High Court Karnataka High Court

Akram @ Syed Akram vs Suguna Veni on 10 March, 2010

Karnataka High Court
Akram @ Syed Akram vs Suguna Veni on 10 March, 2010
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE 10*" DAY or MARCH, 20:10
PRESENT ""d].

THE HON'E>'LE MR. JUSTICE K.SREEoH.AR:RA{5:  "  

AND 1

THE HON'BLE MR. JUSTICE AN.vweivusoRA.1,,A','C;0wL:AAA 

MISCELLANEOUS FIRST APRE'A,L No.e1o'3/A::oE3#%(r91v)

BETWEEN:

Sri Akram  f'~3yedV-  
S/0. Syed 'i3,abiL4,,'_ '   ._

Aged a.b0~LIt  years,  

Residing at i§\io',_.2Q/'?3.,  _ ~

Achuthvyaafaya iT3.o-~d4ai»i.af*-Road,'

Bharatinagar, '   

Bangaiorek: 5., .  " V.  ...APPELLANT

(oysre Gopala  Adv.)

    Veni,

" A 'no ~

ow/oy.' latevfsvaneshan,
»._Majo-T. by..--age, residing at
1/.2',';6"' Cross, Magadi Road,
" Bangalore -- 560 023.

_ Nationa! Insurance Co. Ltd.,

"Branch-11, 2*" floor,

Sagar Complex, No.33, K.G.Road,

Bangalore - 560 009.

Rep. by its Manager. :RESPONDENTS

(By Sri H.§\i,UmaShani<ar, Adv. for R1;
Sri A.N.3(risnnaswamy, Adv. for R2)

 



.   

This appeal is filed under Section 173 (3.1)4′.c’of_’11i#é:i.(:”‘A_ct
against the judgment and award dated 07.Q’7*–.20cO4i.”piasss–ed.

in MVC No.26?”//2000, on the file of the.._.,ff1’emb.e’r,.._MACT,
Court of Small Causes, Mayo H_a»ll~ £.3nit,.’Ban’gra;lore (SCCVH-‘i. ”

20), partly allowing the claim: petition ‘for ‘compenssa_tiAon V

and seeking enhancement of C0rnpe’nS’z3tiOl’L _

This appeal comir-‘_<j'«–.._on afor' hea'rinAg.'v«-ithisi dafif

KSREEDHAR RAO, 3., Delive-retithe following:

The apo;ei–lanti§petitioneVr"~'vl's_tistained compound and
comminu't'ed':_~.fractute'-:,e.f"'~rllg'h_tVtibia with bone loss in a

motor fveAhici~e..__acci'dle'rit_._ .The occurrence of accident,
negllgencelp of the offending vehicle and

coyerage ofv..iAnsu"ran"ce for the offending vehicle is not in

Vibe petitioner is a Sales boy. His income his

asisessedhvat Rs.3,000/- pm. The petitioner underwent S

2 isiurrgeries. The total body disability is assessed at 20%.

Income loss proportionate to disability is Rs.600/~ pm.

The loss of future Income on account of disability wouid be

Rs.600/~(income) x 12(months) x 18 (multiplier) m

Rs.1,29,6OG/-. petitioner is entitled to Rs.5Q,1ooofi§:iVi..Vfet

pain and agony, Rs.25,000/~ for loss of

future discomfort on account of:dlAsa'b'i!ity':,y .;«"rfn'e«._"¥Trib:iJna'l

observed the credible medical AiibyilllsyllarelpArodai'ceq"'<..for=..

Rs.79,000/-. The petitiontqiitgis gramsesl;:y;oc,eoo/»'

towards medical andl'n.ciden=t'a'l 'exjpeiwses, lZs';'f.5",l40OO/~ for
loss of income during towards
loss of marria,ge;prospiectsiji:Inia'l!'".j$h.§h_"pjetitioner is entitled
to Rs.3,6;9;aooZ§~"?7..a?s V:"v.i{s-.2,G5,1O4/~. On the

enhanced conlilple.'i1s.a.:fion"!:ti'e.,._i_n-tet'est payable is at 6% p.a.

from thelidatei date of payment. The

entire;'compensa.t_i_on shall be payable to the petitioner

witnoet fi'f@'\fi"S.3'Qh for deposit.

1 I allowed in the terms indicated above.

T7-‘r.__”within 4’ weeks.

‘~–Sri..__’A.Nt”Krishnaswamy to file memo of appearance

sol’
ESEGE

sdfi
goose