.. .iAfl1..'%. ID. . 3. mi THE HIGH COURT OF KARNATAKAAT BANGALORE % DATED THIS THE 09"' DAY or _ BEFORE' § THE H()N'BLE MR. JUSTICE iiULUV'.r$"I§i,C§.i§}&i:\«iESH
MISCELLANEOUS §*1as*1′ }fi*PE;AVL; NQ3913 OF” %
Sri.Arokyan_athan @”Sur5sh ” .
s/oJ.A.se.1v:r::aj;
Aged 29″§*caré’_…’;’. ” Q »
R¢sidei2f§o1fNo.B%15,”‘5f_- é_
N!*J;,=St_aTi?f qamgm, .Kndiha}3é,
B;angalofe4:.’;.6Q_ 017;, . _’ WAPPELLANT
(By’srij.K.T.Gfir;aae§ , Adv.)
A A ” -. I.. S§’i.MIi?Z.__Vijaykumar, major,
* ._S£g; ‘I-‘aiutiiil, rio No.37,
M.S;Bt3i}din.g, Swagath main road,
Tiiaknagm, Bangalore»-560 011.
A. , “‘I”ize National Insurance Co. Ltd,
R.O.Madhura Cots Building,
M.G.Road, Bangalc-ra–560 001.
By its Manager. …RESP’0NDENTS
(By Sri.M.U.Poonac.ha, Adv R2)
w,,/- nun
This M.F.A. is filed under Section 173(1) ref M.V.A1″:t
against the judgment and awand dated 7.6.05 MVC
No.2I23f99 an the file of member, MACT, Mé}%é–Hsi}. Unit,
Court of Small Causes, Metropolitan area, Iféangsitjrsf
20), partly allowing the claim petition for”‘c91x:§)e1isatiu1i_ar:d
seeking enhancement of compensatipn.
This M.F.A. comingfiztz .’t}a§s:Vdsy,’:’§t:t§é C’curt
delivered the following:– t ” ”
JU Dmtis s
This appeal 1’t)y~.:_:tti§Aaé;’V~tiiaimant seeking for
enhanccn;ejé57′;:j.~§Sf’ not satisfied with the
award and Small Causes Judge,
Btanga;t.r¢tn jmzzg/99.
‘ ” 2..V15;:.;;_t§r€.’iingto..’the claimant on 6.6.99 around 12.15 pm.
road near Kedihaili when he was walking on the
driver of the car bearing No.KA05 A 5254 came
and negligent manner and dashed to the claimant due
AA to vszhich he fell dawn and sustained grievous injuries. Smting
that he was treated at Manipal Hospital and spent more than
Rs.30,000:’- towards medical sxpcnscs, the: claim petition was
l\5<""/
awarded (m that head. On the head of loss of filftzfe income
Rs.28,0(}0/- has been awarded. Acc0rdi;:g"*fig:…fi%i£=;_::A4i~eamed
Cmmscl far the appellant he has suffc-::'.e"a"'l–:_5.%: di$aljili*{y» llbagt
only 6% cf disability is takéa; by ale l'i*:_ib§:;i1sll'." llll3u: {a§ac V
remains that if he is \vdi¥:l§ig_in ti' eiltiiltlfl for
loss of earning to *-.sit_ l ll
Accordingly, appeal is allowed in part.
Sdl-1
Iudge