High Court Karnataka High Court

A K Rani vs S Srinivasa Bhat on 17 February, 2010

Karnataka High Court
A K Rani vs S Srinivasa Bhat on 17 February, 2010
Author: K.Sreedhar Rao Gowda


. AND

IN THE R IG}-1 COURT OF KARNATAKA. BARGA1;QfR.1_é:~-_

DATE!) THES THE 17′?” DAY OF FB:B12uARi/’.”2:(sV«ii’g; ~

f”RI53SI:*3£\E.’_1flV _

THE HON’}3L£:2 MR. JUs’r1Cf~:’

AN’.1:}
T}-iii’. HONBLE MR. JUsT1c§;}x’..R.vI;Nu{3o:RALASGOWDA

M.F.A.’ gags 39%’ “20»o21’~(MW
BE3TWEE3N:– w

A. K. Rani. _ ‘A ._ V _
W/0’KanI1ani’ :3… ‘V ‘V 2:. ‘ ._

Aged 2lb’Q”§1t.’V’3Q’.’yé.@__f$. ,

R/a.No.4.’ zR..h?.c1~os§s; _ _

N aray;_1I1appa VB£.1’ildi’z1g§ ‘ __ ‘

£3a11sir1gt.()w11 IP-0Vs1..;”~ V_ __

Bangalore’ = V . V

[By R. ChV;an:d1*é’1shv§rkz1}’, Adv.)

I S’.>–..S1’ii1i*Ja_::_sa Bhat. Major’,

‘ Agi-§’n.c)t?:=kn0wr1
S /0 T Shankar2mara.yana Bh at
N0.105. SL.Johr1s Church Road
” Frlazer Town. I32111ga1()rt-R560 005

Natiozlal I11Su1’a11c:e C0. L1,d..

Near Canara Bank

Marathhaih

£32111;/§21Io1’e«E’)€SOO37.

Rep. by its 1’31’;-.¥.I1{EI’1 :’r1a.1’1ager : Res1:)0nden1.s.=
[I-3y Sn’. 0. Mahesh for R-2. R-1 Served)

MFA FILED U/SEC 173 (1) OF MV ACT AG;ii1’i\iS’i*,T:ii:1E
JUDG_MENT AND AWARD DATED: 13.11.2003;”‘i>Ass__E;iz;__IN

MVC’i\lO.4»572/2001, ON THE i=iLia OF T%;’i’i<:V.\zfAr)iJi–,.
JUDGE & MEMBER, MACT, COURT OF -QAu:3E:s.._
MAYO HALL UNIT. BANGALO.¥1I3,.._4(SCTCHQLOJ; PAR'I"L_Y '

ALLOWING THE CLAIM PETITION ROI-:{*COAMiPE1\fS_ATlQN
AND SEEKING ENHLANCEMENT 01? CQ1viPEN=sAT;oN.».

THIS APPEAL IS COMING"ON,FOR-1~1I2ARiNd{_*ri<i1Ea~5DAYQ

SREEDHAR RAO. J.. DELIVERED Ti«1E'FQLLC;w1'NG:
JgDGMENT_

The appellant/peiitil)1i€;r'it liaciure of left

clavicle and oi' su.p,éi'ic)it 1'é=_TI1uS and fracture of

lezft. ir17l__'e1*iQi' piibiiiv-i'a:1itI'sTiii 11101.01' vehicle accicle1'1.1..
7l'l1'eoc:cL11;i'eiit:¢ 9§"'t:!3é actcideni, negligerice of the driver

Ol' E;:l"1C' ~f.)fl'€',1"ldVi'1".!§§VVV€l'1iCIl€ and (t()\;'e1'21ge of insL1ranCe for the

«oiflreiidnilig Vehicle is not in ‘].l.f:J'{.’_l}’-.lV’Ci£’]’_’3A. Her salary is said io be Rs.30()G/– pm. The

AAdQ(?E(..)}”‘…l:’.}aS stated the £:0i:al body disability at 10%. The

“i’1~”3.(:(:i”l11€ loss prc)p0rtio11ai:e to disability would be Rs/300/~

__jo.ri1.

%/

.’N_

011 re–app1*eeiati0n of the tleiets and exriden.ee_, the

petitioner is entitled to Rs.3000O/– towards pain arid-dgdiiy,

Rs.1000O/~ is awarded towards toss of

diseormfort. Medical bikfis for Rs.1E”32»55_/– isidrVddt§1t?e.d..’_Ii1 at}. V’

the petitioner is granted Rs.25(jQOjf’f’t’*i’s

medical and incidental cha1’ge”.~:., The pe!,itievne’r;_V’iswgziintediiV

Rs.6 I2OO(Rs.3O0[ineorr1e)X.12{i11dn1_.h);§§ 1 7(£nu11-119115;?) towards

loss of future incomevo’n:’aeCQu12iht .vo’f”*~.d~isébility. Rs.900()/» is

awarded towards Eoss ofvine’011ie_duriiig ‘lzélidd up period. In all

the ttotal comperasation of
Rs.135’i7’,OQt)/9 Rs.iO5505/– awarded by the

tribiinal. ‘Or1V’I_1ie. e.;1ha’i1(ée2d comperisation the interest

})et_};}etb1;’etV: is at, 5%~——p.’é.1. from the date of the petition till

V .péiymer1t.” :V”‘tvAz(:e.()rdir1g1y, the appeal is allowed in the t’.e1*ms

in di”eat.ed ‘ ziboéie.

gggfs:

“if’§°??”§'”‘i’*”

»2»J”-w*’$””

I

Gps* 1; is

§=»….«L»z.-