High Court Karnataka High Court

John Saldahna S/O Anthony … vs B V Pushpa W/O Thippeswamy on 9 February, 2009

Karnataka High Court
John Saldahna S/O Anthony … vs B V Pushpa W/O Thippeswamy on 9 February, 2009
Author: Anand Byrareddy
1
1.

IN T}rii:L i1'iGH CO'u'i~l'}' OF KAR'NA'i'AKA AT BAIQQALQRE

1):'-'x'i'i;i) 'i'fiiS  O9""'i)A':' vi' rhfikévzxk  % H

'mg H(}N'Bi..i: i'vii<'..~ susmm;    -- i%'%'L;3i2:f  

i'viiSC3£i.i.AN E-10133 FIRS1' gg:_z3gAL'r4§V24o9 <.:;»   A  %

BETWEEN :

Sri. John Saldahna, 52    

SE0 Axxtlmny Saldanha

Residing at Siic Nu;i 26il   ;    /A 
Anjalia, 5"' Cro$.s'B;}galgunte: k * %

Baflflakme-73__.    

(By Sh1i:.V"B."\'I'.  %

 V' " 1.,  B'; V." Push'§j§"

' 1 '$3.559 

  V   Terrific

"  '*iif_a Main Road
Béangafiim-.-7? 3

' H H 'T 1  ' ' =  A. The Mafiaagcr

 National Insuraace
" - Company Limiiod
[ifloddahallapura Branch

' 2  Srinivasa Market Complex

1974, Cinema Read

Z

APPELLANT



 %l 203  RESPONDENTS

(By Shri. A. M. Vmkalcah, Aadvmate for Rzmporukml 3’~T3c”.’3~”.-2T and
Rcxgsuzxdcxsi Nu! is dizsgrcuxcd with) _V

$95335?

‘i’i*n:s Mrscoiianeuus hrsi. Appcai as
173(1) of the Motor Vehicles Act .ag;:is:st’§1ze juiigcment. and f ”
award dated 24.6.2005 [$1 in MVC.A.N§>. ’52l.2i’–20€Ii..Lun.,T.£ha

file of the Member, Meter Accidéc.nt£:._ [Claim–S, . Tribuzgfl, X

fiuidiiimnal Judge, Court of S1n;ai§.4Cuus£%:-3, Nay” L.

16, partly allowing the claim petitégfi ft)!’ ccixnpenssa_’t_ici£;:v;1i2fi etc.

This appeal havinggijpen “zmii}t:uming on
flat ptonounoememi: of da3:;%:ne Court delivared the
fb!!awingt-

J the appellant and the re:spundenL

V km: had claimed uumpca:-saiicm beibns the

Claims Tribunal on aeumui of injuiics that he

‘ H ” ‘LA as a result ufa rnoiut awcideni invuiving a I,-nuzinr and

iwfi-whmicr lhai he was riding.

E

The Tribunal having awarded Rs.30,00(}i-

suffering, R:-5.] 5,000:’- towards rrmaiia.-.213 ‘R_$.~

inwards loss of iacomc during T

of fuiun: earning, ibis is

enhancement oflhos same.

3. The mzsgmafing as the award of
not show any
infinni£y,._h:1 awarded inwards pain and
is faidy adequate. Insufiir as

medical axiaené-:63 after taking ink) mammal the

= cmpiuycr of the appciiam, 2 sum oi’

‘ gm} fair.

as loss of immnc during ireairncsnt and But of

x V’ or capacity are conwmed, the appellant has

pmdtwc ducument-5 in support uf his earnings and the

«if his duties. The tribunal, however, having awarded

Q

Rs.l5,000f- inwards loss of income during . i53§t)

be said in be unfiasl.

5. The medicai pmamm %

whoici-body disabiiity to the AiVi}’–?{§,’ ¢;n’i”

cvidesazc as to the nuiuzté ‘his liw loss
am he would suflisr an the tribunal!
having of Rs.i5,000;’.

towards tfiznmsi aim he mi-d to be
unjust Rs.i5,0G0.r’- towards

fuiurt: loss

“”” H is aiiuwed and the Wife-nit is held

$fliiA§.¥Uf5,_iV”V.§1:}’VA uumptsnsaiiun of Rs.l5,000i- with

ifiimusl £S9ké:’§§¢f a1nnum from {he duh: uf claim {iii the dais 05′

Sdf-Q
Iudgé