High Court Karnataka High Court

B M Revanasiddappa S/O … vs Mohammed Iqbal S/O Abdul Bhani on 8 July, 2009

Karnataka High Court
B M Revanasiddappa S/O … vs Mohammed Iqbal S/O Abdul Bhani on 8 July, 2009
Author: N.K.Patil And H.Billappa

in me me» counr or xnmn TAKA AT T %

DATED THIS THE em DAY OF JULY, 2959′ ;; _ 7 :, %

was HOIPBLE 5m..1Usr1csH§1r;rAm; x 5

Arab
was Hozmu; H.

M.F.A.No.4″4250-.C§F’2QQ4.:fMV)
aerween : __ _ V
1 B as REV-masi1§z:APPA .MAHB§ivNVA|§§{PPA
ma BELALGERE v:me1=.- «.

cnmqaeznz “¥P;3;.UK
zgavauemg l[J!…”-‘-‘.1’RK'{l” % M
V — …APPELi..ANT
(By an: B 39.9.Tu.., AWOGATEV

Mitzi 1′

~42’ mALsmAaw:.BmN:

” » . ~rr«as;%.:3i2svER or maaumz VAN
* 3A?~%Gi£EV5N!~A%mi.3LANCE

~. aEm::s3G~;2Ee:sTRAnoN NO. KA13TRT37

01702, “R}.”-; SYED PEER EXTENSION
?’~§jTT i£\iAL{.l. DAVANGERE TALUK

n2T PGOLCHANB mu

._ SIC POOLCHAND
owwea 0? MARUTHI VAN SANJEEVNI

” AMBULANCE, BEARING REGISTRATi{JN

NO.KA 13 TR Y3? $1 -32
Rik C
DAVANGERE-1

3 THE MANAGER
UBRTED INGIA ENSURANCE CO LTD
PRAVASI MANZRRA ROAD

.2…

DAVANGERE

{R-1 DELETED we omen 13.1.2064 *
MIS RAG AND RAG ASSOGEATES, mvocmes FOR ‘~
sm. AM. VENKATESH gov. FOR R3) _ r

was MFA as FILED uzs 173(A}_ opgv “Ar;”f .Ae~Ai:essx_”ta–§5,’
JUDGMENT mo AWARD DATED. 12.2003 mafia m we 29;9′:”.2Gb2.

ON THE FILE OF THE 8 ADDL. »£’.}l_V!L JUDGE (SR.D§~’i.)A 8: MAGT–‘!ii.
QAVANGERE, PARTLY ALLOWING VCLFJM ‘ VPETWQN FOR ‘

COMPENSATHJN AND SEEIGNG ENHAMDEMENT OF

This M.F.A. comigxg o1a”‘fo;r _:’H§§:&1-‘ring t’i1.ia~d:ay, ILK.
PATIL J, delivered the . V ”

.-.1 «me
The :59; the judwnent and
award%%*date:ij1″ d by the 2 Add’:hona’ 1
Civil (Sr;1:}i;i.?f).fift§ ‘MACT-III, Davanagere (in shaft
“Cia§rnsLATria£$ur§gi”).v’inAM.\?:C.Ne. 29912002, has presented

. graund that the compensation’

and he is entitied fer anhancament

H ‘V .V

” The claimant-appeiiant herein ciaims that/_ he is

_ ‘A;-a;f»’;-firicufiurist and daing milk vending bUSifl6%. it is the

“muse of the appellant that, on 1.9.2001 at about 12.30

pm. he aiang with w person was moving in a
/ WMWM

Maruthi van nailed as Sanjaevini Ambulance 1′

Reg.No. KA-13:TR:737:G1-02 from nav;aéi§gfe:g%ta[%’

Bangalore and when they wevrawv ‘ V

Bangaiore on NH4 near

Bharamasmar, me driver sa.i6’v_éhié_;i:e the

same in high speed. ._’Ijegaii’gV’eni’Vv:manner,
lost the baiancgand pole. Due to
the said infuriezs.

On by the appellant in
ma % claim petition csasming

mmpené-;a.~ti_an,’ matter had some up for

& the Claims Tribune! on 15* July

L’ Tribunal has passed the judgment and

campansation of Rs.2,08,374l– with

896 pa. from tha data of pefrtian till 1119 date Of

sum’ me said amount awarded by me

__C3iain’$ Tribunal is inadequate, appeilant felt necesslm ed

to present fixis appeai, seeking enhancement

3. We have heard teamed caunsel

appellant and {earned counsel appearin;g–;’; :

raspandent–!nsuranoe Company. ‘

4. Aftermreful perusal m%:he%juugmn1[gna %

passed by the exam Tribfinfiin we it”

emerges that, flue Claims an
error in taking ‘me at Rs. 701- per
day whiie calrsulfiing ‘ifivcoma and the
same is id be enhanced. The
he has milk vending
it fit to take the incorne

of gage “a*.-ppe’4!.IantV_V;ét”‘R.¢;1(i§’OI- per day. If the incmne of me

at Rs-100I- per day, the disability is

at proper Mumpsser of 16 is applied, the

V 1’-v..gt.1jr§ income comes to Rs.1,15.m- (R3100

& 12%;; 1%ex2n11oo= Rs.1,15,200!-) instaad at Rs.80,640I-

‘ aé; married by the Claims Tribunal- Hence, we award an

. j {3dditéonal sum Rs.34,560l- towards lm offixfure

income.

5. The Ciaims Tribunal has awarded

towards loss of amenities and the same

and it needs to be modified. Thg appetlahf ” »

grievous injuries and due to fiwésaééi _

continue his milk vending iéfiihabjle to”

work in the field, akirzg’ into
consideration, we are if a sum of
Rs.10,00Gi- as awarded
by the just and re:-mnabse.

‘ sum of .Rs.10,000I–

tcwardéflfiss bf

5, cm mane» has act awarded any amomt ef

canveyance, nourishing food,

incidentai charges. Having ragard t0 the

natuke we injuries sustained and the nature of treatment

.””””–.. ‘1naken.’byE’the amllant, we deem it fit to award a sum of

« towards the same. Accordingly, it is awawded.

7. Having regard to the facts and ck of the

%% case as stated abave, the instant appeal meet by mpaiant

stands disposed of hoiding that, the ciaimamappeilant is

emitted for an additional compensation of a s1jm of

Rs.49,560l– (Rs.34,560l- towards loss of futf.~::~’éf

Rs.10,000l- towards loss of amenities of life, ,

towards conveyance nourishing

incidentai charges) with interefiat frejm :_§.’h ef4′ ‘cf _

petition iii! the date ofreaiisatiorf A j
The first mporxdexfig éirected to
deposit the enhmced of Rs.49,56QI.

with int«er’est. iheaasfe of pettzian til! the date of

reaiisafionwflhifi em tam today.
Imri§”ea{;ate:y %%anar%«%%éhe deposit by the Insurance

– the Ciéti:*rs««’E”‘ribunai is directed to reiease the said

the appeliant.

.7 award, acccrdirwy.

Sd/1
Judge
Sd/-9
Iudgg