High Court Karnataka High Court

Kanakeri Basavaraj vs Sri Shamnuddin on 7 August, 2008

Karnataka High Court
Kanakeri Basavaraj vs Sri Shamnuddin on 7 August, 2008
Author: B.V.Nagarathna
 

-1-

IN THE HIGH COURT OF KARNATAKA B.i§NCH__
AT DHARWAD   . " «. 

DATED THIS THE o7u$JoAfi('o%F';AUoij_$r, 
_ BEF' O.R»E--._A.  'V ' V'  
THE HON'BLE Mf§S;v~ve;1f:"USTIC"E'*B§_V;D§A(§}qéHTHNA
 
BETWEEN:  %     
Kanakcrti B2;Sava1a_j',WS/'oi:

Rangappa', Aged   ._
Agliculfililifiti _  V

H.B.H£'J]i 'Kojak,  A_  

 

_ %  %  .... ..APPELLAN'I'
(By Sxi Ready, Adv.)
 Sn"  8/0

1.': Shaxeefilddin, 'I';B; Dam Road,

.  " . _ Q  Hos"p:et,_Be_lv1.a1y Distrkzt.

    Assurance Co.Ltd.,
 By its D;rgvis'1on' al Manager,

 101.

.... . . RESPONDENTS

.. ” ‘(Hy si~.LG.N.Ra1’chux, Adv. For R2)

This MFA is filed under Seciton 173(1) of the Act

against the Judgment and Award dated 6.12.2005 passed in

MVC.No.246/1993 on the tile of the Civil Judge (Sr.Dn) as
JMFC Cum Member, MACT-IV, Hospet, partly the
claim petition for compensation and seeking enhancement of

compensation.

-2-

This MFA comm” g on for Anwsslozi lithe

court delivered the following: _. ~
J U D elm E}. 11- ‘

Though this ‘listed tea: with the
consent of both sides disposed of

2. _ as era’ imant being aggrieved by
the ‘- in MVC.No.246/ 1993

dam 5; iby, Hospet.

‘I’he vfaacts of the case are that on 16.10.1992

2 A st .sboutVi6,30p.m the claimant along with his friend were
._ a moped to their village’ Mutaganahalli from

when they came near their village at that time, a

~ : No.KA-35 M 187 driven by the first respondent

in a high speed and in a rash and negligent manner

and hit the moped. As a result of the accident the claimant
suffered fracture of his hip region and other injuries. He was
shifted to Government Hospital, H.B.Halli when: he was

/4″

_ 3-

treated for ten days. Contendjng that he V.V1::a;:i~.._become
permanently disabled, he filed the claim. seezging

compensation on Various heads.

4. 011 service of notice $1′ ztmt in ens

the respondent/insurangre
written statement Vifitthe
petition and conteizrijng fl1″‘a.t*. to be payable
was subject to the of the policy and

sought for. ef V’ I

u Ce the abevc pleadings the Tribunal

_ “fie folioteinfiissuesz

._ ‘1. Whether the petitioner proves that on

* 1992 at about 6.30p.m near fifutaganahalfi

V ‘ _”_~n__ri1?gzge the 15’ respondent drove the jeep bearing

. Rfo.tKA~35 M 187 in a rash and negiigent marmer
had ocmsed injuries to him?

2. Whether the petitioner is entitled to get
compensation? ff so, to what extent and from

– 4»-

6. In support of his case the claimant

as PW.1 and one Dr. Vishwaprasad was

and he got marked Exs.P1 to P16 _

not let in any evidence befoIe;»’_the.,74I’;ibi2;1£iLt tl1t~;.._

material and evidence Von’ the
compensation of 6% ea
fiom the date of petition dis~satisfied
with the Judglnent has preferred

this appeal’ of etxmpensafion.

7. 1 have heard Recidy, learned
eounsei for the ; ‘appellefit. _ ;’.¥r’i..t’.%.Z~I.l§’:-::iel1ur, learned

the insurance company.

3. .:tt’:t*is subi1;i_t.tec1.~et_1;’ of the appellant that he had

” A sgme:–é&- of 4.15%», hip zegon and other injuries and the

” ~ . appzeciate the extent of permanent

did not grant any amount of compensation

of loss of future income and that the award

of eofiipensation on the other heads are also meager.

%

-5..

Themfozt, he requests this oourt ,thc

compensation awarded by that ” .1: . ”

9. Per contra, it is
company that P’W.2 matter had
contradicted twp diooofity certificates
Exs.P15 and Plévianéi himself had stated
that ho Work and therefore,
the owaxding any compensation

9:1 the income and that the awani of

compensation on othorixoastis proper which does

not call for any iote:_fr:_1cnoo”

10. The my consideration is as to

whctEofA….tl1e ought to be enhanced in the

H instagt V

tho pleadings on record and the
*i;11o}:it:ao’4t”E?’$h.£’.2. Though it is submitted by the appellant

that ‘lie not personally Workzing in the field, but only

%

“6′ I

supervising agrictlltural operations, neverghoieoefééeié Vilact

that theme was disability to an extent ube

disputed, but the Tribunal iiot’ on

the head of disability. VTa1:m’ “g ¢f’~§1″1e ._f.he (

accident ococured in 1592. “fa’ct”jtI:1at””ikd1e
daily income at of’ fiot..ha*:ve been above
Rs.7(}/ – and by apolydog of 16, a sum
of Rs. 4(),{32:_Q,’¢_ is awarded under
the heed towards disability. In

is awarded towards loss of

amenities, taking the to Rs.45,000/–.

The enhanced conjtpensafion interest at the rate

of 6% “t1«V:.1eE”7datVVé:A..of Jddfihent and Award of the

Tritggznai ” out or the said enhanced

corfipeflsafion, ‘IV?s.30,DOO/– with proportionate

” A intereéf be dejxoféited in any Nationalized Bank for an
4, A. . of and the appellant shall be entitled to
interest from the said deposit. The balance

shall be released to the appellant.

..7..

1 1. Accordingly, the appeal is allowed mi.

any order as to costs.

K’VN*