High Court Karnataka High Court

Parvathamma W/O T J … vs T J Chandrahasegowda S/O Pete … on 3 March, 2010

Karnataka High Court
Parvathamma W/O T J … vs T J Chandrahasegowda S/O Pete … on 3 March, 2010
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3"" DAY 0:: MARCH, 2oI1»Ao]-<.I'_E*~Rv%

PRESENT

THE HON'BLE MR. JUSTICEK.,S'REf:'[5'H'A.§§L';v£?I)5&OV'_'  

AND

THE HON'BLE MR. JUSTICE'--Ax.N.V'E.NV'UGOP.AALAGQWDA 

MISCELLANEOUS FIRST ARjPEAL..A:o.i334/2o_d5 (Mv)

BETWEEN:

Parvathamm*a., A7 yéa«r§;vv'E.' ..  E 3.
W/0. .TT;J;R§'rnachfandregowd;a';~~-- 
R/a 'fhern_eI1aAi1a.i_!I'=\/iIiaAge,,_ _ _
Kasaba Hob'|i,_ KRf~Pete "F-:-:1'|£Ii_<,
Manciya.._D'istrictA.   

 - V    :APPELLAl\£T
(Byrvfi,/.5. LavI;»\,/'er's' Nef, Acivs.)

A?

   'V T.::J";£jEhIaIE'nr:1ffjcshasegowda, Major,

=..S/ca'. .Peté; Jawaregowda,

A  R/a .H_e4jmEani!aya, Hemavathi Extn.,

M

" 4f".cross, KR Pete, Mandya District.

 Nafionai Insurance Co. Ltd.,

H  jsranch Office, P.B.N0.S4,

i\£o.1S76, \/.V.Road,

Mandya - 571 401,

Rep. by its Branch Manager.

:RESPO£\iDENTS

{By Sri M.Narayanappa, Adv. for R2;
R1 -- served)



I I

V.



This appeal is filed under Section 173(1) of _MV Act
against the Judgment and Award dated 28.09.2004"'p,assed
in MVC No.2348/2003, on the fiie of the Memberv,~~.i\?i~ACT, X
Addl. Judge, Court of Smaii Causes, Banga|ore,_4'S.CCifi--'16,
seeking enhancement of compensation. ' "..  

This appeai coming on for hea'ri'n.gfgthis-up

SREEDHAR RAO 3., delivered the';fo|i'o'wi._n"g_: .; _ .

Respondent No.2 is   Sri

M. Narayanappa, |ear:n’e.d notice
for R2. He is granted file power for

petitioner sustained fracture of
shaft of'”i=i.ghtVhumeruis-“i’in a motor vehicle accident. He

ffiiaim peAt’it*io.n….seeking compensation and is in appeal

‘ see_k’ingenhaincement of compensation.

..’The occurrence of accident, negiigence of the

drivierpf the offending vehicle and the insurance coverage

_ ofthe vehicle are not in dispute.

4. The appeliant is an agriculturist. His income is
assessed at 3,000/– p.m. Permanent disabiiity is assessed

at 10%. Income ioss proportionate to disability would be

4/

1,;

Rs.300/– x 12 x :4 = Rs.50,400/–. The aaipelia_h~r is

granted Rs.50,000/– towards pain

Rs.10,000/– for loss of amenities. and f’ijt’:Jl’re’_’;vdisCo_njforti”r

Medical bills are produced for Rs;.29i,’Q€t)/–‘l;’~.

awarded for medical an’d_V””inc§dental .e)§:pe’n._Se–s… The’

appellant is granted of:.i_nC_o:me during
laid up period and medical expenses
for removal of’f’fl1_Plants;”l*h’e is held entitled
to Rs_.;1_A’,%T.lj_,4~0VO;IV’»-lllafsl’aoainst Rs.1,49,300/–

awarded’ the enhanced compensation,
interest at 6% from the date of petition till

payfment. ‘theentirellconwpensation shall be payable to the

iap’be|l2’ant:’without provision for deposit.

3    is allowed in the above terms.

. JUDGE

sac*