EETWEEE: %
115 ms area coum or anagram; AT
Dated this the 10*” day_«3fJ3,1;m:,
PREsEN’r “«.__ ‘ A ‘I V’
THE H0H*m.E Mngjqgarxcfi at
THE Hewnm HR. g:t:.%§’rz(:s§%V jag é:§}E;:éi§zvAsE Gown;
MISCfELLANE§C.l_i_3S ;’:i§a:’sTj’;; ?P;?;;a.; §:2e,. i”i’t>:55 of 2005
311% fiflappa V
Six: ?’§a:;;5&}3’§:ré1_ ‘jj _
Aged ab(1_§ui 32′ M
Residiizgat §€0.ii2{}’
fi3hai’i11″ ‘Jifiagé _ ‘ ”
Agata Past .
Sazjapifla Road
_ Bm1g.3}i::r:_L4 .5613 03% ….. <4 .
., Jippeflant
. T N Viswanatha, Advocate}
AH5): ., '
:
Ntéfiijagipa
S{'0_ Iéktfl Ciziikkappa
V n ;}'1gt:d"abou£.39 ytsars
V R1! is Keshavaswamy Temple R’e’:ss’-3:}
” “v’i_iaya;3ure3. Town
Devanahaili ‘Taluk
SijTiC€f deceased by his LR
Smt, Pranmciamma
W] {:3 iate (3 Nanjappa
Resident af Kcahavaawamy
Tampie Road.
Vijayaplzra TQWI1
ficvanafmalli Taiuk
2 M,’ 3, The United India Insnranc1=.”‘
{Xxmpany Limited
By its Bmnch Manager
21151 Floor, Thakur C«:>mp1I3,:{_
SC. Road, Yéghwanmapur ” ‘ . ‘ _
Bangaiore –~ 560 (322 .l;Rés§rcnd§nts
(By Sri Putfigist. fax;
Resfintxd.-:nt– ” _
This MFA.u11da=:1′ j.:3@C=ticnI1″‘v3.f?–3V (TIE cf MU Act againsi
the judg1nent’v£&;1dg’:”L”awa1ti. c§Z:£tted_ , f2’3v~’F-3305 passed in MVC
i\Iof.?f)5>’f EGO?’ ‘r.>1.:jth%:” file: {}ff’?_.fi(‘; .3111 F.-d.d-itionai Judge; Co1_u:1: of
Smaii C»a:V1ses,–…M’§21:£ber, i$3A€fF~3. Ban,:;:§a1ora, SCCH No.13, partly
aliszuwingf . *I:;:;&ti’i,.=i1;ai1 fcr£””c:3inpe11satio11 aruzi
enh9n€3e1ment_ni” ;’;”3§’)I]:i1’v)ii<"';V?"3$i€1! fI'i)I:i. _ '
wnmsflmcwmmgufififigmmmtmsdmgx.xumsRJ"
'I1<E'1iV€'-}fi€*~fC3. that: fcafléwiggg :
"«¢nneu3H?
3 appaal saeigfng enhancemcntk of
camp.-:3;1sa!im1A4i’£’éar the mrscnnai injtnias su$ta3′:m*:x.i in a matter
‘ ~ ‘ a _ fiiahicia Acgjficnt.
fmmmfimammwmmmdmmfimammgmm
$9: the: pmpostjt :31″ mnvenienm, the pazfics are
3. The :::3.aima11t*Pi1i&ppa was agesti 29
of the accizicntu, He was worlcing as a Ga;n¢:ie:n¢__=,;f_
Hizusur Roach Bangalore, Wham he fig};
bearing No,KA–O.’:3»Q–93?6 towgxfis ‘~ai:f;ibc§:1:–.. _
2.45 PM, Iczrry beming Ho, %’;inx{¢:; ‘ Ji-:2 and
zmgiigcnt manner daghgsi (L}II”V£;’¥GC>(}1I}1f: of
the accident, he felt gfiésfpus injmtties. He
was treated in u Hospital, Malya
Hospital :53f}hc:;3*a:e;:£i’tcr, ht: pI’€fBI’I’€’d the
claim pafiifiea a of Rs.3,5Q5{){)Dj –.
4. strvezi, The crwner of the lorry
did nqfpcxntesst ih-€:.:n1att’cr and he was cx–part.e. It 15.5 only
£_.–“‘
* figs comfiahgrwhich flied a detailed written ataic:mentT
–a:”;s:§ bx2nii;::;§ia:fii”Vf§¢3.claim. But they did not ciamy the zmcicient
nef mvsragc 1:9 the 19113:,
x T 5,” -..e::§sn the afmttsaici pleadings, mg Tfibunal fiamrzd 3
V’ [§s;.:ng;,:1::s;&.-A in Qrda-,3′ to substaniiata his (:ia1m’ , the cIa1m’ ant
K himself as PW 1, He also examined Drfiajagepal as:
» anti pmducsci 9 gieezmaents wllich wem marked as Exs,
la/’
P1 is P39, 031 behalf (if the ztzspczndents no
adductvd.
6. The. Tribunal on tfié’
and tiocummziary cvidcncxi: cm’ »9z3€v:;id¢:~:n§”
was 4:231 acmatmt crf the rag}: and iithe driver
of the icarry and thus actionabic
negfigcnceq Thcrreaftar, IIV!%I’.}’ff.%} crrfificate,
The 6’iIiCi€I_’z€.’£ of of the dcwstcrr and
hcid thai. mg to the head, i,«::.,
Ivréfion, He was an inpatittnt
in: the awning abcatzt Rs,2,{}00l —
1361′ manth in iE;e C’;l=.:i.:’:; E11 ihosass €?iI’€?1lm§’:i’£3]3CC$, it awazfitxi 3
” ‘i;’2s;f..%AV:I:§.,GOGfK–V Aifiwzixfls pain artd sufiefing; Rs.iO,€)0Q/–
i:;WaIVii:~_: éavgfignifiesg a sum ofRs,5,0i}€)[ – towards medical
V fieafinénig ienwardg conveyance and matixishmeni
A51 éum of Rs,4,€Iv0G/’ — iewmfls loss afinmme ciuzting
V 0% miaiment, It aim awarded a sum of R:3,1Ct,{)Oi)/ –
-, Agmzitzrvaci by the same, the claimant has
L 4′ ‘ V _ n ifaéfezred this appeal,
‘h/..
“Ii”, L¢:*.a1:r1est;i counsel fer the appeilant
iJ;:3.p1.1§1§td award mntendsd that; i1ai2″}.t1g~:’€-gafiih « V’ ‘
iffljtliitfs sustaineti, the ammmt
tczrwards pain and suifming is t§f3v:vL”fl1g: 1cfi:é*::1;__ is* V
taken at R3.;2.,()(}Q,l –, iii ~= “§:T>fi:;c:§I3;VAVVi§i:a1(e:1 as
Es,.3,C:O{}j ~. The am021fi1’i–lg}3id«~. under ether
heads is also» can tin; IQW§31=’fii€iC hes stxbmiitcd 2:
tzasee: far i11terf¢I%:nc:}{i$_ Irséiazié _ f–
8, “$35: “–tha’:: ie$311iéz;iV’V–;:i::>un$¢1 for the iusuzancm
awarzi,
9_,_ £1116. matafial on Itznrard it i3 clear that
* fiijxfi was years on the dates: of the accident, He
V’–3§a.s«évmj*}::¥\ng gé –ga1d2=:.ner, He sustainecl injuritzs in me motor
vz:1i1′(:i1’C:V«ac:ri,:§:§;t:ié%:;;rT*£ET1’j11 quesfion. The wmuld certificate anti anther
skews that there was up fractuxe, Them wa$ an
x V’ ‘fiiyfljiaiy fiic ocaxipifai mgon which W33 grievous in Izatum, He:
.. f.*wé:g: izzpatient in its hospital £03” Ii} days. In those
“-. 2céi:t’§:Tumstance3, Rs. 155600/– awaxfied tawaztis pail: and
: fiufiafing is just and pmper, In fact, thr: Tribunal has bmn
\/
mm: eonsidmaic anci has awmdad jj
varriaus heads, The iota} mmpansafion of i5A_m;L:1é’2:Vw
than just and WC (113 not. sac any gsfitpd
asompaensafion, ficmrdmglys Eh: appe~’al.–gii3mis;»§¢:fi.v” 1