IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED TEES THE 8'1" DAY OF DECEMBER 2010 BEFORE THE HONBLE MR. JUSTECE s. ABDUL NAZEERM. j ~.r MESCELLANEOUS FERST APPEAL NO. 6161 /2o_1«-:1. (11/1:\,.j.i';~-- 1*' BETWEEN : K.C'r. Lokesh S/0. Gurldegowda Aged about 32 years Kanchanayakanahalli Shanthigrama Hobli A ' Hassan Taluk & Dist. _ g_' 1 .".~.1,_APPEL1.ANT (By Sri. Girish B. BaEadareVV--,V--A_dv. }- A D AND 1 The Managef' . 4' The Unified lndvia 11-"1su1*ance Co. Ltd. .»¢3.V;'~Bu11ding1V _ A 1. B.M; Road .. _____ .. 2 r '1-.VDHeIr1s[::ha1;1'dra A S/ Q. .R:x1.1geg0wd21 "Major" " Kané:;11anayakanahe1111 D 'A Shéhzthigrama Hobli 4"Hassa11 Taluk & Dist. REISPONDENTS ' (135: Sri. A. Ravishar1ka1', Adv. fo1'R1 Notice to R2 dispensed with} This MFA is filed u/s.17'3(1) of MV Act against the judgment and award dated 15.9.2009 in M.V.__C. No.853/2008 on the file of the Prl. Civil Judge (Sr. Dn.} Addl. MACT, Hassan. This appeal coming on for admission th_i_s'"'day:.:_i'~the T court delivered the following: _-- JUDGMEE This appeal is directed award in MVC No.853/2vO'O.8fl dated 'ithsjfievoos on"the"V§file of the Principal Civil Judge MACT, Hassan. The appel'ldg1*i1vWé:'s the_:'Ve1ain1~d;1tg'ldeiohe the Tribunal and the i'espo11deiits'-»vvere'"th.e*--owner and the insurer of the offending veh.iCle,. There. i's,n_.'o dispute as to the occurrence ."~."()f th»e-ipaeeident Ha"1'1d__thev liability of the first respondent ~--
lvlnsixrsnee’Conipany to pay compensation. The claimant.
appeal seeking enhancement of
— e0111pens3.ti.oii.
2. l have heard the learned Counsel for the parties
and perused the evidence let in by the claimant before the
court below.
3. Learned Counsel for the appellant :_.
the claimant had suffered fracture to the nasal”‘bo};»§.*~,,/::H’e
further submits that the evidence let bythie elairnant” 3 .«
not been properly app1’eCiatedV’dlb3I_.Vthedcolurtp
court below has awarded a total
is on lower side. Learned_..l:Cou’nse_lA _appellant has
made available the evict.-ancie as also
docurnents referred to =;n”~the_ evidence of the claimant
before tihecourt ‘– —
«V V” ?”C)n”t1rie otherlhand, learned Counsel appearing for
_resip.o’1:.denitarlnsuralice Company has sought to justify
the ugn dgrnent and award.
5. I have carefully considered the argurnents of the
learned Counsel for the parties made at the Bar and
perused the records.
6. It. is evident from the wound certificate 1-
that the claimant; has suffered fractureflof is
also clear that the claimant had sus_i.aine«;}f?
face, which is grievous in nature; abrasion ‘over tzhe’ and
right side of the hand. The Court ;1»–.v;{r:i’éc1 sum
of €10,000/~ towards paind-/1nd’_d suffer’i.11gl”which is on the
lower side. The award of (:.oII.1.i3F:nsat:E.pori.’on”tl’ie–‘other heads
is also inadeq_ua1le_;vVflpairing’reappreeiated the entire evidence
on record,”I__an_1 oi7.V_tl’i–e’–view””i;’:1ai. it is just and proper to
award -sum of l’x’),.v’L’)O(.’)-/~«zwith interest at 6% per annum
towards E~fionipensai.ion” in addition to what: has been
‘awarded ‘Court. below.
V~1~n_l”ji:.he result, the appeal succeeds and it is
étceordingl}? allowed in part. The respondent–Ir1surance
is directed to deposit. a sum of ?,i0,000/- in
ii
iii
addii:io’r1 to what has been awarded by the court below with
interest at 6% per amiuin from the date of the appiication
till the date of deposit within a period of eight weeks frQ_m
the date of receipt. of 21 Copy of this order. The appe1Ea’1’1i_:
permitted to withdraw the amount on such
Costs. _
Cs