High Court Karnataka High Court

R D M Manjegowda vs Ningaraju on 23 October, 2008

Karnataka High Court
R D M Manjegowda vs Ningaraju on 23 October, 2008
Author: B.Sreenivase Gowda
IN THE HIGH COUR'i' 01? KARNATAKA, BANGA;';QE+§E.Vv

THE HONBLE MR. JUSTICE B;'»&3R{f;i3§E'IVASE:"GG§i:'-I913.J

DATED THIS THE 23% my cs}? octabc: ?éi3§)é%1'%j%%%   -

BEFORE;M_

MISC. FIRST APPEAI;N'345727-v.(jF:2O{}%?{13&'£}m 

BEYWEEN

R 9 M MANaJEG{)W'DA,  ;   
S/O R.Ci.DEVA&AJE(_}O'WI'.}A.--._ "    _ 
AGED Asesm 4iE"YE.§.RS,..A."'L.._ V 
RANGE?~iA.I%i,é;LL1=__VILI;.A(}E,"  .. 

rLaLLI:¢&§fsQi2E HCQLI, % 
HvQL;E;NAEA$~IPi}RA__TALUK.
 J    . APPELLANT

{By s;::1:_ :.,0i%i¥r1§:'ANAN1§ B G, ADV.)

V Vi?
 S/C)'  ANNAIAH

A MAJ(}§€2

?SC}f.JRANAHALLi VILLAGE,
KASABA HOBLI

'' '  . HQLENARASIPURA TALUK.

UNITEEI INDIA INSURANCE CG LT}?

BY ITS MANAGER,

BRANCIH OFFICE,

VENKATESWARA BUILDING,

?.I3.N{f). I08, B.M.ROAD, HASSAN.
 RESPONBENTS



the MACS', Haianmaaipura, seeking   

Rs..8G,OO{}/--. The Tribtmal atf€fé£;i'Cit:z1A_  

Rs. 19,000] --' Afiiiavt-?:.(i_  »i:}f1_«§;: 

compensation awarded   S has'

preferred this appeal   pf c<E$i1i'péf1sau'<3n.
As 'there is no  injuries
sustainfid byj'    road accident.
Csccurred   §;5%'%Vapyea1 has been filed
eitlrx-srij3':':3'::'V__V    cab and its insurer
chaflenéing  "'Tribuna} on Issue Nani that

the ' giccigient "x,V%.iV$s 'OC€T11I'I'€3(i due: to rash and negligent

 Tithg driver of tha Iarry, the: only issue that

fs:rr:"V""n13: {30I1€'si(if:i'¢'311Zi£§Zf1 is whether the

ceifi-per=if5ati:§fin awargiad by the Tribtmal is just and

'   girsperyvtif it (tails for erihancemezit.

   Aftar hearing the learned C011I"l$€:l appearing for

 ""f$1e partifis' and going through the judgnant and awazcd

ef the: T1"ib'£II}a}, I am 01' _ the opiniox} that the

cbmpansation awarded by thc: 'I'1":ibu.i1a.i is not just and

%



proper, it is on the iower side and f3"1t§f&":_f0I"(Ef§,". ii:  V' 

desczweci to be enhanced.

As evidencad from  _ V.\?o1§11ci"-certifirfaté' I3?2§.'F§-"2,'V 

the appellant has sustained following  

1.

laceratazd wougfid. 8:. iend€m$S’$..Gver the occipital

region. ‘ ‘ ” f _

2. T€I}{i€I’fl§SS <3Vt;1j i:.h¢ $h0':_¥.ié.6r

3. Tenderness offer thg -region

4. TeI:<:%_i3z3i::$s Qirigritiie 1i1’j:–1

awarded by the Tribunal iSVé1f:Iv:{14axI1Ct?;(.?i of ” ‘ L’

Rs, 15,000 ,1 – which ‘wc)uid n1¢@th1iEL1c’end5 fixfjustiiée.
AccoI’diI’1g1}’;.. Rs. 19,000/–

awardfifd A’ is enhanced by another
R$.1:’3,0()A()V/ – 6% pa. an the enhanced

{fie date of petition till the date ef

iziaptfisit.” _4 ” «

Th.§re§pondent§~I;x1surance company is directed to

K ,depQ$it ‘thc compensation amotmt within two mcanths

‘ffxfifia “the date of recizsipt of a copy of the award.

Actxordingly, the appeal is allowed. 9
Award passed by the Tribunal >!:€;~ _t%.1V¢’

fitatcd iaemin above. No 0I’Clfii’ _aS tc$”z:0’sts.

{*4
H