High Court Karnataka High Court

Babusab S/O Nanne Hassinasab … vs Sanna Kanakappa S/O Hanmanthappa … on 19 March, 2009

Karnataka High Court
Babusab S/O Nanne Hassinasab … vs Sanna Kanakappa S/O Hanmanthappa … on 19 March, 2009
Author: K.L.Manjunath And Das
MFA 1310.978} of 2{){)€,»

1N THE HIGH Comm' ()9 HARNATAKA 

crmcuri' BEINCH AT' I}1'~§ARWAD  

DATES THIS THE 19TH DAY 9? MA??3<3H :2,0§§.§} . K '     

PREsE§T, fl

THE HON'BLE MR.JUS'i'1CE :«:, 1;;:~¢1AN,§.:::\5%;:*£**:~: *V"

A 

THE'. HOEWBLE a:1R.'J:§'§sT1:::m}1;:~mg Basazmb Mudgai,
.. fi.£ged~ Ei}:I()t1"1i_"~'-.3} 1 years,
 A " ~(3}'cr::f; :!3sgrjicz.11t«1;1'1*i;<s':,V R/0: Sulekal,
»  ~ Tq: Gaagavathi -N 583227,
'  I3?ist.j..;«:c:pps:.. ...APP£1LLANTS

  ~ § Sfiaranaba$ava, Advocate)

 __gN% :33

    Kanakagpa,

S] 0 Hanmanthappa Reded,
Aged about 25 ysars,

OCECZ Qriver, R/ca. Suiekai,
Tq: Gangavathi -- 583 22?,
"Dist: Kappa}.



MFA NO.9?'8l 0512006

INC?

 Ham,1ma11_fhaa, S/(3 Balapgaa,
aged about major,
Occ; Tractor Owner (New) 
Engine 85 Chemsis N0.O()186E3_€}.,..   
R/0. Suiekal,  " .. "
Tq: Gangavathi 583227', '
Dist: Kappa}. V

3. The Manager,

£.C.I.C.1.,L0mbarc1 V _ ._ 

Cxeneral insurance Co. L{1:d,,V  ,_ , 

Ciub Road, Gubbi Bu:e:!.1:;;g, L ' 

3H1 F10<::r,Hu}3}i,  _    
I)ist;}Dharvvfa<1.    ';.;,RE.:sPONDENTS

(By 321.  gad«m§'at¢_ £514 R3)
(R1 §+;,R'2    

_ _vThiL:l:'~V misceliaxié-ails first appeal is filed under
S€f.(_§'itiOif1 i'?'37'{1.)V of the Motor Vehicles Act againsi: the

'  j1;d'ig,n,;-5111?; and a:ws;rd dated (}3w(3'?'.2{)G6 passstad. in MVC
. 'fio.1€3;".i;QO'.3_0x3. the file of the Civii Jucige {S11 D11.) and
 'E\!iz3x£?Fv,,_'('£:«i21ga§Iathi, parfi}; afiowing £136: Claim petition for
' .cb.1;1;§'t:r€;~3e§tiQ7:'i and seeking enhancement of

C£}IH}3f;I;$83_.iOZ}.

" This nxisceiianeaus famt appeai gaming on for

 " adémisésion this day, Nagamohan Das, J, delivemd the
'  %%f01¥Wi*1%= '

Okxmw



i\:';§<'A N0u9'?8l of '2:{){}f3

JUD€}M'ENT

I This appeal is directed againgt. the _  "  

award datieci o3.o7',05 in M.X}?,£f.DJTaA,.3§}'7:§£b.{)'5  T

by the Civil Judges; {S1".I§}r1;)_ -5; ;~;:%.;g.<;:.«:~',%;;.:mgg1varn1,  3

insnfar "as it raiates tq i:1adeq::_;;i%;rf}*-.;)f t1i€«--é;§v§%r:p:é:nsa:i0n
awarded by the  T -   .

2. {)1}   p .m., respozldratat
110.1 being:   ":i:'Qve the $31116 in a
rash  V ctamseci the death sf a
1':1i13c3r     1 and 2, "Phi: 'E'1'§.E;:n..1:1ai,

1.

md:31′” ijha impi.1’gi1e<i aéafarti, graniieii campexxsatiorx of

., 3 k M9 .. ….. ..

Settied positiozz of law that. the noticanai

90111;;-¢:f::?a;:t.i.0:1 shall. ha 3 21111131111131}. af _E2s.2,{)i},»:)£}€}/–~ if}

tl”:é”~_case af death of 8 minor. in View 91;’ f.his§. settlezi

” positinn Qf .’l2fm:*, we am inciined H3 mediffg me impiignati

award .

aivw

EVEFI3; N0.’~}’?”8i of QGG6

4. Accanziingiy, the appeal is peril};

impugned awaxfi is :110c£;ifi.ed awfar.di_ng ;:i<5ii1'pé;:1S'é;if.:i{:I1 Q? "

Rs.:2,()O,{}G0/- with 6% :n:erest:.'p.:.:3;.T~§n"~s:h.:{"ez:3gf;méed

com eusatien of Rs.5i},C¥{)_(3"…-. Retnainfiz S';-¥;he1'=.

a_sp:=:(:f:.$, the iznptzgled awani–témaézgs infgxcii,

Ordered acC0rdi:1g§}9,VV A

Sd/-5:'
Iudge

SM-3
Iufigg