High Court Karnataka High Court

Shekara S/O Puttaiah vs C K Puttaraj S/O Kariyappa on 26 May, 2009

Karnataka High Court
Shekara S/O Puttaiah vs C K Puttaraj S/O Kariyappa on 26 May, 2009
Author: Dr.K.Bhakthavatsala
M F A No.i096'§'f2G06
i

{N THE I-HGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26"' DAY OF MAY 

BEFORE _  _ _ _
ms Horrnm DR. wsrxcn   

MISCELLANEOUS F§RST AJPPEAL No. },:{}§i§§?f[x'2dG6  (wk; 3  

BETWEEN:

Shckara,

Aged about 29 years,
S/0 Puttaiah,

No. 180, 93' Cross,

Mandya;;   '    . Appeflant.

  

Sf 
Siddeswara Tcxtiics,

  --Guthan:%fioad. Mandam-

.'   'Vifihakantcgowda, Major,

SE 0. Nanjtmdegowda,

 ' "flalagur Village 82; Hoblj,
" Maiavalii Taluk, Mandya District.

3. The Branch Manager,
National insurance Co. Ltd.,



M F A No.1096?i2006

VV Road,  "  ' 
Mandya.  . Rgfipondents.
(R-1 is served)

(By Sri K B Sathisha, Adv., for Rv2)

(By Sri O Mahesh, Adv., for R---3),' 

This Misce11ancousé}&ppe:i1 is  "under Section 1'T3(1) of
indian Motor Vehicles Act"f':thc ;}u t1,g:11cI:.t and award dated:
31-05-2005

passed in MVC N-o.._2s9;2oe:o Gnfthc file of the Prl. Civil
Judge (Sr. Divn.) 8e’R1ACT.;,”Mau:i€ya,’Apa1fl}*alléxvizng the claim petition
for compensation” e:;1hzi.iz3ce1i1ent..€>f compensation.

This 11aé:an’;1V’J.4g”‘tV11is day, the Court delivered
the followizlgg ” _ V’ ”

V’

flfijtie’ appenaafijciaifilant in MVC No.259/2006 an the file of

/ MACT at Mandya, is before this Court under

Motor Vehicles Act, 1988, seeking enhancement

” of by way of mwification of the impuwed judgment

” awmfifiamd 3 1.5.2005.

2. Lfié-“l1ncd~Cou:1se1 for the appeiiant submits that though the

had sustained fracture of mandible and loss of tooth and

other injuries on his face, the Txibunal has awarded meager

M F A No.£996’§’f2006
compensation of Rs.21,900/–. He further submits that no

compensation has been awanicd towards loss of ameniticg of Iife.

3. Inamed Counsel for Iespondent “tht

Txibunal has awaxvded reasonable ”

consficrafion the nature of injuries th:-, –:

award does not call tin’ interferericnt, _ .

4. On appreciation of on thg Tfibunal has

awarded ‘i.*1:”f.’2=,\Vf0ur V claimant as under:

(3    % Rs.15,000--0O
(ii)  % Rs. 2,400-00
  cycle' Rs. 3o0--o0

A (iv; aTl’razi1sportat:io11, conveyance
V’ T. _:”«..«V_aVa2tiA.1.1£§;1zishmcnt charges Rs. 4,200~O0

..–_____…_____..__…

AA Atimittedly, the Tribuzxal has not awaxded any amount

loss of amenities of iife. As the claimant has suffered

VT of mandible and loss of tooth, meiefem it would meet the

M F A No.iO967f2006

ends of justice to award additionai compensation of-Rs.20,000/~

towards loss of amenities of life.

6. in the result, the Appeal is
appellant] claimant is cnfitled for /~
against the compensafion of ag the
Accordingly, the impuguegi ju;3g;:.}§§at”a;;d .aim:1 modified. No

costs.

I is directed to tltzposit the
axiditiozxiéfii along with interest thereon with the
today.

The’ is at iiberty to pass appmpniatc orders mgaxvding
sag:gaep¢§;:.

Ifi§g??e?

J .