I(I3wVA 'SRIA. 'A.,IvI;I/'EN'KI*\I"ESII, ADV. FOR R2)
INTTWIHKHICOURT(H?KARNATAKA
(HRCLWFBENCHEUTDHARWAD
DATED TRIS THE 20th DAY OF JANUARY, 20 IO.
BEFORE
THE HONELE MR. JUSTICE V. JAGANNATI"IAN:.S_I,:"
MISCELLANEOUS FIRST APPEAL NO--.I 05433 /2007(;§.Iv;v .
SETWEEN:
SHRI MANJAPPA SHANTAPRA AAKKOLEI
AGE 22 YEARS, OCC: AGRICULTURE'-.
R/O SANGOLLI, TAL. BAILHONGAL, 5912102,
DIST. BELGAUM. 590 016. -
5 . "--,....APRELLANT
(BY SR1. MADANMOHAN M. I{IIAI~INUR,*;AIbv.j~._'" I _
AND: I
1. SIIRI. SHI\_/ANAND'IvIADIIIvAI.APPA__.«
I3ALEI<UNDARAG'I_,., AGE MAJOR, ,
(CORRECT. AGE NO'fP'I{N"OWI\I) ~
OCC: BUSINESS, _R;TO C--,Io*S.I--IRI_ B.C.I<ATTI
14»/B?,,SA-NTOSII'NII,AI*,,S'ASAv NAGAR,
EELGAITIVI, DIST. BE_LGAU__M'59.U 015.
2. THE NEW INDIA ASSUR_ANC~;a: CO. LTD.,
39.3'.-,/S2, MUDALAGI BUILDING
CEIIE ROAD, EELGAUM,
D.IST.2..,E.ELG,AUM 590016.
= ...RESPONDENTS
THIS AETPEAL IS FILED IINDER SECTION 173(1) OF MV ACT
AGAII'aIST"THE' JUDGMENT AND AWARD DATED 27.12.2006 PASSED IN
IXHIVIVC N*O.2?-45/2004 ON THE FILE OF' THE CIVIL JUDGE{SR.DN)
M,EMBER'TADDL_ MACT, BAILHONGAL, PARTLY ALLOWING THE CLAIM
I"»PE'I'IT«J,'ON FOR COMPENSATION AND SEEKING ENHANCEMENT OF'
COMPENSATION.
I . THIS APPEAL COMING ON FOR ORDERS THIS DAY, THE COURT
" WBTELIVERED THE FOLLOWING:
JUDGMENT
Heard both sides finally in respect of thevjiappeai
preferred by the claimant for enhancement of compc’ns’a.tLioriv..,4
2. The only ground urged by the learnedvcotliiiaeiiuisiii’
that the Motor Accident Claims Tribunal’ iloweri ‘
income of the appellant at Rs.50/{per—day ian.d..itheiret:fo.Ifeathe
same requires to be modified. _
3. Though learned –.c:ounsel.i’ for i”I.:re’Spo:ndent’
insurance company submitted that,t_he_»cornpensation awarded
is just and reaSor1able._,.”‘i._ am of iithevbiview that taking into
consideration the date of accident, inc-o_1’nefcould have been
taken at Rs.10O/’V4 per fdaji;’C:cniSe.t;Li.enVtl3f,i’compensation gets
doubled anidi «« given towards loss of
earning”gcap_acity,i ~.th.e will be entitled to a further
sum of RSi;4._2,llV2O}’_~ and consequently, the award amount also
gets ;in’creased’-»by”theabove sum of Rs.4~2,l20/- which will
i V’ .,car’r._V{‘in;tere’st at 60/5; “””
‘£\..p’pea1iiisV:ialiowed in modification of the award amount
as indicated 13 bove.