IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 11th DAY OF JANUARY, 2'D'i'QV:_'
BEFORE
THE HON'BLE MR. JUSTICEV,JAGAIx:NAfr1+i.A1\I [ =
M.F.A.No.21 151/2Aoo8E('MV')j%
BETWEEN:
SHRI VISHNU JOTIBA NAIK
AGED ABOUT 40 YEARS, .
OCQAGRICULTURE ' " . .
(ELECTRICIAN) NOW NIL '--
R/O ANKALI ROAD, SANKES'}1WAR jy
DIST:BELGAUM._:U.__ -;:..;APPELLANT
(By Sri.Sanj A
AND
1. SHRI.._E~IASSAE.\I _ "
s /0 SHQUVKAT JAMA.1;'>AR
AGE:MAJ©R,'0cc:BUs1NEss
*}2/ Q ' f'J1DASO'SH1_,. TQ :HUKKERI
'*"D1Si*:BE;.GAUM.
MANAGER
. "THE I-JEWE1=INDIA ASSURANCE Co, LTD,
--.._TH_r.zou;GH ITS DIVISIONAL OFFICE
CLUB ROAD,
A 13s;mAuM. RESPONDENTS
‘Srf.Laxman B.Mam1odc1ar, Adv. for R2)
This appeal is filed under Section 173 (1) of MV Act
against the judgment and award dated 29.03.2008 passed in
MVC No.63/2007 on the file of the H Addl. Civil Judge (;S1’zDn.)
and Addl. MACT., Belgaum, partly allowing the claim’~.pe«titi.on
for compensation and seeking enhancement of compensa’tio’n. ” V.
This appeal coming on for further orders,ii”this::_day,l K V’
court delivered the following: M
JUDGME§%0bi”h
The claimant calls in quesvtioxn inithis .apipea’l_the.. ajwardw ‘
passed by the Motor Accidents Claims ‘sflV’riburial,v_Al3el§gaum, on
the ground that the income ‘as percentage of
disability taken byithe Trilb”un-alis”on,_the’_loiye’riiside and so also
the amount 1._1ri–ideifiiil the head of irnedicial expenses and no
amount_vavifarde_d”tovJardisloss of amenities of life.
2. Srilfianjay SV.Ka_ta_ger_ii,”‘learned counsel for the appellant
sought for enliancern.ent_ oi””corI1pensati0n and pointed out the
€>?xL7.’id€If1Ce of ‘the°doctor who had put the disability at
i’4_i5″*/ail2;llowiing”i’thefracture of right tibia and fibula of the right
thepilacezident in question. Having regard to the
iVp’ercentage;ol’ limb disability, for the Whole body the disability
beassessed at 15% and income be taken at Rs.l00/«~ per
as the accident was in the year 2006 and consequently
%
, !’