High Court Karnataka High Court

Shivanna vs S Nasir on 15 December, 2008

Karnataka High Court
Shivanna vs S Nasir on 15 December, 2008
Author: Huluvadi G.Ramesh
EN  HIGH C{)UR'l' <3? xaazxz ss.'1;-:s.1<;,A M' }3.:x:~£{}A1..<3};z}::T-  
Dated this the 15"' {fay at' December , 2968 . 4 .
Bafore

2:215 }I{)N'BLE MR J£E'.S'TICE .¥IL?I,;'.L*'3¥'iéii£};f. &'G.4Q3:;ii££;5':  

Aviisceillaneoas Firswippeai 63§3_/' '--2?}€§6  _ _ ~

Between:

S}1ivarina SS0 Dedda Kenchappa;  ETS  "  
Painiing Werk, R33 }iuvabe\«11gG}lajf-1% Harry  V V " _  . _
Cfhiiraclurga Taiuk & Disufict -'    *   " --. Agrpeilafii

:33; Sri M T Jagan Mp1;a§1,..gav.;}

And:

1 S ni7g§i'i'§?€iT;s'1..§tAV$:1_331   ' ~ » 
Ria B_i§i»:_h(:du Vi£iag5e'~ _   __ -
Jagahnf Ti}, D&va1ig¢;»:'i}iS§fiQE' 

Di&isiona1"'f%Azr;3get._
zsigfew Lndia Assurance Cb Ltd
 _ Xfiitamzgm' Buiidi111g;C--h3inarajpcIe
A  Bavziszgezfe Respondents

E»)

R2}

‘i'”EF.-§s;”}:7irt;.i fiAp§3ea3 is flied under S.1?3{1} ef {he Mater ‘Jehicles Aci

:.”v”‘-_ p§i*:=;AIing tmxtiedéfy the judgment and award dated 27.2.2€}C¥6 in ;\ai’~s’C
A V.1:L24S2i}€*-§ by til: MAST, Chitradlsxgzi.

* ‘fiirst Appeal coming en ffii’ Qrfiers this day, the Court dszliverad

: the Eibliewingt yvj

J UDGMEJVY’

Appeai is by the ciaimant seeking enhancement cf eomyéngaiion.

against the award gassed by the MACT, Chitradurga in MVC like

ciairnam has been awarded a 313m of Rs.36,7Gfls’-. N0: s.;g:’:’*st3;s4f w;~;%iti~.fizz:

same, claimant is b€f(}I’€P this Calm. –

The ciaimarzi ahmg with ofiicxis was ‘ :3 fiuasseragg-gf the ~{;:ah§V3edica1. ::;:p:é::1ses heb’b’p$’1:’e§en

R8,3,fiQi):’- and anather Rs.Z,G0{}i>- c:):1ié1>4L»t:$%§V.axvardec§,.V i71.xfi}1ef*;1.b€V$éi}a:;ds diet

and nourisirxmant another Rs,3,¥}§}fif~ gtrifiiigi V;i’w.arsr}edK« {;’1aiff:an£’ has net

been awarded on tha head loss. ‘d£”.T_an’:;¢12-i.t’§es é.f:jQ§é’1:1eni in fife” 811 that

head, has agoulci Rs.. _* The claimané 3:53 Wauid ha emified
far Rs.35i3i§£:{g7 tgwari%s_ «3i1i.§ér:§iéii:tti:’§§322§é*ges ané Rs.2f§,,{}§{};’.. towards E033 ef
ftmm: aamingsi u 2

‘V Qiaégnanf weuld be entitied in Rs.4i0Qé}£- ever ané a’b£:v<=:

wyfiaifiés éyvgrdad by the Tribunai with 6% interest frem the date ef

.peti£ian '~'si1§"[.r:i::;3as;i*L Th»: insurer ahaii iiepeasit the ametmt Wi§Zh§.i'I ihféfi

;~'».pwa} is acegréiragljyg aiiawszd in part.

Sd/~
Judge

An