PvI.F,A*NO.536/'E606
IN THE H113}! COURT 0? KARJSIATAKA AT
DATED THIS was 4"! mm; or AUGUST 2099 u H
PRESENT
THE xazowuzm mas. JUSTICE ngmwng {:1-i_,is*.u:f;15;=I,::v;§}:
THE I-IQWBLE MR. JUsT1cE'T'B_';sRE$R1VirAsE'§£é'§u'*::r,e.
M.F.A.No.536j;2,g_9,;§_? %%
BETWEEN: ' ' V.
1 SHAFIULLA S,/Q MOHINDDIN SAB ' '
AGED ABom:i_1*;v._YRs;' _ -
SINCE MIN€,iR 3*: H:s'M0*mE1:e'/
NATURA1.A«--£3i;I£. F;'l}_3;E;_AN s';»._afr ZAI --..*:*1~:u MEI
wzo Mcarzmm SR8»
mo 01,11) :va::<3:s:1:iENn_r3:R * *
NO'66"H@-U33 OVE%I*'NI3}R~_
EE<;§WA_N.A.J;}3E.J§)CK . .
§\lI:?3.£U?2, z<2;31:+UR sAm;:;3,Mzs__s;;1_D
(Z%{)USi.§.NA{3AR, V
MYSORE, ' _ _ " APPELLANT
(BY 31%;; *1?' NAR;§MifRA :P;§:AsAn, ADV}
j
1 '-- A SHABIR 33;§~I1§;iviE3D S/O WAHAB KHAN
EjA"i' .N~€3_.:;3..325/52, 3RD CROSS
Arsaceuwnz ROAD 12 29:35 was
MYSQEEE;
A A, VTLSERDAR Pasm. sjo ABDUL WAHEB
V ' '§'£;ED ABOUT 35 YRS
; ma? m~:«:;.2245 19TH WEST' moss
ASHOKA ROAD
msmg MQHALLA
EvI'fSORE
_ 2 -
M.F.A.NO..§36/2006
3 THE NAT1ON'AL INSURANCE CO LTD
NEAR RAMASWAMY CHRCLE, MYSORE RESPONSE?-NFS
(R2 35 R3 SERVES)
THES MFA FILED U,/S 173(1) 015' NW ACT AGA£N3?.T'E{E'
JUDGMENT AND AWARD DATEDQ8/O9/2005
N03?/2004 ON THE FILE OF THE LEAR-N'ED--:IU}Z{GE_,,. COU.?i'F"O.F
SMALL CAUSES 85 ADDL. MACT, MYSORE,.PA.R'FLY ,A'r.-.LC5J¥'lN{3s
THE CLAIM PE'I'I'I'i{)N FOR' COMPENiE§A'F.3_ON AND'
ENHANCEMENT OF' COMPENSATION.
T}-HS MFA COMING ore HEAI§'II_§i(3, 'I'HVi'a'3 "bay,
MANJULA CHELLUR J, DELIVERED THE 1rQLL0w;.:~1_<;: ii
The appeiiaiitv 1'31 when he
met with an 1.00 pm.
when he road from his
hcuse. petition, a goods van
coming at at Spécd »i:i"'_3 rash anti negligent manner
__d1'ive11_§ 1'3f;: alts diam-{.:f dashed against him. He sustained
% right arm, right leg, right sheulder
on the right side. It is further
V -;:o1:1te'£ic:¢,{i :1?:.%t t;he.iI1ju1'ie:s sustaineé by the appeilant
" L§'1e._.Aa.{i{:ident resuited in permanent disability {mm
H» his day ta day life anti a}so ta dc: any avocation.
The Tribunai, I10 doubt hald that tht: driver of the
van was resmnsible for the accident, hcawevsr granted
_ 3 _
M.F.A.NO.536/2006
Rs. 10,000] - far fracture sf Scaptzla ané Rs.2,0£'):h(5,l.~
towarcis medical expenses. He was further ;'atw;;:'gitié:i_.__ A'
Rs.4»6'7'/- tawards loss of income far 7' V' 9
Rs. 12,457/-- was awarded. Thougr;{ th¢ §a%f(A:1ind [ J 7
was marked as Ex.P--5, we ::1¢:3t¢3__.
of the 'I'1*ibunai has stated thaflf Wfiliiifi of
any sort is marked. X-Ray
No.2639 dated 3.3,2003%:1;s§c:os§é;§: scapula en
thfi fight Sh ' ..
3. facts, we are cf the
epirzion t':h€:;:V':é: sf mind at all on the
part of the 'Fassessing the conxpensatizizrx.
"We oi" A the?' 'tgyiiiion that the matter needs
r¢exa__1:E1ixia¥;i:1;¥i' .,_éi'.. the facts ta arrive at the right
{:0¥1C}.§1Si011.'TVrd€r to award just arid reasonable
'»-'«._C€)I1:£pt"3I'1*.'s£?1}Ti(}IZ£. U'nc¥er {base circumst.ar1ct:s, we are af
that the appeal deaexves to be alieweé.
" Accordifiglya this judgnent and award dated
4 28.9.2
(‘)O:”:”i passed by the Tribunai iH_M.V.C.NO.7/2004
are setasiée ané {ha matter is remitteti ta iihfi “I’ribu21a;i
Ivi.F’.A.NO.536/2006
for flesh disposal} on merits. However, the
appel}an1:/ claimant is entitied to leaé furt}:1er evidence, if
agriy, including medical axperts’ evidencxe.
5. The parties are diI'(‘.:CiZ€d to appear ~
Tribunal on 13* September 2009. T1_fJ$..§?S?_h0Ifi
:9 be compieted within three W
rticeipt of the records.
6. We also make it the an
the actionable ;1egV1é.genc<A:V_g3f 'fhfl van, there:
is no Ilfiffid :91 The Tribunal shall
dispose t_'.hev ' .« only with regard to
_ vq1Aia}'1¥L1_§:i}'3:i af (:oni'pr:i3Sa£i§Jn.
Sd/-
ESKELEGE
gm
é._.f 5′
é 2 .;;.s..;a