High Court Karnataka High Court

Karibasappa vs The Hanuman Transport Company on 21 October, 2010

Karnataka High Court
Karibasappa vs The Hanuman Transport Company on 21 October, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2181' DAY OF OCTOBER. 2910
BEFORE V ''

THE I-ION! BLE MR. JUSTICE B.sREENwAsfi'GG3%rDa:_ 

Miscellaneous First Appeal No.,. 5908' 61"'  " 'V

Between

Karibasappa,

Age about 30 Years, , =
8/0. K. S. Basavarajappa  
R/at. Aloor, Post Dayfangefe _
Davangere Taluk and i)istri_cffi. }

 Appellant

(By   Adv.)

Andv, ....    "
1. lié,  Company,
76, Bada.Vgubettu.  ' 'Chitpady,
_ Udilpii;   

 -Thr: Orien"ta1«i'nsurance Co. Ltd.,

'Rep"b_y its Manager,
' T. :V"«Dv'ivisi_oi:.a1 Office.

'"V1;3hI1,'1'1" Prakash Building,

Vf.1"<«'~" floor, Court Road,

Udapi.

 Respondents

{By Smt. Harini Shivanand, Adv. for R2,
Notice to R1 is dispensed with)

This MFA is filed U / 8 173(1) of MV Act against the
Judgment and award dated: 29.9.2007 passed in MVC
No. 912/2006 on the file of the Prl. Civil Judge [Sr.Dn)
and Addl. MACT, Udupi, partly allowing the” Claim
petition for Compensation and seeking enhanee’n1e–nt’ of
compensation. .V _ . .V

This appeal coming on for hearin.g,..t_hisV

Court, delivered the following:

JUDGMENi*

This appeal is by for of’ V L’

compensation awarded by the .T.It’r:;bu,na1. ‘

2.. For the sake of ‘eonve11ience_’parties are referred to

as they “petition before the

Tribunal, ‘ *

3. Brief are:

, Thai ¢n juicnféoos Vdufll the cflahnant was

. it tra\te1iing””i.n a niinibus bearing registration No. KA–20–

towards Manipal near Eshwara Nagar,
Hergav___vVilVlage, the driver of the bus drove the same in a
.,rashzarn;cl negligent manner and suddenly applied brake,

‘gas a result, claimant sustained injuries. Hence, he filed

it claim petition before the MACT, Udupi, seeking

compensation of Rs.1,00,000/-. The Tribunal by
impugned judgment and award has awarded

compensation of Rs. 10,000 / ~ with interest at 8%’ A’

4. As there is no dispute regarding.j_oceurrfenccl’

accident, negligence and liability

offending vehicle, the only _point’ that for

consideration in the appeal

Whether. the at jquantum at at of
compensation awarded iby “th’e_’i’–ribunal is
just and proper” _or’f” does___1call for
enhancefrrf’/9t?;””‘ V’ W ‘

5. Afterllpllhjeariiig the’-.lVearr1edCoulisel for the parties
and perusing: olfhthe Tribunal, I am of the

View thatithe’vcompensation awarded by the Tribunal is

v justriand properlan-d ‘there is no scope for enhancement.

_ certificate Ex P 8 the claimant has

su,sltajnedc’ltW’o simple injuries. Injuries sustained and

treatraeiit taken by him are also evident from O.P.

Ex. P 5 and supported by the oral evidence of the

__clla.irnant examined as PW 1. He has not examined the

doctor regarding nature of injuries sustained by him

and disability suffered.

7. Considering the two sirnpie injuries i;1dicVated_.._in

the wound certificate the Tribunal has_.right},yV

a gioba} compensation of

80/o p.a. and there is no scope. for en_hance:rn’e’nt_._V_

8. Accordingly the appeal” i missed’ ‘ as’ devoid of

merit.

. Ed/—

Edge