High Court Karnataka High Court

Kempe Gowda S/O Late Thammaiah vs Puttaramu S/O Honne Gowda on 27 March, 2008

Karnataka High Court
Kempe Gowda S/O Late Thammaiah vs Puttaramu S/O Honne Gowda on 27 March, 2008
Author: B.S.Patil
I'. 1 -

Ill mm men comer orj-Iunnarnu A'-I' BAIIGALORE
. mun nus 11-m  my on MARCH-2003 
Jrmn Homsm nm..ma11cn-3.9. nsifiwy : '   '   &

Kempcflowda,
SIo.late_ Thammaiah, ' .

' -  Aged about 32 years, 

Ha1'iharVil]age,__
SathanurHob1i,.

(By Smt.B,I;.:';ts]1§ :Adv.j.:     if; V M

A   AAAA    

S] o".--Ho_nne Gowda; ~ ._  ._ 

Gundapura V:'llage,.  '

H_a]agu_1"*u.L Ha-bli_--..  "

 Tq. V_ Mandjra Dist.
! (70.v§?ner..%of the' bus.---. *

 'A C   N9.CNG.9'720)..

I   Maj er.

. l1:isu1ance_Co. Ltd.,
 Flgaorgf. Gpp: K.E.B.0flicc, A

¥ f M..C.Boa_d, Mandya. L  tmsponnmlral

 5  'respondents-1 as 2 are" served but unmprcsentcd)

This appeal is filed under Section 173(1) of the Motor

– gAct against ‘the Judgm_ent_ and ¥Awa1d dated
% 05-.0-1.2006 passed in MVC 110.914/2000′ on the-file ofthe Civil

Judge (S1?.Dn.), .MAC’I’., Maddur, partly. the claim

…2_

petition for compensation and seeking enhancement of
compensation.

This Appeal coming on for admission, this day…
delivered the following: g’ .4

1. Heard the learned counsel foi’ 3 ‘

2. This is an appeal

enhancement of compensation. 1.

3. On O8.O£’3_.A19″99, g…..mng in a bullock
cart from Helmet with an accident
when a negligent manner by
its dfi;irer_ and dashed against the bullock
cart. the claimant suflered injuries

one of the at the spot. The claimant moved

Section 166 of the Motor Vehicles

‘V-compensation. I-le examined himself as P.W.1

thelloctor by name Mariswamy was examined as P.W.4.

ggExs.l7’~1_.it’to Ex.P18 were produced and marked. The Tribunal

‘cl,nhbed together three claims arising out of the same accident

___ and recorded common evidence.

3%

…3_.

4. Having held that the accident occurred due to the
actionable negligence on the part of the driver of the-pprivate

bus, the Tribunal has awarded Rs.30,000/- as

for the personal injuries suffered by the

accident. It is the case of the claimant. ..;suppo_1jted.h ; it

the Doctor who has been it

dislocation of the right she spphca Ibr a

treatment. Though the he was an
inpatient for 10 days, vpnoduced by him to
show that he The Doctor has
stated that shhysicai disability of 5%
right ankle joint. The

cla1Inan’ the medical bills.

5. V _ _v As version he was eaming Rs.2,000/–

bya agricultural work. In the face of the

itecord, the Tribunal has awarded compensation in

“st sf’t:isls’3o,ooo/–. Though the Tribunal has awarded only

towards pain and sujfering. the fact that a sum of

it ~ Rs«..20,V(s)0O[- is awarded towards alleged permanent disability

to be kept in mind. In fact, there is no material to

V establish that such a permanent physical disability was

suffered by the claimant. In that view of the matter, though a

{W

meagre amount is awarded towards pain and suffering. in View
of the award made in a sum of Rs.20,000/§.~=.__towan_1s

permanent physical disability, I do not consider .ij’.–.i.a fit

case for enhancement of compensation.

income, a sum of Rs.2,000[- is

circumstances keeping in mmd’ .n::iavi-mi c– 15, ”

dislocation of the joint is ‘Though no
medical bills were the-.._ awarded

-Rs.3,000/- towards in my} view,

the amount a\}E_’ii.;’t__1ed it-i of Rs.30,000./ —
is fair and 1″i’1z1e ow: iflierefom being devoid of

merits i

Sd/-‘
Judge