V "Erti'}'{ayV%'£'.Qmplex
V. Owner of '{'empo{Mini Lorry)
1
IN THE HIGH COURT OF KARKATAIKA AT BANGALORE
DATED mm mm mm mar or FEBRUARY 2309
THE HON'BLE MRJUSTICE
THE I-ION'BLE nm.JUs*1'I_<:$«;f I%'{;Qi*A:..fi
MISQFIRST
BETWEEN: %
Sr}. K.S.RaI1goji Rae:
S/0.K.R.Seenappa
R/o.Dummi..,E-kglalkere -
C§1it1"adurg?1-.,Di:§t. . 1 '
-- (.By%sri'D,.R--..i\I*a~.gaiaj, Adv.)
1 . M,' S, Orhiéntai' I ns£1ra i1ce Co. Ltd. ,
I533? its DiviSi'u:3a1_Manager
2."Sri Sharma
S / o. Renukaram Shanna
_ "No.KA-05/A3597
R/0.B'i'M Layout, 11 Stage, Isi Phase
Bangalore 26. ...Respondcnt
(By Sri B.S.Umesh, Adv.)
This Misc.I3'irst Appeal is filed under Sec. 173(1) of
MV Act against the Jud cut and Award dated
8.8.2805
passed in. MVC 9 on the file of
1/ e.Add1.Dis1;riet Judge and Member, MAC’1′–iI,
Chitradmga, partly ailowing the claim pe£:itio11″*-._ for
compensation and seeking enhancement T ~ 9 T of
compensation. ‘*
This MFA coming on for Orders this ”
Gowcia, J., delivered the foiiewizaghz;
wnenmrir A 3 ‘
This Miseelianeeus ajppe-.511′ jjrefemed by * L’
the eiaimant seeking fer enlueaeeemexgt Cenzpeeasatien
on the ground that net taken into
coneideration “the the wound
certificate disability
s1_1st,ai11Ve€’i'”TV 71 A account of inj {mes
sustairleii. traffic accident. }%’urther it
is urged em has erred in not awarding
‘ ‘just’=}:e:2:eenebV1em’eempeneatien under the various
ui2.eé:.dsV11ai ;1fi,ei3% and suffering’, under the head ‘loss
ef ere.eI1i§iies§.iheviI1g regard to permanent dieahflity.
AA 2.” reference to the above said Iegal
_eeVbmiesie;1s, we have carefully exaznizaed the fméirlgs
VT reasons reeereied in the award on the eontentieus
VA ” ‘fooint by the Tribunal. After referring to the facts and
evidence on record at paragraphs 14 and 15 of the
\N/