High Court Karnataka High Court

Mahiboob vs The Managing Director Ksrtc on 3 June, 2008

Karnataka High Court
Mahiboob vs The Managing Director Ksrtc on 3 June, 2008
Author: Manjula Chellur K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 3"» DAY OF' JUNE 2008  

PRESENT

THE HONBLE MRSJUSTICE MANJULA   = 

AND

THE I~iON'BLE MRJUSTICE  
MISCELLANEOUS FIRST APPEAL NoT1~:m/2935 ('mg  %

BETWEEN :

MAHIBOOB I
55/0 MOHAMMAD TOTAI)   
AGED 34 YEARS 
occ:AGR1cULir:%I1;;:t   A,
R/() KANAMAJ31TALUi€.&   
Dismicr: BIJAPiIR"'"--.__     

(BY SRI.$.V._ & ;
SRLB V N1A$AL1,%AmzsT.} "

' -"mega MMAGING DIREQTOR
'V.VKSi?2TCi, KH, DQUBLE ROAD

  
  é    RESPONDENT

   (BY sm'.vEmA JA.m--1Av,A;;)v.)

  V. ,TH1s'LMIsc:ELLANE0Us FIRST APPEAL IS FILED
 .. UNDER. SECTION 173 (1) OF MOTOR VEHICLES ACT

'AG;AIN'ST THE JDUGMENT AND AWARD DATED

V" 72-- '2s.e3.2004 PASSED IN MVC.NO.2/2002 ON THE FILE
  THE PRINCIPAL DISTRICT' JUDGE 8?. MEMBER,
  EJIACT~I, BIJAPUR, ALL0w:NG THE CLAIM P13'I'ITI0N

' FOR COMPENSATION AND SEEKING ENHANCEMENT

.-xxx $"*~\_\§'

OF COMPENSATION



THIS MISCELLANEOUS FIRST APPEAL COMING
ON FOR ADMISSION THIS DAY, MANJULA
CHELLUR.J., DELIVERED THE FOLLOWING: 

JUDGMENT

Heard on merits. V ‘ . . V

2. So far as occurrrence of ltiae
3.9.2001 at about 3.15 P.M.,IthT§:e:s idiot. So
also, there is no 1. was
travelling in the bus falling out
of the bus as the door of
the bus got Lift Velso not in dispute
that VIInjuz*ies in the said
accident. ‘* was awarded in all,
_ V along from the date of filing of
Aggrieved by the quantum of

appellant has approached this Court

I .seekif1g foe ‘enhancement.

3. ” .f§’~11o11gh the appellant contends that he

15 grievous injuries on his face and all over
body which compelled him to diseentilme his

«~é1$’icu1tt1.ra1 operations, from the record, we noticed that

he sustained 15 abrasions on his face and X~ray of the

knee and skull revealed no fracture. However,

abrasions were on the face, he would _ha.ve: ~

discomfort and he would have spent

towards treatment and conveyance}-oTi5{erefoi’e, Awe areL_L’of_H7-i

the opinion that another suo1 o£Ro;3,ooo[;oo§oo1ozoo
the just and proper oompensatioo. ‘be’efihé11e («E

4. Accordingly, in part
awarding a as against
Rs.’7,{)OO/-. carry interest
at 6% till the date of
deposit. ‘E7he shall deposit the
above eight weeks.

Sd/-

Judge

Sd/–

Judge

‘ ‘ ~ :.mv*