High Court Karnataka High Court

Sri Mallappa Thallur vs Sri Kishore Kumar on 3 August, 2010

Karnataka High Court
Sri Mallappa Thallur vs Sri Kishore Kumar on 3 August, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED Tms THE 03'"' DAY OF AUGUST 2o1q

BEFORE

THE H()N'B1,.E MR. JUSTICE S.ABDUL   *

M1S(3ELLANE()US FERST APPEA-£;"N04.557".()1§.é(i<§v8(MV'§i'..  A

BETWEEN:

S:'i.MaHappa Thakiur,

Aged 36 years, V 

S/0 Yellappa B.Tha11ur,  " T . _ 1-. j.   
CISF C0nstab1e,CISF un;:,_'1<[IV0C'L;  A  _ 

Kudremukh, Mugigere muk.-; "  I  }'..APPELLANT

(By S1"VE.v;AS2mathVKL1'if1fi§i'. "A

........ANF['4' 

 , E;._,Sri KishoAt'e_KL1m211f,

 V _ S'/<)v'B.;jpti'st?_ Femundis,
_ A' --H()LiSe'_Ng);2.09, Junior OCMI,
A -.11 SeU"(_)1';'.V-KIOCL. Kudremuk.
iV1udi.géi'e TaE_ui<.

A  :2.;"'Seni0r Manager,

V'  KTOCL, Kudremuk Kaizlsa Hobli,
Mudige1'e Taluk.



3. The Branch Manager.

M/s. Nationai Insurance Co. Ltd.

Panambur Branch,

Anand Building Kulai, 

1\/Iangalore. ...RESPONDENTS_ 

(By Sri.N.Rm/indranath Kamath, Adv. for R-1, ”
Sri.S.Srishai1a, Adv. for R-3,
Sri.T.Ra_}aram. Adv. for R-2)

This 1V1.F’.A. is fi1ed under s;:’¢it’io’n«I¢_7’3( 1.} _()1f«ifJ§V’–V1Aet”.
against the judgement and award ‘date:-_»;i*..E~t9.1<1_.07"'pas:§e–d "*ijat1_'
MVC N0.626/()4 on the file of P't'inCi.pa1 D,11i3tt'1Ct" JL1dgve,1'–..
%\/Eember, 1\/IACT, Chik111z1g211':=ij"-~.part1y'~ aiinwing«flue…Claim v 1'

petition for compensation andt'e»,_seekingd'~.enfitaneement for
compensation.

This 1V1.F.A. cc)1n_in”gen i’f(_’)_:ff.h.3ai’in:g,ith.is day, the Court

deiivered it
1 M E N T

This apnea} against the judgment and award in

Vida-‘–.–e–<«}" 19.11.07 on the file of Pr1. District

._jt1y1ge' a:1t:ieVi1t/1i(;t_()if.. Accidents Claims Tribunal, C hickmagamr.

T1iie:..appe.£1~an't'..-was the claimant, respondent No.1 was the owner

the offending vehieie and respondent No.3 was its insurer.

1' . no dispute as to the occurrence of the accident and the

"'1iabi1i.ty of the third respondent–insu1'ance company to pay the

1,:

:-

= a1iCi*– aWa’1’d.

compensation. The appellant has filed this appeal seeking

enhancement of compensation.

2. I have heard the learned C()’ill]S€iif()!’ the ~;)’a1ftiie-s,._i””‘

3. Learned Counsel for cdijiteiiid that
the ciaimant was h()spitaii«ie}id TheHTi’ibu1taE has
not awarded anyi’attt0uat'”tow;ti’d.e such as
c()tiveya11ce_i1. E-ix.Pi7 is the disability certificate, according to

V___\.5’=./hich, the claimant had suffered fractures at the tight tibia and

fibula. The Tribunal has £tV»Y11′(i€(i a total sum of Rs.6().,()()()/~

it

towards compenszttion. As rightly submitted by the iearned
Counsel for the appellant, the claimant was h()spit:.-flised for two

months. The Tribunal has not awarde-d any almottnt

conveyamce, nourishment and attendant eharges…fHafkivtigrt ‘

app1’eciz1ted the evidence on f6C()1’d,v’iiiitI1*1’Of the _vi.ew’4thiat.,Cit

just and reasonable to award an 21ddiiti__on:1V_1i suitaiotf

towards compensation.

5. in the result, theo.an’peVa1i’ su§;ee1’eds”t£.nd–tt is accordingly,

ail()wed”in’ –paji”tj’t. i’E”fih”e third t’esp(;~ncientwInsurance Company is

directed,to c1ep().sit’rti’:~:stiirn_.ioi7.,R:;.15,000/– with interest at 6% per

:=.1nmi_m_ i’roni’the dL1’te (‘3i”‘tf]5pi.iC£1[t(,)E1 till the date of deposit in

3;dd’itiion’ttt)”t’what héiisiiiheen awarded by the Tribunal within a

period’to?-.e»igh1-weeks from today. The Tribunal is directed to

i’ V. ‘Eo..e()sts.

iiiifikp

Li’1Sib–E,il”S3.ii’I3″it3.!T1()L1l’IE to the appel1ant–e1ai:nant on such deposit.

sel-

JUDGE