§
IN THE HIGH COURT OF KARNATAKA.
DATED THIS Tm: 29'?" DAY OF ocToBB:_:5é',' '2{iD9_.j' I.
PRESENT
THE HON'BLE MR. JUSTICE K;.s'RiEED'HAR'RAQ_
THE HONBLE MR. RAVI« IQIALIIVIATH
M.F.A.fI\:’D;_fl343_ {MVI I I
BE’I’WEEN:– F_ . ..
SRIRAMASWA1v’fi_’,
s/0. T.
AGE: 47 3_(EAI§<S*;;_,_–;_ ' .
R/O. NUC}GEfI~i;{;\LLI—'T()Wf~§. '
NUG;:;EI5~1ALL:._–HQD.LI;'.._"«.._§ . .
<:HANNARAYAPAfmA» rA–LD';{.
HAssAN__ D1sTR1.c'i= 9 573,151 .
– V APPELLANT
[BY SR; KEMPE GOWDA, ADVOCATE)
A’ CONTROLLER,
z’~>
K.s.Rrr;D<:., HASSAN DIVISION.
HASSAN.
IBASHEER HUSSAIN,
.,_ S/O. SALMAD HUSSAIN,
AGE: .49 YEARS.
” KSRTC BUS DRIVER,
CHANNARAYAPATNA DEPOT,
CHANNARAYAPATNA.
I-IASSAN DISTRICT.
REISPONDENTS
(BY SR1 ES. DABALI, ADVOCATE FOR R1}
«fir
Ex.)
THIS MFA IS FILED U/S. 173(1) OF MV ACT AGAINST
THE JUDGMENT AND AWARD DATED: 9.7.2004 IN
MVC NO. 317/2002 ON THE FILE OF THE C’I’JljL.__JUDGAE
{SR.DN.} 8: ADI:)L.MAcT, CHANNARAYAPA”I’NA,_l”PARTLY;
ALLOWING THE CLAIM PETITION FOR “co-MPENsATI’o_N
AND SEEKING ENHANCEMENT QP7..C_QMPENSATIOl”€.e
This appeal is coming “on f’toAr’; orders”
SREEDHAR RAO. J.. Clelivered thelvfolllowingryQ’;I ” ‘
J U D N T’
Notice to R2 is d~i.speI1sed’xI.Ii:thy:”
2.The appellant I p;=]u.IIone_.{ ‘s.t’IEstained fracture of
patella. The .p€:t:’lfiOI1€l'”‘ is loperatcldandj’iniplants were put.
There-.__is The total body disability is
assesseldgat. 109/c)’.l’.T .–‘l:’l’I*ell4petitioner is working as cloth
meijchant. Ti'”IeV_llliInb disability is assessed at 30% and is an
ROR extracts are produced. In the absence of
iiiconie :’p.rooAlI’,-V.tihe income of the petitioner is assessed at
Rs”-.«.3OQ_£}’ The income loss proportionate to disability is
The occurrence of the accident, negligence of
A’ thefiriver of the offending vehicle and coverage of insurance
I are not in dispute.
3. On remappreciation of the facts evidence, the
petitionei” is entitled for Rs.50,000 for pain and agony and
{:g/,
14)
Rs.30,000/– for loss of amenities and
petitioner was under treatment for aboutf~n1onths’;.
Rs.12,000 is granted tOVVa1’d$,__ Iossfoi?’Zintcornetfiduifing
treatment period. The rnedicai V”§:~.i_ll’s
Rs.1O,OOO/W. Rs.20,000 is rnfedical and
incidental expenses to engage a taxi
for Ereatnient from his future loss of
income on { Rs.3OO
(income) 5.9 in all the petitioner
is enttit1ed”i;n.iv?, “of Rs..1.62,.4:OO as against
Tribunal. On the enhanced
compensation’; f:>*etit.’ioner is entitled for interest at 6%
the dVate———of’ petition till the date of payment. The
‘ .af5peaiv.cis’~a1’1oifia’ed in part.
Sd/~
JUDGE
Sd/4
t§Mt EGDGE