High Court Karnataka High Court

S Ganesh Bhat S/O Late S Ishwara … vs Manjunatha S/O Srinivasa on 4 September, 2008

Karnataka High Court
S Ganesh Bhat S/O Late S Ishwara … vs Manjunatha S/O Srinivasa on 4 September, 2008
Author: Deepak Verma Gowda
IN THE: men COURT or xanxamzm M   _

 

DA'1'£D THIS mm 4" DAY or szm*EM1 ifEg.'é.§os 3 V; " u .. 

THE Hoirsnm MR. msncfi   'V
THE nownm Mn. :ur:;srxcE ii§.'s§ 1;'.$;_z¢xvj§.éE 'éowm
mscmumnou   or 2003 {l_\_fl_J']
amwmsu: '   ~  "    

S.Ga}:1c=:sh Bhat,  1 _ _ .
Aged about 41; "  K 
S/0 bate S.Ishv§az*a Bhat, '   '
At p1~esent.»-wgidiizg néar'--- " _ -
Vijaya Bank, Sakitshpvur.    « I

I-IASSAH ms'rRzc__'1;'; .j'-~ %   " .. A?PELLAN'I'.

(By    Adv.)

fin-..._.........

   ..... 

V 3/”3?

‘- . ‘Rasidzzéxitof Seéthavilasa Road,

I-EOLENARASIPURA.

AA R.T.}3a£idi,
~ Sip Beekasab,

T ‘ “Asst. Manager,

— “State Bank of India,
__ 7H0LEHA.RA8IPURA BRANCH.

The Oriental Insurance
Compaxzy Limited,

‘ .

4. Appeiiant had filed M.V.C..No.790/1996 ,

Hsienazasipura, ciaixning compensafien fmm

the injuzies susfained by him in the I}j:l.0t0bI:’: V

place on 29.09.1994 at 7.00 p.:g3.._f w1:;én fb.e
his scooter bearing No.E{A-I8-E§3§’.7$T%¥.» ‘I’\;e’6’ ¥5t;t%fi0ns weft
filed before the C1a;ims VV:V1″xt«.of accidi-tat,
which came to: be order passed on

27.05.2003. By, herein has been

appeal is élxzaouzxt.

5. It uno; beefi’ ‘bcfoze us that the appellant was

riding ,scoc>4fér._:ér1t}.’1e “date and was travelling on Hassan ~–

‘V when Car bearing No.KA-13-M-416

No.1, awncd by respondent No.2 and insured

— VV $0.3, came in a high spear}? driven in a rash and

“- _ 1iegligcnt fiaézaner and collided viaolently with the scooter. Due ta

appellant was thrown out of the scooter and had.

s§:se;.;imd bodily injuries. He along with other victims was taken

V héévemment Hospital. Thereafter he was shifted to Mangaiore

for bettar tI”C8tI11CI1!L.

date of the petition till payment.

A_4 JKém Sdf.

9. instead of awaxtiing him indcpendentiy, on 1-:::1:_id_ver
which no 331103311; has isccn awarded to him
enhancing the amount aircady
mmm%mmmmmm¢%Mmfim@@fi@g§fi¢fi$fi
and proper to award a 1umpsu1:i’V’a1:§::t1;1t of to the

appefiant.

10. With the aforesaid award, the
appeal stands to but with no order as

to costs.

T11evv’v.ap;’pe]13V1:i’£’ to receive in ail a sum of

Rs.1,0O,{)OO/V¥.__’t£>ge{h¢1:’Ayxfifli interest at the rate of 6% on

:’§_’he paid would stand adjusted.

=4:

Sd/-

Judge

Judge