High Court Karnataka High Court

North West Karnataka Road … vs Sri Harish Chandappa Pammar S/O … on 3 March, 2010

Karnataka High Court
North West Karnataka Road … vs Sri Harish Chandappa Pammar S/O … on 3 March, 2010
Author: N.K.Patil And A.S.Pachhapure
it 2%

IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT

DHARWAD.

DATED THIS THE 3rd DAY or MARCH 2010 

PRESENT

THE HON'BLE MR.JUs'r1cE_N..K._pAT1L"'p"'=  

AND

THE HONBLE MR. JUsT£Ca';s.V...s.PAoHHAPii:éE:i._'~«-H 

Miscellaneous First_Ap;3ea1__I_\j:3Vo-...  of  

Between:

North West Karnataka Road    V

Transport Corporation 
Central Office : 
Gokul Road 1

Hubfi ..

By its Massaging"D.%,re':f;t'or':if;  " V

.. Appellant

(By Smt. Aniiradha'  for M/ s Rao Assts.,

Advocates)
And:

 H"arish.r._Cha'ndappa Panirfsar
S / 0. Chan_dappa.Farfimar

Aged: about '35"v3;eta.fs " v

R/ o Obalapur'

 =..__I§'.arndurg Taluk 'V v
 Beigaum  " ~ 

' " "(Essa Vé;ghnes*nwar E3.Shastri, Advocate)

.. Respondents

 _«This rnisceiianeous first appeal is filed LE/S 173(1) of MV Act

 

 '4 _'agaénstV'§the judgment and. award dt. 22.02.2006 passed in MVC



N0476/2005 on the file of the Civii Judge (Sr.Dn.), Member, Add}.
MACT, Ramdurg partiy aiiowing the claim petition and etc.

This appeal coming on for final hearing this day, N.K.Pati1 .J.,
delivered the following:

JUDGMENT

This appeai arising out of the common judgment 0.

dated 22.02.2000 passed in ivivc No.476/2005 on” ‘t’i1s:’_§iie”~of’ .’th<:i 1'

Addi. MACT, Saundatti at Ramdurg. Thefi'rib_unai initsiirnpii'gne:1r_'i

judgment and award awarded a sun:to-f__Rs.7;29i,i3OO/r–'Viéi~iVth<_iVnteirest

at 8% pa. on account of the injuries sustained in ._the road traffic
accident. The compensation awa'rdec–i_ by .tho.._'"Pri'biinai is exorbitant,
disproportionate and excessiye a_ndi__ 'iiabief; ..:0 be reduced

substantially,»}i*edn.cAe'jtheiia;ppe'i1ant–Co'rporation feit necessitated to
present this appeai. ' i

2. The brief i’act’s drthe-r_cd:~;’e: are:
claims that he is aged about 34

yeaii=s’a.Vnid agricuiturist by profession. He was haie and

.’ii”i.__Jhea1thy’ wheii’j_th’ings stood thus, at 7.45 am. on 17.10.2004

he ‘proceeding on a niotoreycie bearing registration No.

H from Mudhol to Obaiapur “Panda, the said

* “_v~.in.otorc3§cie was driven in moderate speed with care and caution

14)

following the traffic rules and regulations on the left side of the
road at that time KSRTC bus bearing No.KA.22.F.l329 driven by

its driver in high speed and in a rash and negligent mariner dashed

the motorcycle as a result of which the appellant fell

sustained injuries. He was immediately shifted to hos.-pitlal’ .

EXP14. The appellant sustained fracture of Wtithu

dislocation of hip and fracture of rnidcile third righhtlti

fibula, fracture of left superior ands»inferior”pulbic re-.iri”,’Vhe_rilu_i§1at€3

dislocation of right Wrist joint and doctor has
assessed the disability at 55″/tutti..the’_xleft:lirn}3.and 40% to the right
lower limb and 30% to the lirribsl”iC);nl.l-account of the

injury sustained he has undergone
treatment fO:1:«..’ta’- in the hospital and also
undergone implants have been inserted.

al.ic1’airr_i____petition. for compensation against the

appell»an’t–v(:orpo«ratior3. and owner of the offending vehicle. The said

claim Tribunal and the Tribunal in turn after

assessing the “ora1″and documentary evidence on record and other

_ matevrlial on file has allowed the claim petition in part

l’=l,”_’.V:a~.v_ardi’nEg’a’ilsum of Rs.7,29,300/~ with interest at 8% pa from the

3 iiiiiiiiiiiiiiiii W

9

(vi) The remaining 25% of the compensation amount with

proportionate interest shall be released in favourVof”LEj1e

respondent immediateiy after deposit by tE1ev”i’:1é;Lar.§irik:f:”

company.

(Vii) Draw up the award zzxccording?-5/.

.o3UDGE

o-§_,o WjJUDGE

Pmg/