I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS TI-EE zrm DAY 02* DECEMBER 20%}
PRESENT "
THE HoN'BLE MR.JUS'i'ICE V. eoram
THE Hownw MILJUSTICE
MISC. FIRST x;:~._=1,g_§; 2605
BETWEEN:
MN. SriI1ivasaiiy'é§i1gar,
S/0. Late -:"~.r_.gai_','._' '
62 years, ;f ' ' ._
No.6?', 15."*";"*'1+*"T('.-'H.1f¢'ss, '*3, "
V.V. Mcs}1aiL_a,, _ _
MYSORE'. ' _ ...Appc11ant,.
(By 3,:-1. tie; Sa.§bJIi;--.fid§. -- Abscn y
" 5.4.. A. ' ..... .. V
%M%ajor% *
S,+_'_0. Late fibdui Kareem
-- }Z>o5Io.'2627, 7&1 Cross?
Agarasarakcfi, _
, K33. Mohalla,
Z'v.4.};Sa3re. _
'{D<=:Icmd before the Tribunal)
V V " 3-éanjundamvamy',
S/0. Sn'. Mahadcvappa,
Eikivtar,
Keg alawadi Village,
Chamrajanagar Taluk.
',...._""'---v""'-5.-Isa
ta)
3. M/s. Oriental Insurance
Company Ltd.,
Branch Ofiice 11,
RB. 510.210, Nome
Chamaraja Double Road,
Mysore.
(By Sri.K.K. Vasanth, fer R-3;, A'
R-2 Deleted
R«- I Notice dispensed vs-*1i;?_j1}"~~
This Misc. First zmpealreeis fi.Ied""under S'ec;"173(1) of MV
Act against the Judgment dated 14.3.2006
passed in Mvc.No.207é/.2002ve'o'n,;h:3-fzie of the IX Addl.
Judge, Court .01' Smallf Ca1;ses_, Avvkiember, MACT-'7,
Metropefitan Area,';-Bai1ga:10re,'««{SC€:H__£iI0.7), partly allowing
the claim peeition.{fer;_e0Inpensa.1it§:3 and seeking eztlhaneement
0feoI11p€I1sa?fi0i'i;'~ ""' .--
.cem.ing on far admission this
clay, J._,"d.eIivered the fe110wi11g:--
e .:~.:+.:;.<.~.mr1~
r'eppefl'e"r1r. has challenged the judgment and
de.red«..A:V'14_._3.2006 passed by the MACE', Bangalore,
enhancement of compensation awarded in
fa-:firQtjr... MVC No.2(_)76/2002 towards bodily injuries
by him in the motor vehicle accident.
2. The learned ceunsei for the appeilant is net present.
{Therefore his arguments are taken as heard. We have heard
the arguments of the learned eeunsel fer the respondent»
c_______(“‘-.-..a-“‘\…-
C. Tewards expenses of attendant
charges, nourishment, ;
conveyance ete., – Rs.25,000 Q
(1. Towards less of enjoyment
And Amenities in his L” ‘
future life
e.’Fow’ards permanent . 11’
Ivan ;f:e &eRs1;figeee)§%
5.Thusthetouflifieefififiefeafiéégeafioniflflguxmd by ?
us in this appeal evlnich is in adéition
to in the impugled
jtldmerfifééiiifii interest at the same rate
of 6% fi*eAm_:the ‘ till the date of payment. The
fCSp0I.}g’i€I}twIE¥iS1fif1f§§?..(1CpOSit the enhanced ameum of
interest therein Within four Weeks
receipt of a copy of this judment.
appeal is aflowed in part.
Z : Sdfle
Jude?
Sd/-
I udge