1 MFA. 5099/08(MV)
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 015? DAY OF SEPTEMBER 2009
BEFORE
THE HONBLE MR. JUSTICE. N. ANANDA
MISCELLANEOUS FIRST APPEAL NO.5099/2003 :_ A'
BETWEEN
H. U. BASAVEGOWDA.
S/0. UDDEGOWDA.
AGE: 67 YEARS, _
occ: COFFEE PLANTER," _
R/0. KERAMAKK1 VILLAGE)»,
AVATHIHOBLI.
CHIKMAGALUR TALUK 5: D'IsT.. jé ._ " "
_ 1 ...APPELLAN'I'
{By SMT. NAMITHA MAHESH B. G;"ADw_:')cAm}
1. B. D. -c1~LANDRAs_IeIEIm_R,.
S/0. DEVAPAJU, AGE21 YEARS.
OCC: CARP_E1\%'.T'IER,"'.R/'b. BYGOOR VILLAGE.
AYATEEI HOESLE, CHIKMAGALUR TALUK.
V. LA ' v..éAI1S;é{ ska, EREGOWDA.
_ A(3£€ 3_1
" ._ 'R/o."BY_GQQ'R" VILLAGE.
'AVATHI HQBLI, CHiKMAGALUR TALUK.
... RESPONDENTS
_ _ [By Sri K. S. GANESH (Si
“1’$;’ R. RAVIKUMAR ADVOCATES FOR R~1}
2 MFA. 5099 / 08{1VEV)
THIS IS AN APPEAL FILED U/S 173(1) OF’ MVgACT
AGAINST THE JUDGMENT AND AWARD DATED: e..v2.’2-Q05
PASSED IN MVC NO. 246/2006 ON “me 1″«’1L1_;;V”~’c>’:s€V’.1’f1~§_A__~:l’
PRESIDING OFFICER, FAST TRACK COUPQ-1AI:;_{AAtDl.'””_.’e 1”
MEMBER MACT-IV, CHIK1\/1AGAL{}I?.,<A
COMPENSATION OF RS. 33,200/- ZWIT;–2 ..Ijl\?'Il3'33 I.¥I1'l.STll@f»5%:1;_'l
P.A FROM THE DATE 01%' PETITEON 1*1L:,_D.ePoS1if=.. . '
This appeal coming on for this tfjie court
delivered the following: v 'A l M H
this appeal_ tol'S.et«.._aSide«.oV {he –i1ir:pugned award, inter aiia
contending {flat his not involved in the accident
and ;co:{ipenSa%.ion'l awarded by the Tribunal is
; disproport'icnate to nature of injuries Suffered by claimant.
'fianeslh learned counsel for insurance company.
it VTiu1.VfV"3j~ A;§;5¢11ant is absent. 1 have heard Sri K. S.
4 Mm.5o99/o3(Mv1
6. The appellant {owner of the vehicle} haataken
untenable contentions to avoid the liability and The
unsuccessful attempts to establish the before
tribunal. The tribunal has rightlgizfllfreijecterl ‘untenabvlee
contentions raised by appellant.
7. As could be seen froin..:rrre_dical’records; claimant
had suffered following l’
{i} A_n-albrasion on_:’right’*side foreliead.
(ii) ‘land “t.en’de:rr1es’s in right forearm –
..V.Frac:ture of.fo’rea_r’mt bones.
a_#(iii] _’ apr’aas1oh’~eofn front of right knee joint.
(iv; * An abrasior;-..or1«ieft knee joint.
us; ‘1he”‘t–:rib}i_ne.l having regard to the fact that the
. claimant. suffe_red fracture of fore-arm bones and other
awarded compensation of Rs.33,200/-.
‘1’hRerefore.*ifl do not find any grounds to interfere with the
quantiiin of compensation awarded by the Tribunal.
rv ax » ‘I
5 MFA. 5099/O8{MV)
Accordingly, the appeai is dismissed. Parties are directed –to
bear their costs.
Jz,1dgvé:::.Vv Tfjf %
RKK/-