD RESPONDENTS SER'V'F%f*'1 FILED U/S 173(1) OF MV ACT AGAINST THE ON THE FILE OF THE MACT NO.IV. BIJAPUR 'Q5 2 This MFA coming on for hearing, this day, the Court delivered the foliowing: JUDGMENT
This appeal filed by the claimant
enhancement of the compensation being not
with the award passed by the MA.CT,__No.Ifsf ‘at. in “‘ it
MVC No.210/2005 dated 7.7.2007: A it A
2. The accident in questioiji is in -The = T’
accident occurred betweeng…..t_he’ “two ‘Vehicles. The
tribunal due to negligence
on theipart’ of the vehicle bearing No.MH«
against the motor cycle in
whiciz. cliairpnant’was__travelling and awarded a sum of
it A leamed counsel for the parties.
it is submitted that the claimant had sustained
of lower third of right femur and also injuries to
‘X,/”
V three months.
chest. and pelvis. The injured is said to be the driver,
but however. no eertifit_:at.e is produced.
5. Taking int.o consideration the nature of
claimant would be entitled to Rs.30,000/~ V’
and suffering’, Rs.9,000/– towards
during treatment period’, to’.zstards ”
conveyance, Rs.4,000/– towartds ‘medical, fie-x1f>enses’.’
9
Rs.56,000/~ towards duflellto disability.
Rsitxooo/–umvanmgieaguf§asafifie§eT?1§§teknnuun
would be entitled together with
interest at of petition till
payment. it t V V t
In V’ of order passed by the
alioiitted in part.
shall deposit the amount
at
f
Li’i§D%'”3§§
‘\.».–~’l