Baflga10m_
IN THE HIGH COURT OF KARNATAKA AT 3ANGA1,;j§}z?.s: . _
DATED THIS THE 25TH DAY OF MAY. 2993 V
BEFORE V %' " L
THE HOIWBLE MR. JUSTICE A31j0KH1NCHVz<;-Eftél Q'
M.F.A.No.7526/2dO5:&_'(M_v) V
Sri G. Rajendran, " _ .
S/0 Late Govinda Swamy', V -
Aged 44 years, .»
R/a No.U-53, 315 Cross, ~ '
Swathantranagar, ii "
Srirampura, Banga1mfe:~ 5;.
. MAPPEUEWW
Advocate]
AND: %% M A 5
1. ~ V. ¢_O1ie:;iia.1 1p'sz;;~ance'''c«_:...__1;.;d.,
" ._ D.Q.VE "E$r§;ni¢a$a Mansions",
103: E Main Road,
315 3":319¢i§, Js;ya1:iagar,
V My
' " By its__Managefr.
Psfls N.T.vE:aha1nathuI1a Khan,
« ' V.'R/'a'Trs;;. 13/11,
Road,
. .--Shga13karapuram,
. . . RESPONDENTS
[By Sri S.V. Hcgdc Mulkhand. Advocate for R1]
This}!/{FA isfiIcdundcrSectio11 173(1) ofMVActagainstthc
judflnt and award, dt.15.3.2005 passed in MVC No.5839]'.?:0O4
on that file of the Judge, Court of Smafi Causes 6:
Bangalore, (SC-CI-I-9), partly allowing the claim ~ V.
compensation as seeking enhancement of compensation. .
the following:
-
This MFA is coming on for hearing day, .4 0′ A 0.
This appeal is dune-‘ ted again’ ,
dt.15.03.2005 passed by mg mi MVC
No.S839[2004. 0′ 0 V’
2. The mic: bus hit the
motorcycle, which; 01.08.2004. On
account of this fracture of right
humomus, over right knee. It is the
case ofthc ycars ofage at the time ofthc
a tailor and tint he used to ma:
‘-» at __
3. the oral and docuwmry cm
— the awarded at global compensation amount of
AV’ Its break-up is as follows:
‘ f3?E}€.
tabulations for the lest of his fife, I feel it just and
award Rs.15,000[- tawanis the loss of
6. It is also not in dispute that he was an S u
days. What folluws from this is that he mlizst ta…
couple of weeks thereafter. – I therefore
Rs.3,000[- ttswards the has ofineome the It
has came on record that he
and that on every visit of his,
fare of 123.100 to Rs. 150; to await! a
modest sum of charges. To
make a to take the food,
which would I themfome deem it
necessary _v sum of Rs.2,000/- towmvds
‘ ~ …..
. to accept the submission made on
cf that based on the med1ca1′ balls’ under
_ the is entitled to a sum of Rs.3-4,439]-, h” two
the receipts under Ex.P.’7 are not marked at an
2 2 ‘ esflthe ‘I’rib1ma1 has rightly noticed, the doctors who have
HEQH.
p1escn’% the medicine pu1poI1r:d to have been purchased by_.._the
appcllmt, are not cxa:m’n1ed at all. Then: is nothing on
show that the medicines under Ex.P.7 are at least .
attend to the problems 111′ 112′ md upon the appefimt ‘A ” V
in question. I thexefole oonfinn the of 11.’
Tribunal towards the medical
8. In the result, I allow the
amounts awarded by the _ ‘4 ‘ _ ‘ certain
amounts towards the foflewing s E
i} Loss of ‘V
ii) V1:<.; :1; _
i'n3 at Rs 2.000430
iv) Loss ommmg
laidfsp Rs. 3,000-00
– Rs.22,00(}~O0
19-. j’s1x1x§g.*’.;:~£1*Rs.22,ooo/- is awamea in addmon’ ‘ to the
TV ef..Rs.f_?G,¢§Gd/- by the ‘I’r£bunal. As I find that the rate of
not awarded by the ‘I’xibunal is proper. I awmtl
V rate of % on the amounts being wanted herein
of institution of the petition till the date of payment
RE?-I.
10. The ofioc is directed to dump the modified
terms of this order.
1 1. This appeal is allowed in parflo oId”i:r.__;as ‘ ‘ V .
bvr