High Court Karnataka High Court

C Gururaj S/O Channaiah vs Zonal Manager on 9 September, 2010

Karnataka High Court
C Gururaj S/O Channaiah vs Zonal Manager on 9 September, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 9TH DAY OF sE1>TEMBEEm_2o1o
BEFORE '  

THE HON' BLE MR. JUSTICE  

Miscelianeous First Appeal:-No.'-1t)2}:1   

Between

C. Gururaj,

s/o Channaiah  

Aged about 28 Years. «_
No.5/6, 2nd Main  J %  ,
4th Cross, Byatarayanapnra

Bangaiore -4550  * .. .4  
(By sr:. D   
1. zonal'Mé;§ag¢rs.t %'t'e 
O~TQKIOvC1fi.'i'V1. Ins. Co.

' ~ _ Customer Service Centre

'  3__L"I€S_CMF'B11..i1::iing, 3rd Floor
 V'f}r_ci=_B1ock, No.8,

-- _ "  Cu"r3ningham Road,
 B.a_ngaiore-560 052.

V2--.  Azznath Khan,

V Son of not known
to the Appellant
Major, No.112,
633 Biock, J P Nagar,
Bangalore-560 078.
 Respondents

(By Sri. S Srishaila, Adv. for R. 1,
notice to R2 is dispensed with V/o. date 6.8.10)

63:?!’

This MFA is filed U/S 173(1) of MV Act, against
the judgement and award dated 02.06.2008 passed in
MVC No.1974/2007 on the file of Additional—.gJudge,
Court of Small Causes, Member, MACT,_4.B:angaiore,
SCCI-I-5 , partly allowing the claim _..peti’tir;Vn”‘ for
compensation and seeking enh_e31cetne’n.t _g A of
compensation. ‘ ” – ~

This appeal coming on,’for’EEearing,

Court, delivered the followingz’-._ .

1ir;L.rE a

This appeal,’ is claimanvt seeking

enhancement of comperisatibri.

2. For c.onVenience”p’arties are referred to

as they are ‘referred petition.

3. _Bi:i,ef’facts.” ‘the’-case are:

_ That on . (5. when the claimant was riding

motogrcycle bearingregistration No.KA {)4 EH 4790 on

0 ~*ll\/_Iyso1–*e:roa.d,”_:f’lyover road, Bangalore an autorickshaw

ltbearinglregistration No.KA-01~9139 came in a rash and

negligent manner and dashed against his motorcycle,

as result he fell down and sustained injuries. Hence,

filed a claim petition before MACT, Bangalore

seeking compensation of Rs.1,50,000/~ and the
@/

6% pa. on the enhanced compensation of Rs.10,000/«
from the date of claim petition till the _..date of

realisation.

A 13. The Insurance Company is the

enhanced compensation with .__4interest’Aa’.fwithin .tWo_

months from the date of reeeipétt This

judgment and the san1c–.,:;i’s..V_%ordereci’ to’-_beA.._:”re1cased

favour of the claimant.

No order as to ~~c_ost;.