_ ' --.This_.=M.F.A. is filed U13. 173(1) of MV Act against the
- 'judgment and award dated 04.09.2{)O'? passed in MVC
2001 on the file of the Civil Judge (Sr.Dn.) ~
j ~ V _ _ and Addl. MAUI', Madhugiri, partly ailowing the claim pciition
., for..-compensation and secldng enhancarficzzant of competxsation,
delivered the foiiowing:
IN THE HIGH COURT OF KARKATAKA AT BAHGALORE
DATED THIS THE 591 E)AY OF DECEMBER, 2008
BEFORE
THE I-iON'BLE MR.J¥.3S'l'ICE SUBHASH B.A1'3£" : 7 "
M.F.A.NO.7'44S[gQ_08 1M_3_r_c_1 " % A
BETWEEN: 3 '
Sri. Sazxjzctvaiah
S] 0. Late Anjinappa
Aged about 52 years
R/0. Malleshapum,
Koratagerc Town, _ V _
'I'umkur District. A
(By s1:;.; 51*; B. \VAm;.;%
1. The UnitedvEn(i:'a
Divisional ofic-5,, 1*'~'lF1o=Q:r;~.._ _ .
Jayadeva -~ VA "
Tumian-3572-101-._ *
Repmscnte;d__ by its' Eivisiafial Manager.
2.__ M. I:I._%_ Mam'unat"na.A Major,
. SI
Prnprietar, S.VqP. Motor Sexvice,
' High" Cixtlc, Madhugiri-572132,
.. . RESPONDENTS
‘ Sri. P. 3. Raju, Adv. for R1,
S. Vcnkata Subba Rae, Adv. for R2)
This appeal coming on for admission this day. the Court
:Il@EHT
This is claimanfs appeal for enhancement of
compensation.
2. Claimant ailcges that. he sufibmd grievous inj1r_.~z_y”
road accident on 14.5.2001. Hc alleged that, due to .
negligent driving of the bus bearing ,n1c;.TN.:;3~c+§sT;:s§%, [he ”
suflercd gricvcaus injury. in support of file’ 7:]
Ex.3~» wound certificate. As per that, %
he has sufiemd three injuries and :N0.2 is
stated to be grievous in om§£t.1;and, middle of
the foIe~ar13:1 fiacturcd.A.TribunaL1 of injury
anti in the V has awarded
Rs.5,000] —
3. ifirciiixd £;cccptcd, it shows that, there
is fractumgte the fcgne Négnuafly, in such circumstances, the
ufiaérgone treatment for fracture and
Though them: is no corresponding
V.: °”ém*5dencé;*~..__acc;cp$i§:g[ the same, I am of the opinion that, the
_ _f’.j;;¢§:::§:e;3sa1:i<§n… be globally enhanced to Rs.40,000/~ with
atrthe rate of 6% fnom thc date of petition fill payment.
K .« this appeal is partly allowed.
Sd/–
Judge
£14}?! ..