High Court Karnataka High Court

Basappa S/O Mogalappa vs Ramesh S/O Vaijinath Biradar on 27 August, 2008

Karnataka High Court
Basappa S/O Mogalappa vs Ramesh S/O Vaijinath Biradar on 27 August, 2008
Author: K.Sreedhar Rao Gowda
{N THE HIGH COURT OF KARNATAKA CIRCUIT BENCH 

AT GULBARGA

DATED THIS THE 27TH DAY OF AUGUST' 200%:  A    '

PRESENT   

THE I-{ON'BLE MR. JUSYICE K. sE%;%:Ei15HAR'(RA_ t>.¢%,V   '

AND "  Q
THE; HON'BLE MR. Jusmzg B. sRif;EN'1vAsE' Goxvm;
M.F.A.NO.66«i4f.20§)£5'(MV'§fv':~    

BETWEEN:  _     jg  

Basappa S!'OV'M0g&'i}appé;,"* 3

Age: 33 yeaiffi. C3f:c:"L:+2h9uxe:~,.._ 

R/0 Basantjp1_1r; _ ' _ '    _.

Tq. 85 Bist.Bit1ar. _   _  APPELLANT

% » _(BYu SR1 RAVI PA'i'iL, ADVOCATE)

  I  z  ..... 

1.

‘R a1fi§:sh. iiajfiiugth Bu-a’ dar,
A’g:::V”Majd1*, Vlfiwzzer of
Maxi Cab No.KA–06/ 6064,

V V’ _ I~fa]]ikhedv§B, Humnabad,
. ‘_ Dist. Bidar;;_

‘~ insurance Company Ltd.,

‘ . Represented by its
“”Biv;isioI1al Manager, Division Ofice,

% ‘=Q;:p. Mini Vidhan Soudha,

“.C}u1barga, …RESPONDEN’FS
{BY SR1 R.v. NADA GOUDA, ADVOCATE FOR R-2)

THIS M.F.A. IS FILED U/S 173(1) 0FVV.u§oToR
VEHICLES ACT, 1933, PRAYING TO CALL FOR REQGRDS

AND MODIFY ms JUDGMENT AND AwA_RD.oo’V;uAT:s:u.
29.7.2003 mssao BY THE ABDL. MOTOR-j ACC_II}.ENTI”i3
CLAIMS TRIBUNAL-III, BIQAR IN M.V.C. NQJ2v1_’i~/2@.OO._AN13 .. AV

FURTHER BE PLEASED TO ALLOW ~’ma;c1’_.AIM’ }’-§?:f¥’I”1’§(_)V~A1V\I.’o-

This M.F.A. coming on :”for3’_

SREEDHAR RAG. J, dC1iV€IE§i,~?J?IC fo1io§vi21g:- . A

Sri. Ravi Patil, to file
power for appellant. Counse}

takes notice fo1′”1’gs _’pon{ieni VV

=._:IV’he:-: ocfifioper sustaésleti fiacizure of left hip
bone. Tb; about 39 years at the time of

accident. “is a cookie. His income is to be

, . _ at Rs.2,1do)! pm. The total body disability wouid

The income loss proportionate to the

ciis§15flit;*.i§;: :I,{9:.210/- pm.

re-assessment of the facts and evidence the

Vohpetifiioner is entitled to a compensation of Rs.4~CJ,OOO/-

paia and agony, Rs.10,00(}/- for medical and

incidental expenses, Rs. 10,000/~ for loss of income during

oéz

the laid up period and Rs.10,{)()0/- for Loss of amenities.

The petitioner is entitled to a. compensation of R3218

(income) x 12 (months) x :5 (muitipliexj =-= Rs.4o,32o/gV£§f’jT.

loss of future income on account of disability. In ”

petitioner is entitled to a compensation of Rs. 1,:;<:;,§3-2Q/ T'

against Rs.8,500/~ awarded by the

enhanced compensation the petitioner ié"t;1ititIcd '

at 6% p.m. from the date of petition' 'payxrzhtcrflg
Accordingly, the appezflis

V Rbv/* V