High Court Karnataka High Court

G S Sidda Ramaiah S/O Chikka … vs Chandra Shekar S/O Krishnappa on 12 March, 2009

Karnataka High Court
G S Sidda Ramaiah S/O Chikka … vs Chandra Shekar S/O Krishnappa on 12 March, 2009
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated the 12*} day ofMa1'ch 2009
1 B E F O R E :

THE HONBLE MRJUSTICE : VJAGANNATHAN
MISCELLANEOUS FIRST APPEAL NO. 11177 I 200$.-{MVC}

BETVVEEN :

G.S.Si<:ida Ramaiah,

3/ 0 Chikka Patelappa,
Aged about 23 years, __ H
R/a S.M.GoIlaha}]i,  ' j
Doddaballapura '§'a1uk,_V_ "

Baflgalere Rural'  ' 

 "  ...Appc-zllant

   Advocate. )

A N D :

1.

Cha;id,ra’
S / 0 éigishnappa, ‘ ~ ~~

; ‘Fig.3 No.’-4V3f’3. Raxlgamma Building,
” Ivi_u1iIf:shwaz”a.Temple, Gorugunte Palya,

Bmzgmore – 560 022.

V SQ”.!§*:tikatappa, Aged about 4′? years,
R-fa -N383, Kallappa Layout,

Axnmtha Halli, Sahakara Nagra (Post),

; Bangalore.

.’ The Qriental Insurance C0. I..td.,

rapt. by Managing Directer,
No.20, Jalahaiii Cross, Chokkasarldra,
Bangalore -~ 560 05?.

. . .Respond€:nt;s

{ By Sri Y.K.Sheshag’ri Rae, Advocate for R-3. )

_ Mistxeilaneous First Appeal filed under Seofion
173(1) of the M.V.Act against the judgment and

dated 17.12.2905 passed in MVC No. 4999/2Q{}”1lt()lIl’Vetl”if;
file of the 18*’! A-::ic11. Judge, Member, 4′
Small Causes, Metropolitan l” V
partly allowing the oiaixn petitidsjl

seeking enhancement of oo1:ap%e1″§.sa_§:ion.”* ._ ‘ I

This appeal cozfiilig. ox} this day, the
C{)UI’l1 delivered the follmifizig _ ‘V ‘

The by the quantum of
compensation by the M.A.C.’I’. in a sum

of Rs.33,f)GQl[ laheleained counsel for the appellant

that» fhe…..M«;A.C.T. failed to take note of the

gven by the doctor and moreover,

not cioing any work as of now after the

V Amount is also sought under the head of

A 5.’ expenses incurred by the claimant.

2: On the other hand, the learned counsel for R—3

Insurance Company argued that no document is

produced in proof of employment nor removal from

ie

5

The: award. is madified by allowixlg _
part thus. The enhanced amount iq ..

claimant.

eke/~