in: ma man comm' op KARNATAKA AT BANGAL§Z?€R_'E..
DATED THES THE 3TH DAY 0;: JUNE 2oQ9_%"A
BEFORE 4, :1 1' _ ' 4_
'THE HONBLE MR. JUS'I'¥CE A.N.vgNuGopALA'j:jG¢*AraA " " A ''
M.F.A.No.:21421g;§o6 4- .
BETWEEN :
SRI.MANJUNA'I'i-I @ ANANDA '
s/0 HANUMANTHAIAH
AGED 18 YEARS A
R/AT THUNDENA HALL). %
BANAVARA HOBLI, A
ARASIKERE 'rALu;;, é A
HASSAN D1s'rR:_cf.1j. j ;; APPELLANT
(BY sRI.saR:.:=AAD.§_v:§.. .s:;{AS;?.1§I;~. .A13¥V.1)j *
AND: """ 1'. <. . .. ~.
1. UNITED~.iNDfA=§§:$'§U1§A:§f_CE'CO. L'I'D.,
D.O.Vf, CHITFAPi,iR.BH@'_¥»'A'N,
15%: cnoss, ivam _MAIr~:,
MALLESHWARAM, A '
V B£.:NGAJ.ORE?55, _
" '~ _ mi .;\aA1_~:Ac3ER"; AAAA "
AINFALAKSHMI 31.,
R-,'I_AT'1'm;3 1,. CROSS,
WCR, J.C.{§'AGAR,
BANGALORE-86. RESPGNDENTS
% " " 5 (§3R!¢S.SH'RiSHILA, ADV. FOR 2.. 1)
_ __ 715313 M.F'.A. £S FILEIT) UNDER SECYFION 173(1) GFMV
T ~, A'C'I' AGAINST ma: JUDGMENT AND AWARD DATEE
'?.3.20{)6 PASSED mac NO4494/2003 on TI1,E:%' eé*:L;r:'»%«.§3}-;_
X1: ADDL. JUDGE, MEMBER, mar, comm-' " 4_
CAUSES, METROPOLITAN AREA, BANGA!,G{-IE:=.{S'¢C'H~8)# '*~ 2
PARTLY ALLOWHJG THE % <:eLAi1§(t'* I'+'«E'I'iI'AI'I.«'£i)ExE.VVw._; P4Q'l§:'
COMPENSATION AND SEEKINCIX eNHA5:e%mm:T
COMPENSATION.
TPIIS M.F.A. cemzge ONF{§§?VVV"f§E{ARINC}"I'HIS mar,
THE comm' DELIVEREI) 1"'e.3e§eL;;ew}H G: _
The égifh an accident on
account driving of the vehicle
by its by the second respondent
and insured’ the responfient. The claim
‘~ filed zby {1’:e”‘a}§peHant has been allowed in part
Vawé1’d§ng.4:_e§eH;;§e§1sation of Rs.56,0{)O/– under different
he.a1<i$;%é with the amount awarded, claiming
"the eonlkp-ensatien as prayed in the petition i.e.,
/ «, this apmal has been preferred.
*9»
2. 1 have heard Srishripad V.
counsel for the appellant and Sri. ..
counsel for the respondent –
perused the records.
3.Considering natnxireu inj f;.13:’§e’S’,’
has awarded the heads.
The nature of_:’iI;juI’.f.eS”:’ the appellant
refleeted 5,k1;.a§+¢ duly taken into
conside_m.t.io_fi.. quantum of loss by
the enhancement of any of the
amozmt, ofhei’ the head pain and suffering
, mvaéev Cofisidezfiizg the fact that the appeliant has
“ebeexi .VsVu_f.fe’;fi11.g'””from pain and discomfort for some time
dtfiaxtn’ the I deem it just to award a further
‘ ‘sum ef R;$..5,.{)”{}(}/~ under the head pain and suffering.
V’ In the result, the appeal is aliewed in part.
’11’ ‘Ad.(§j,ti0fla} compensafien of Rs.5,000/~ is awarded
:=§:rI1ieh shall carry interest at 6% per ammm from the
E
/’.,
date of filing of claim petition til}
respondent – insurance company shail _
amount within a period of three fi3l0fifi1$ fr01fn*t§>{ia§{.”‘
costs. Registry to draw up éLward.T A”
RS/*
AI ..,._J.__.»