MFA $50,322/209?
IN THE HIGH COURT OF KARIIATAKA
CIRCUIT IBENCH AT DHARWAD
DATED 11-118 was 5th DAY or DE(3~EMB!'._'-R;
pmsmnr % M _A
THE Howsm MKJUBTICE"~l{.$I§Ei$fifl§L}§;R§§6 A--.. j"
rm: 1-ION'BLE MR.qvsr1c§'Bf',sVia£uEfiiv;<V§.si:%;
Between: _
sri.Fa1c1rappa;**»T,L;_V _ M
8/0 Yallappa Badcfiz, 'a;1éwa.i',---- ' '
Aged about 24 yea1'S',._jf. "
Occ:Cieanei;_ " V V' * "
R/0 Shixasaxigi, ' ,
'}'q:Sa§111datti,
-"'~.MDist.-'§i:18%3A111n.& ..... ' Aprmnmxrr
(Ba? smgaaaanpam.
" _ {Adv}
% L Ania».
' /0 Shidcialingappa Kotag,
" .Esge:48 years,
H. No. 96, Shiddalmgeshwar Park. ,
Vidyanagar, Hubii,
Dhanvad District.
" 2. The Divisional Manager,
Oriental Insurance Co., Ltd.,
MFA No.322I'200'f
Divisional Ofice, Belgaum Division,
Ciub Road, Belgaum. k V'
(By Bri.Gouri Bhankm, Adv for R1,"
Sri.8.8risha.lla, Adv for R2)
This appeal is filed u/s'1??3 (1 )~o£ wA¢a.e agsjest Vim-Vs»
judgment and award in MVC
No.2-436/2003 on the file of the'=<f:ivi; Judge (SD)}a11d Add}.
MAUI', Saundatti, dismissing' = _i'Lhe"' claim "petitrion for
cofilpfinsation. '
This appeal Lt'or""'vsde1ission, this day,
K.Sreedhar Rao. ;J .', _foIEowi11g':» '
1.
Tsfie sezelling of the right wrist and
restricted siovemefit side of the neck. The X–ray
_ does” show The petitioner was working as a
§}ea;;¢¢1~ .¥.mck which met with an accident. The Tribunal
Adisreisseiié sefifion on the ground that the petitiozmer is an
_ unaifi-‘horised passenger in a goods vehicle. It committed
isexiotzs error in dismissing the petition. At least it should have
the liability on the owner of the truck as the petitioner
% was not an utiauthoriseé passenger. Considering the nature of
“vvthe injuries, the petitioner could be awarded a global
eozzapcnsafion of Rs.10,€)O0/~ with interest at 6% pa. The
%/
MFANOIBB/X30’?
1′ ins Shall Pay mg; compensation. Aocexdingly, 1 3
allowed .
am/- %