EN THE HIGH COURT' 012* KARNATAKA AT
DATES THIS THE am DAY OF'NfiVE.MI3;§1§','«.2CGS V
BEEORE [
THE HGNBLE MR. JUSTiC'i:1EB.SRVEEI§i'€!i.SE1.V:ééWDA 'V
M.F.A. I{§;..99$(3"i)1' éQ{§'?JMVCS"
BEIWEEN:
Kha1ee1Ahme<;?i, .
S/0 J.M. 51.;:__ V ,
Aged about 26"y$:ars, V'
GurmyMérChant _ ' ~
Ci/ct) Mecsaivchndaiah H.{2i;:s_é',~,
Sadat}: Na.gaf,.__15tvvCfQsS; =
Guthalu -Main }€3ac{,..Maj'1dy'a.
~ APFELLANT
:%5r«:;¢kanfi1a Awociates, Aévs.)
A V
V V 1. Pfiéha,
S/o Sasha Sab
V. " Aged about 46 years,
- _ x Efgn Hausa No. 266,
Néor dawmd Saw M131,
Perzsiszan Mohalia,
Hassan.
'i'he Branch Manager,
National Insurance Co. Lt<:i.,
V.\f. Read, Mandya.
RESPONDENTS
‘K
{ By Smt. Kavitha H.C., Adv. for R 2.}
%.
3
2. As there is 110 Ciispute Iegaxtling the bodily injuries
sustained by the appellant. in a meter read aecideniyegad no
appeal is filed either by the owner or the Insurer of”
chanenging the finding of the Tribune} on the ieeue e
accident was occurred due to «rash _.af1t§’4_neg]ii.ge;1t ‘
drivilig of the offending vehicle {lie 1i;§I)i1,it}y ”
Insurer, the enly issue require*§”te ee1*13iC_IerVe41u B3; ‘me is
‘whether the comperlsatien fihet is just
and proper or calls for IA.
3. Afier. Counsel for the parties,
perusing the award of the Tribunal I am ef
A the eompensatien awarded by the
‘1{‘fiibI..,1na1″is”1fii::%:___jt1st and proper and is on the iewer side
a11(«i.;’the.19ei;ei:§eVA’i{V’is required to be enhancer}.
. 4 4. As the wound certificate Ex. P 5, the appeliant
fiaeture of 1/3?” of right radius and ulna. PW 2
– 13€f.’P1i:ttaswamy gowda, who treated the appellant has
VT ” -esfeted that the appellant was treated at Mangaiere
hospita} and after :2 days he was shigea. {Q % _
Csancral Hospital fer trttattnent. ..i{‘h€: ddétaf recefit’ ” .
examination of the appellant .. 5foi;md
assaciatfld with stiifizess of iéftitec got L’
post tnaumatjc GA of thcrc is
30% disability to the ffléiagtionai disability
of 60% to bet}; was a httie
Ii1a1~positic:sri’ .. iéxgnsidcfing a1} these
aspects “the “¢§;s§%’.rL;1et1VwVR%.22,000/ – towards pain
and s11 €3e_:1<f side and it cieserves to be
t=:nh3;_1_C€d by of Rs.8,0{)G/~ and I award
head. Simiiariy Rs.'2,0{)0/-
food, ciiezt and attendant charges is an
thc__:1GW¢r’Sigi(§ and therefem it is liable to be enhanced to
V’~».}”€s.S>,€3£)H{)i~/~. The Tfibunal has awarded Rs.5,000/-
medical expanses based on the biiis producad by
: __’s_;_§1e appttllant and it doezs not call for enhancement. The
Tfibunal awessiixg the income: sf the appellant at R330] –
pm’ day andRs.2 100/ -» per month and considexing that he
%’
just and pro;-er to award Rs.10,0G0/~ towa;i”t1–$j
amenities. Thus the appeilant, in all,_.
enhancfid compensation of Rs.
compensation awarded by ” ;
per annum on the anhanccd the: dam
of petition til} th<..=: datxé fits éicgigzf-;.it;_'L[
5. Acc9:dif:g1§:_:tLhe’appic;§} :5.-_;;1¢»;v§¢a’; The judgment and
award pf thf: above extent. The
rcsgmndeiit II1$1fi*éi;«i¢. directed tn deposit the
entire c0mp£§n4$;ati<)x1fi._ with iI1t.arest within twe
the 'receipt of a cap}; of trim award.
(30StS. Sdl';
Iudg75