w.,...,. .. .\....,..........M ruur! n.uuxI..u_r KAKNATAKA men COURT or KARNATAKA HIGH COURT or KARNAIAKA men cwaror KARNATAKA I-HGH come
it'! me HIGH COURT or KARNATAkA;'.«..§_ 4-
cmcurr BENCH AT GULBAR(3.A j V if V
DATED mxs 'ms 23"' oAv <$f= ;A:su}xRv, ;
me HOWBLE MR. 5. r:1§¢?c:r§i:,*;'E"!2I
BETWEEN}
Natior1a£Insurarxoe£;o.v..Ltd.;: '
Near Minwidhanai Scmifza. 4' "
BEigundiComp;_k9.'x"' '
Gutbarga Taiuk anéci Distflct _ é_
By its Division $ A
V. APPELLANT
" ' Advocate)
M9 % .A
3:1 :41, Prabhu siaéw %%%%%
- S/é'%«Sha?r:appa
about '3.7""years
___O'z:c_: Fractitioraer and Agriouitzre
e2/<5 Tawrr Ha rmabad
Disigfict: £!%da{_ '
_ _y Sri Sat%tt $;h V
" V '3.fQLsha'nircrappa fialwmi
"Agec'i-abaut 32 years
.,A.grimi1:u:7e
% Rxto Hamkhea we
< _»V"{aiuk: Humnabad
" District: fiidar
RESPOAQENTS
(by Sri Baku H. Metgma, Advocate for R1
Sr! Matmb C. Nagaraie, Advocate for R2)
COU
. ......... u. mmu-an-nun nnur-I I...uUIt1«§.Jl* ICARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNNIAKA HIGH COURT OF KARNATAKA HiG!'!
This MFA is filed u/5 173(1) of MV Act a.ga::.sr::i?e'an¢
award dt.7.2.2008 passed by the CJ. (S:f_.'l.'_1':3,..)'.._i.3s}(f§ i':~r.4.,cr,.,,
fiasavakalyara, in M.V.C. No.43/2006.
the following:
This appeal is directed afiaistst fix-en and award
dated, 7*" February, Zoofltfiassatl t;;ée:a¢;..ceus: Judgersr. Dn.) and
Additional M.A.C.T.,VBasavaVl;§'ly§§'v'ifi of 2006.
Z; The brief qf .,$rfg=2. 5"' February, 2006,
the respom§VerIt,a Vrxigs Hero Honda motorcycle.
Another l,tero__ l-l6iév:;la«.,_ri'zot6rt€$r::l_e-- came from behind in a rash and
negligent rriegrraaer ara.c§ "lift respondent's motorcycle. As a
‘result r;f–vtl3is’u}’-.ic*.r:.i¢jer’:t the? first resvortdent sustained multiple
Virij~l.rriés tsf*q’1rieVrr_us natiirc. The Tribunal awarded camaensatien of
:’f8°io interest thereon, the breakup of which is as
follofisar it Amgm ig Rgggs
‘Loss offirture income ~ 2,2S,000.0fi
v ” ..,Pa.ér;..§nd éufiferi-rig – 30,868.99
:1′:-menities — 30,000.00
_ Less’ of expactation of life – 25,090.09
Meal-icai expensm – 1,37,29a0.OO
. V .. ” Travelling expenses, attendant charges
V and other sundry expensw — 15,930.00
«~u–c-vuuoupumn-uuupupvn–.—-p
This MFA coming on for admissiim ‘j
i …V….. VI!’ nnmvnlnnn ruurl uuux} pr mmmnm nae:-1 COURT or KARNATAKA HIGH COURT or KARNATAKA H56!»-I COURT or KARNATAKA ltllnélllwtqioui
Tribunal in excess of the award amount be ordereétlltéf
to the appellant. I am not inclined ton»1Va>_ke the
the appeiiant to file the necessary memo:–elf’. Tceticnletienélibeffésfeé the”. ‘:
Tribunal and if the amounts depesited ére’found.’vtel..be,;in of
the appeilanfs liability, its return ltaube byvvfthe appellant
before the Tribunal only. ‘ VA A L
Inn