High Court Karnataka High Court

Lakshmamma vs Prathap Singh on 16 March, 2009

Karnataka High Court
Lakshmamma vs Prathap Singh on 16 March, 2009
Author: V.Jagannathan
IN THE HIGH CGUR'I' OF' KARNATAKA AT BANGALORE

Dated the 16m day of March 2009  j
:BEFORE:  f' _n
THE HONBLE MRJUSTICE : V.JAGAN1 $k'ATHAN_ ' 

MISCELLANEOUS FIRST APPEA;1;;No.« 31.7 1,2t;}ea%:(MivC:;

BETWEEN :

Lakgshmamma, L»   »

W/0 Kempaiah, Age: 46 ymris,  ._ 

13/ 0 Pathaganahajli, Xcilala Hobii-, .,_ , 
Kloratagere Taluk, Tuzxiizur DistrIfct§"   %  _

( By;Siigfiaftgf-l3.if§ai*ege§x?€1ét,»--A£ivoc:ate. )
AND: .  ._ .. . .

1.

f
M.a3′{>r, S] C .33a1z:1_i;°. “$i1’3;@,

Prt::p:” Sriflaiafii Mo_ti§;*”‘SeI’v.’iCe,
Belaguniba, Town.

2 2. New if1€3.é_a_Assurance Co. Ltd,

A _ Shopping Ccmpiex,
” _l”1?I0<}r,AvB~-._H.R<1ad, Tumktlr.
IV …Ecspondents

% {By Szri Moi1a11 3., Advocate for R— 1.
Sri P.B.Raju, Advocate for R—f2. }

_ Miscellaneous First Appeal filed under Section
.»v_1*?3(1) of the M.V.Act against the judgnent: and award
datati 12.9.2007 passed in MVC No. 510/2001 an the

file of 1:116 Ciivil Judge (Sr.Dn.) 85 JMFC 8:; Addl. MAC-'1',
Machugiri, partly allowing the claim petiticm for

compensation and seeking enhanccms1"11:___ of

comp:-msa.t;i{):.1.

This appeal coming on for hearing

court deiivered the foliowing : _
J U D G M : ” ”

The award of wmpenégfiign c’)f}:2j,§ the

M.A.C.’I’. is called in ;__quest§e13fl’hy”‘t§}e in this
appeal 011 the g1’o11VI”‘{dV ‘ the lower side
because, no gclwards less 91″

amenities §:.:f ” _ _ V ‘ V

2. appeflarit, referrmg to
the submitted that the

con1pensé1tig)11,Vr§?5c§_1.}{iz’fcs. ‘ be enhanced towards loss of

of ‘i9s.§.of income: during treatment mriod

Vt0!3;.9rc’£s”C:):1veyance and diet changes, in the fight of

record indimfing 10% ciisabiiity caused

to tgle. following the mater accident.

On the otlzcr hand, the ieamed counstzl for R-2

% ….I–I;¥..’.’:’i.1I’££iI1C6 Company submitted thai no enhancement is

V needed under any other heads and the only head which

92