High Court Karnataka High Court

Sheik Mujeeb @ Mujju vs Mohammed Ali S/O Mohammed Isaaq on 31 March, 2008

Karnataka High Court
Sheik Mujeeb @ Mujju vs Mohammed Ali S/O Mohammed Isaaq on 31 March, 2008
Author: Ram Mohan Reddy
III was HIGH noun-r or KARNATARA.  *   

DATED nus mm 3131* mi' 0!'  
nmwoim  "    fl V'  

 3-:-3-1.: mu;   mgimsaanhv

 

'av§.."=".A. H9. 9593!}? 5.....-

S1-IEIK MUJEEB @ m1'U;:;m; V
s_/0. SHEJJKMQNEER :[ 
AGED A_BOl}T'251Y'EflRS._ ._ K
5:39.? r.::,i*r.:s. .:¥'.-1-HF.-!l*{~ BA;131E%s;AB. 
NO.?'_9§, AVA'b1.gHALLi VILLAGE}
Ar4.JAreA=9UR_A  M 
BANGALORE.-'->569  ~ %

(BY sRL1;~H N 1~mNGim.i5A1AH. ADV)

    ..... V

 "'V~S;c;;-3¢:oHArv1}.:ED ISA
I413. 464, DODDAKALLASANDRA
 'AREDDV LA'fOU'T', K1'\fV'Ai{APURA ROAD
 BANGALORE DIS'I'RIC.'l'.

" M] S. UNITED INDIA INSURANCE
COMPANY LIMITED
910.89, 2"" FLIJQR
1 11'" CROSS, SAMPIGE ROAD

':'v1:"\LLES "lIv'¢"'1I.l.':\1%1'I"I,

BANGALORE -- 560 003.
REPJSY DiViSiON ' L MAN ' GER.
 RESPONl?El'TS



IEO

(BY sin. A M VENKATESH. ADV FOR R2)

THIS MFA IS FILED U/S 173(1)¢oI+§ rvi_i4?'Ai.:.'34V'2?.i}.9.1r~:si'e ; V'
'THE JUDGMENT' AND AwARrJ:rr'rI5.e 'j.15,G6,'2'fiG5'vPA$SEfi l

IN MVC NO. 4017/2003 ON 'THE " FILE V01? _'I'HE_. "xxx
ADDL.S(JJ 3. MEMBER,  ._METRQ!3($LPTAN ; AREA,»
BANGALORE, scan NO. 17, __PARTLY"ALLQW~1N(Z:'_ 'TE-1E"'CLA1'M
PETITION FOR coMPEN_sA..T1oN"  'AND  SEEKING
 on __C.QMPE.N.S_F;TlQN, " 

m . AI' "fit". L if   '
IHIS APPEAL», L».}Fv'§li*}G;--xIN ri3R HEARING, THIS BAY

THE COURT DELIVEREDVTHE §'OLLCWlN.G:

11.. .V,;;1,.......,=-1' "s§;';t--i1-;.1,1;--_  .-y the -_I1_1t_1g111_e1_1t and

Accident» .C'}lai1ns  'Small Causes -- SCI?" 17. for

 "i1as..pIefened this appeal for enhancement of

' . V' "eompem='»aiion.

  In the accident that occurred on 1.6.2003

V A' ' eipvelving motor vehicle, the appellant, driver of an

 alltoxickshaw by avocation, agai about 22 years, claiming to



 'ixfiaerest at 7% p.a. fium fir cause

(33

%"nces {¥'u'Il's!}-I..NS} as an mm-*1*="* "1?-1I_.'-_.f  9.5.M3f.1 tn
"'1.6.2UO3, underwent emergefiey i-"ight ~ -:e,1_r:§"i-:* "'**1-" '-1

21.6.2003

, instituted a of ma?

lakhs by invoking See. the Vifieizecles Acf,
1933, which wuenemjumlme t11e MAVCI’ awaltled
the following .A

– – ._- ._,.._ ,, Rs.20,000/–

” ” e}a€edie飧e.’~:1§’e1.’*aes,

— Nu’ixitig$n,»jcmj;veyance Rs. 6,000/-
” 3. Los’:s’VoVt””‘:1ii1-e<t:§»i£3,e"t§l'.111"i11g laid e
"*«0ifpe1j1ofit–,_ Rs. 6,t')t'."J0i-
. 4, 'o£..a131e1fifies of life Rs.10,000/-
' 'I'ota1 Rs.42,000[-

—————————- u—p———–_

x j Judgment and Awalti.

-3 A11 exmm:,a_,l,11 of the impugned Judgment and
Awmd diwlfis that the …..u. on-.nside….. a.. –1_..s.a_t

_)_’I_ _ ._I ___

maternal’ ‘ on record, the evidence ‘0 cu Tan

4

to conclude that the appellant was entitled

t-Jws-.1115 pain suflering. Althoufl

for the ap”-=”-mt co1-t..n-3.5 t11§.1.t’ 1.11. -I ‘ was

unconscious, and was en” ‘ “in
NIMHANS, that submission twiti1otrt_nke1_Vit Ex}-Vs
Residenfs report “file that the
appellant was not disclose the
date of adlntieeion nor the nature
of The xegistration

can} ~~~~ “‘iemue§1’ by t ‘i~:1z~.4:+iANs discloses follow up

angtpéttient “i3epe1’t:r3e11t of 11l1’1r’lHr’sNS. The caa sheet

A ” » __ by the NllVlHANS is not forthcoming while the

2 ted the appellant is not e.xam1n’ ed before the

” “lln these ezircnnnstanees, I am of the opinion, the

do .e,owal13d of Rs. 20.000/- towards pain and suffering cannot

‘V I I
be said to be on the lower side. I

/I u. .1… …… ..’I……1..a. .|……… 4.1…. I… ……’_ll V ~…-.. “.’.’ V”
‘1-. 1|. 1:: no uu um l.C l..ll.¢.’l.t tn; Pycufiuii

medicai biiis Ex]?-6 series and the ‘thy’

the out patient department i’

as Ex. 1:».-7. Value of Inedicinrzs puiutiaaed u1iétue’:if4_l_’§)x.’Bil:1’ss.

is Rs.2911m5O ps. Having ti1e– fast the award
of Rs.6000/– towa1iis”«. ‘vgzollvegtanee, food and
nutrition, oonveya11ee_v’i’:is 1 1%-gasonalnle. The

c:on11=:ntio11 u that the appellant was

-In” tl;e–_ of relevant material constituting

ieigai—-evideilce of the fact that the appellant

V :VRsT.’4O00/- per month as an autoxickshaw driver

.’ . nras off duty for a period of 4 months, it cannot

lie , that the MAC-T was not justified in awarding

At ‘T R’s;i.6(iO0’I – as coinpensation for loss of income during laid

,m..;.,… it/v~l\

Ch

L “I*1.-g

U. 1 .111’: “Vva..Iu

—A —£ Ps.10,00{},’=

amenities, in my considered opinion, in; ‘ii1e._

cannot be said to be on the Iovégr si.dc § ‘4

In the result, the ._ is Qritflotff Ii:-.3e1’it and is
accoltliugly dismisse;’d_.§”*%«. ‘ ‘ V ‘ V