5:' IN THE HIGH COURT OF' KARNATAKA CIRCUIT BENCH AT DHARWAE) DATED THIS THE 239 DAY OF' SEP'PEMf3?§i:l§'2€}V€}$: . BEFORE THE HOWBLE MR.JUS'l':1gCE: 1<T.'zRiAi»1.§§1NA.=:.515/m [MV3 % Sri Chandrayya, S/o Vémfbhaezirayya " Hiremath, Aged about E§0jy¢a':_~s, ; V a * _ Occupation: Plantation Supefintxizidcnt, __ KFDC, R/0: Plot,No.1 1, .S!a_t'e. C61o1i'y," ' Head Quartcr;s.R§)ad, :' ....Appclmnt (By Sri s. Ad_\fz§:<":atg=:j' _ ' 1. S16.» Tcgur, Age: Major, VD1"'ivcr.of fiégep, R19: Muinmigafii, Tq: Dhaxwad, fléisfzrict: V V ~Ma1:agcr, V TKJ3'; "F9r\§st Compound, 3. §*1, 15th floor, M21301' Tower, T Vishwcshwaxyya Centre, A' "Ambedkar Veodi, Bangalore. ...Rcspon.dents J M This MFA is filed under Section 173(1) of M.V. Act, the judgment and award ciated 1.1.2008 passed in MVC No.60}/2003 on the fik: of Prl.Civil Judge (Sr.E)n.) and CJM 85 MACI', 133%, partly allowing the claim petition f or compensation and seeking cnhanccmant of compensation. This MFA coming on for Admission this day, the, Court delivered the following: /L JUDGMENT
Though the appeal is listed for
consent of the counsel fer the appellant the
up for final hearing, being hwrd
2. The appenanvczainxagn I&i:a.srcome:.~{:§1;
appeal challenging the of
by the mar, M601/%2()o3, dated
3. he is working as
he was aged about
50 -‘at about 10.00 a.m., he was
in’ registration no.CKM-7823 on
his §§fi”iei.a1<iufi£:je"'atnd'Vfhe driver of the said vehicle drove it in
4-:5 xi°3.sIit:' negligent manner while taidng reverse and
the parked truck from its back and
he suflened injuries anti that he has
._;i1e treatment in KIMS Hospital Huhii by spending
amount. To prove that the appellant sustained severe
___§njurics, he has produced Ex.P.61 the wound certificate,
which discbses CLW over the left eye measuring 1 x 2 ems
and fracture of left femur 3113112. The doctor who has issued
the wound certificate has opined that the injury no.1 is
J3 *
simple in nature and injury no.2 is grevious. Aceoniing to
P.W.2, the appellant has undergone treatment as mpafient
P.W.1 has not produced any disability certificate to show
that on account of the fractures he sufiered in
View of the fact that the appellant, who is
Pfantation Superintendent in K.F.D.C., is
medml' mm' bursement and since.:he-h,as the x
'no objection certificate' from
Drawing ofiaocr that the he tense at the . "
medical Ieiznbursemeltt, the oi; ~m¢_+bgf«;».is of the
medical bills and ptze;§;¢1:pégo:;s [ by him, has
awarded a sum efvRs.55;1$C}'[-V expenses.
4. counsel for the
appeltantev V’ injury no.1 there is
was aged about 50 years
as on dete. the injury if any sustained by
leiV.’tAe3*eV_;;;eed not be considered has ttmfiguration.
» -»:_a;:pe:l’Iant was unmarried or a Woman, this Court
‘ awarded a reasonable compensation
ueder ‘disfigumtion’.
5.”Ftn1.hcr the Tzibunal has greeted a sum of
–..VVRe:é(},00O/~– towards loss ofameuifies in future life, a sum of
Rs.15,()0O/- towards conveyance, nourishment and
attendant charges and the amount of Rs.8,4′?6/-
towards loss of earnings during the
reasonable which does not nequim any
hence the order “bf the Qnot’ gaxigr
interference.
Hence, the appeal is fhevfi stage of
admission. A .. V 1 A.
sa/~