High Court Karnataka High Court

Hilal @ Dilal Sultansab Kadake vs Ayubkhan on 27 September, 2010

Karnataka High Court
Hilal @ Dilal Sultansab Kadake vs Ayubkhan on 27 September, 2010
Author: V Jagannathan
IN 'ms HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED 'm1s THE 27%: DAY OF' s1:«:m;'E,M:8Is:R. 2010
"BEFORE 

"ms HONBLE MR.JUS'I'1CE v.JAGANNAi:?pi;4gS;'5; 
M.F.A.No.1-403-=1/2007 (MV)   

BETWEEN:   

Hilai @ Diiai Su.1tar1sab Kadake

Age 24 years,  

Occ: Business,  'V

R/0 Chadachan

Tqlndi V '   "  '   
Dist: Bijapur.   _  ;j 1 .A.'.'A»PPE3LLANT

[By Sri.Bapug0uds-- Si_dd;::'pp.3:;"A Aay:;¢%ét;:j«;" 

AND:

1. Ayubkhem" %   2  

S /0 Rouflman Jahagitrgdags'

Ame: Mssjm', V ,  " V"
 v.Qcc: B'usi'ness / OW'nr::_A .

 R'/0; fIaji* Street

 -Ciu.b"Roa.d;'!fi;N'o--'_12
  

V 2. '_I'1;it'e B1:am:.1: Manager

UI1ited I.nci«§a_ I11su1*ance Co.Ltd.

" " " 4. *--}3ijaps§_,1r 586 101. ...RESPONDENTS

VSfm:’i.$\/Iazlvencira Raddy, Adv for R-2)
‘ Notice to R-1 is di.spez’1sed with

T V/0 daied 27.08.2010

to

MFA filed :1/s 173(1) of MV Am to allow this appeal by
modifying the Judgment and aivard in MVC 831/2001 dated
31.05.2007 passed by the Fast Track Court mi, BijapL;_1_if.

This MFA is coming on for admission. tlipisj
Court delivered the followiiig; 22 0’ A

This appeal is disposed of iizigillyp’afie19’h’eai*ii1gV:I’e.g1i’ii_ed
counsel for the parties and wi*El_1’tlieir ‘C-onsentfipi

2. Appellant was injured”-..i_n-.._pa 1no~t.r__)f agfcident on

24.12.2000 and MAC1″–_..v:23l,lowe.d ::’c:i_&_1in’i petition by

awarding..?2;2 1

3. The “said is called in question on the

4….groun.dit.2baf th€l.Vi”flCQ_i1fip€p.€8.k€I1 by the Tribunal at ?l5,000/–

arm” the .lower_ side.

2 Vieéiriied counsel for the appellant submitted

‘that. tlieplilabilifity is not in dispute and so far as the income is

‘ <:o3'i2eei*1jied, the appel.lani. was doing sheep business and

%

sf'

therefore income ought to have been taken at a higher

figure. On the other hand, Sri.Manve2'3dra Redcly»-_for_ the

insurance company ooritendeci that ineonie _t.%._i1:'en'_';-by

Tribunal is just: and proper and the app_e"ii'em..:if'v.is'=.o1=1ly__l9.

years and date of aecideiiti
enhancenient is Called for. _ l l l i

5. Having heard both arid through
the Judgment of the v?Av15OOO/~ is
on the lower sideand is taken, it

comes to percentage will

have to :vYI%.1yitig– regard to the limb disability

which is pu_t.”a§: ‘doctor, applying multiplier 18

#4

9.-H<d-a.n;c–2.1:: "L140.-:i.et"itIr'1e head loss of future earnings Comes to

/~ given by the Tribunal. Thus

tiliepvleiihahbfetiieti-ii.'-{V111 be 129,760/~.

"I11 result'. appeal is allowed. by enhancing

""-:i."yi"eo'r:1peiisat:ion amount. by ?29,760/- (Rupees Twenty Nine

<3

Thousand Seven Hundred Sixty Only) which amount: will

carry imerest at 60/0 from the date of tha claim petitiorx.
S3 5.; I

SBN