High Court Karnataka High Court

Sri Kunju Nayar S/O Narayana Nayar vs The Managing Director on 17 October, 2008

Karnataka High Court
Sri Kunju Nayar S/O Narayana Nayar vs The Managing Director on 17 October, 2008
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALoaE. j
DATED THIS THE 17*" mm' or OCYOBER 2oo;wT .  ._jf   A' 

BEFORE   .
THE HOWLE MR. JUSTICE c.a. KUTMA.RASWA'M'n3.'4  %

 

aamre N: ¢
SR1 KUNJU NAYAR sic NARAYANA NAYAR V' 
AGED: 50 YEARS 
R,fAT.NO.£374 .
MAHESHWARINAGAR  2

NEAR MAHESHWARAMMA TEMPLE  A _ V V
T.DASARAHAL£.I -- _ f '   ._ 
BRNGALDRE --- S60 S94.   .  '-  ...1's.PPEE:.LANT

{av SRE: L sR:g~i.iv@aé3:_f;--  ' " 

4|

THE MANAGING DE-RE{TK)P.:"'w-.. = T "

K.S.R.T.C., K.H.ROAD, * 

SHANTHHNAGAR  .   .. 

BANGALORE -- sec 927. - -T  -~ MRESPONDENT

(sY..55g:': F s mA3"AL;,: govcmm) .

 THIS 54ISCEL_.LJr3J§3E{3US FIRST APPEAL IS FILE!) UNDER SECTION
173{,1) ;{)F= AG-QINST THE EUDGMENT AND AWARD DATED
G3.ii'.«2E3{§_£§ PASSED Iii!-VMVC N£3.4{3S3f2£}fi5 ON THE FILE OF V} ADDL.
SC}, MEMBER, MIECT,-. COURT OF SMALL CAUSES, METRGPOLITAf's§ AREA,

 vv ""--~~E»,Ab£GALOE;E (scrctt-142.}; PARTLY Auowzws we CLAIM PETITIQN ma.
 COI'>'§PENSA'?'E0_N. MD' SEEKING ENHANCEMENT OF COMPENSATESN.

5 f*n~41s HSEECELLANECBUS FIRST Appeaz. ccmrase 0»: FOR FINAL
: ++-EA_e:MG 'BEFORE "E3-fE ceurzcr ms DAY, THE awn? DELIVERED THE

 '~--.:==:;i.L0:(mi_<3_;.+

Lilfii

VT  -'v--':"}2is Misceiianeoazs First Appeai is flied under Section

 of M3! Act against the iudamant and award dated

W

MISCELLANEGUS FIRST APPEAL NOJAS35 CF 2Q0.?%[TTTTT  7



NJ

341.2935 passed in MVC no.4053/2005 on the fite gr wAémieee%

Srnaii Causes Judge, Member, MACT, Coart of Sma"i'5iV-- 

Metropolitan Area, Bangalore (SCCH-2)_,,....pertiy_~'élIé:i'i%!i';'i§""tVfje  

claim petition for compensation and seekinge'nh3ncetf1ant:"'ef"71i

ccmpensation.

2. The contention of the.§:iain1a'ni"i':'ib'tinai is
that on 6.5.2905, at about  was riding
a Moped bearing si_etat'vi*a.ndV'ca§i'tious manner,

abiding all traffic fuies,  he c'a;1§e neatGuruguntepaiya
junction, i%ii~i:«'4' §a'aat.i;V7.'i'unii'§§Vuir:':R<:{§d, a'.."5!5i\"1TC Bus bearing no.KA-
13---F-115? being}: «driven".tiy._ite._:;D»ri$;'er in a rash and negiigent
manner with higni"s.peed, [hitA'a_:g'a~i'nst the Moped of the ciaimant,
es"'a,res1.:':i_f'«:.of:jwh,%ich tfievv--c-ia'i'mant feii and sustained grievous

irziiiiliesf "  ' V

3. A'?-irge cviairztenit was working in a Private Firm and he was

_ .. _fga'rni'i1»gAA Res.6;€3Gi§/~ per month.

   respcnderzt has fiied the objection statement in the

 V  c!aii'£1§Trii:mnai as uncier:

Eff



The claim of the claimant is exorbitant and unreason.ait:.te.~.V_

The alleged facts in respect of the accident are all false;_:""'  in it

5. The 'tribunal relied on the~'§'IR,  

chargesheet, mahazar and IMV Report and 

the cross-examination of the f)rivé:c_,v:"s.s:.hereA£'t;  has:'a:tl'rt1§tte;=$d
that the Police have laid the V_chargesl1éiet__ag.a§nst'h'im.,A arid has
come to a conclusion that the"9Ari'«ver{_'¢f"'th'eXSRTC Bus was

driving the Bus tn a rash and _ne§v!igeht- znazéalerfl" 

Ex.P.7 -- lioctc:r  --- Medical Btlls and
Prescriptions,  _~ VDisch'§ro:'e_.»aVSutnmary, Ex.P.1O - C.T._Scan

Report, hag}'awarded«';h.e:comVtsensation of Rs.39,000/~.

 the same, the clatmant has preferred this

  hhtaaheard the learned cottnsel for the appetiant as

 th.e:l'earned counsel for the respondents. I have perused

. 'liiihclteczzirds. Learned counsel for the claimant submitted that

Vievi_«""th4.tlifdaimant is Cook by profession and he has lost smell

 'cessation and the Doctor has aiso given 3 Certificate to the

at/7



4

effect that he cannot continue in the said profession. He aiso

submits that E~Ix.P.7 -- the Certificate issued by the Doctor 'Has

not been aroneriy appreciated by the Tribunai. The;"efc;_JreV,':"<:\.:'n;.  

the basis sf Ex.P.7 and other documentary  

ciaimant seeks enhancement of compensatibn; . é_ 

9. Learned counsei for the respcndénttsubmits no V

injury has been detected in CT Sx:an'V.'Vt't'~»..l_V¥Vl'e-2 furttier  the
impugned judgment and subsfiééis. that nn v£:f9a::»;§;''{£:i«s.h.m«ent
'"anc£t"Attehde'nt_.Charges - Rs. 5,O00f~

' L...  I - Rs. 1 2.809/-
Lasso? Ea  - Rs. 6,00%'-

V' "  retail, the claimant is entitled for czempensaticn cf
 "R.s.lS3':,€'l3G/--. Enhanced amount of compensating shalt

ll  "bear interest at 6% per annurrz,

Q/,



13.

foilowing:

In View (sf the

5) This Misceflaneoas  g€\;uJppeé.i    A :  

ailowed in part.  _ V

ii) The carnpensa'i'i{>:VV:?§'» ' arfiefifii  c:§fV
Rs.30,000f:-'~~§war*d§d'V' A:3y%%§;;e%%-Mina.  §s
enha nced   /-.__    

iii) The«.é_e'n.ha:é;ced  amount

' - 1&1! béE}f'§;§tefe"::st a§ 6°!§ per annum.

 "   9f the Tribunal is

V' '-,aff5r;ne_d. ._ ' 

 .....  

jfiége

above discussian. I pa_;=5V_[‘-!:fie_