Tiwiij Hlfiii {I€§)L?’RT (DE? EQAREE A’i”.5*s.’§;,.a% RJI’ BANGAI..~ .
Iiiateti this the 18″‘ {fay cit’ December , 203$’
Befere _
mg I£'(};’Sf”‘BLE MR JUS?’}'(Z’E HEL?1′;4£F!/1911′?’ é».m5}i£;§?;%”}
Afzscelfaneous Fazsmppeaze 9438 -,<_399§" 9.§s;':g?',3;n9¢;_'V (..a§;rz»3
Between:
Sfi Skivaraj SE9 8 M Sheshapgaz; J h _
42 yrs, Rm Chaéipadpmg Rsianjesjgvyfaxa v __ V’ iv ._ Appeifiaiit in
I<;3s2I1'g0u5¢;«UIial 1395: _ _’ Appeiéant in
M:«nga2m~e~. * * – . ‘ :’~:§;3. 948′}’.f()6
{By Sri P Kanu1′:2e;.3.§ar_._,«’3:£1:te’_.) , ”
‘ ” -. _i}r.V$aih§;’:§ii&ih SEO latc Ishwara Shanbhngue
V’ Pa3:g:i_’VRoad_, Shakthinagar
V . 2 ‘{Eniv£féeI: inéia Iusx3s’an£:e Co Ltd
8:’ l’,’;.’?6, K S Rae Road, Marzgaiere 1 Respomients in
A. , L_ Byviis Br. Marmgar E*vE’.»%. 94882’G67
T. Sathyanath S53 late isinwara Shanhhagua
Kanadka Patei Read, Shakthinagar
Mangabre
3 Uniiiegi Ezzéia ltzsurancs C9 Lid
8:: 3. 336,: K 8 R39 Road, Mangaéere 1
By its Br. Manager ‘_
‘A
¥’~.’J
3 Sti Shivaraj 850 B M Shezshappa
Sic B M Sheshappa
R53 Chandipadpu, Exzlangeshxarara
Kasaragod, Kerala State
4 Natianal Ensuxance Ce Ltd
111133091; High Lane Piaza V w, «.
M G Ru-ad; Kasaxged Keraia ‘ ” T.§{é$§–n:}den§s in
B}-‘ iis Br. Managrsr ‘ ._jZ\;,$E;9éi8’?.:’€!6
{By Sri U Abdul Khader, Aa”v.,} .. :
These Firs£ Appeais are iaf-~£he Mater Vehides
Act praying ta set as£_;i£: jhe jgldgxnéanjt a;1{i._a13;ar:i d.;;t=’~2’fi 101.2936 in MVC
999521303 and zx,r1″:c:’5x:f;;’gif2x;:az;*:3 by th¢=Ifv1A€3′{ 3:; Mzxtigaiorew
These firs: ii}; iiéaring thig day, the Calm
deliverad £h¢__fGfi€§_¥3§i_[ig::::_ J ” * ” 3
4′ ‘ V % _ ‘ ‘ 4.I:z’iz1_<;Mi:'zv1'
'These {#20 "ap§¢a§$fl_i1a%;"£§ been flied seeking enhancement of
'~ ._§fim§:$:_f;3at§{_)§1 agaifisi~:ha «award gasseé by the MAST H1, éviarzgakere in
P£1fVC 6§f?'v§fid .2003 — one for the injuries ta the ciaimant anfi atmther
fa}? ?v'€}Eiii:ie d'a::éiag<:f,i=
AA ' *-._.On '22.?:.26G3 amnmi 12.38 31m. gene Yesh'sa:anth was riding the
— :;'{,:x”zVc¥§t’e1″ fmm Th€}ki{{}f§ZB viiiage iewarés Manjeshwar taking Wifi miner
VV “ci*ifléren. When he was near Kggikaéig a car being N0. EA 19 813$ earns
in 3 negligeané manner ané dasheti $0 the ssccmier. Censeqtzentky, them was
injury to 3&6 chiié Ashita aged abcut fémr years as thé SE2i}{3v$€1′ 33 W21} as 3&1:
$3”
*-.4»)
were thmwn away. Them was damage to the scxmtfir aim. in t%?.:3V.’3%:I%C’§.{i?§§;’£
arm-that git} has aim sustaéned ixgjurica.
Ashita sustaineii framture of the right Ieg i.e., frzzciauré a_nV§::i”
tibia and was mated at Nethaii H£}sj3i{:fl, E\!£gnga:i.nr€7fjva£ie3> 1″}£I§?:§~–.;{a’é:21i31;:é%.i..:Ai;§}_6;:71 .éEs, In fiifiirrz petiiim:
flied seeking cempensatinrg Tzibuna1Vba §e€ an the matter
being csfrntested, raiscd’«.ré_i3va:’§t issuéé ft2r««£:%§fz_1;’=i{if.e:f9;fstierr: and heir} thai {he
accifient ‘V4.5 due”ta3{ihc tim {.::f the riéer Of the smears: as
wail as the ci£é;vei*- cf iha t§..’x”3.{“”;i’t’:’>V>(,V1’3;!f_._’:KV§,:¥’;§=t1}I7;’; Acc9rdi;1g}3->,.. it has zzwardeci a ma}
sum csf R§.675Q{3’@5- ‘ibrVVihe §:1_jiir’i$s it} the chikd and Rs.7_,i}{§GE- tawaritis
‘V “z§.amag€:_'{;aL§_5e_:i $0 the S£:€3€;f£,-2′; fastening the Iiabfiiity an the insurar and the
V’m¥zra;.:.=~:”as_v€i::i§”€{§”~:l;£é*–r:xteni ef SQ’;-25 eaeh. Being aggiev-“ed hy the game,
ciaifxzafiié are ‘¥’>€§;.?;’_2_3’8. ‘Vii}*§s (Team in these agpeals.
He:’far«:i i:he caunsai representing E136 partias,
VV Efis thfi smbmigsien efihe am3¢£1ant”s eeunsei that {he driver af {ha :2-at
M ‘vVha_s;fip§eadeci guiity hefore: the Magistraw and even charge ghee: was; fiiefl
~ against him am} rm! against 131:: riérsr {>.f:§;e scooter and acefirdiilggy submiih:-ii
>14”
that the Tribunal might to have taken this aspact inter censideratien but, it has
iaken a different stand which requires interference. It is 3139 submi:fe:i”t§x_ai
flxe damages ii) the scoeter has no: been pmperky awardad __3;iiho=.–ég%,-._:ii: £3′
assessed at Rs.25,£)i30:’– by the: surveyor and the wmpensatéen Ea: 15¢ ”
child who has sufiérefi disability as aisa grieva:-3,15 ir:_§1;£fié;~:, ‘is nieé-At’ ‘V
Eiaving hearé the cnunsel reprasenting thév géitées, the ‘;;vg:;:i1?’:tv3r1rEe:tV;~:3ri:s:e$’V *
for wnsideration is whether the finding c:}:€’–‘.§11’*.:VTrflounaifegagflxixxgztzégfigenzzs
is perverse anfi whether the q1:anmm’éf’*eé§1n;:%én5a£§an awarded requiras
enhancement.
The Téihufzai ait}3:§ti§?;”tE:é.t the charge sheei is fzlszé against €36
driver if gar afimf, invizéiigaééong the reassning givaa by {he Trihunai is,
§}ie- x°1§éé’:”– éf {he :~3c’:3g»ter cxugvfifiifoi have takgzz one piiiicm ricier and 310% we ané
4?#Le’i:’s_ié1;_’;f:ie;: of the iraffm ruiiesfi tried to reasm §ha£ iiabiéify is
3130 finfgrés an i;h;é” 91*” the six:-oter. Tbs fats? rernairzs, azimitietdigz tam
.u_pn’s:enier3ce it» the rider ef
.__ t%x% égcactez’ ix} driving the whicie. What is ngiisad is? the sceater was
u ‘Wr;ro:ssi.ng “Ehf: natienzl highway carrying two pilhon riders, at {he midfile ef téw
mad Ihare was miiisien between the S£«{){}€€’.i’ ansé ‘the car. Aitheaxgh it i3 nuted
>;/
aagazziiy £31” earning. In the aireumstanees, ciaimant c£3:1__ixj:i”b€.–«»..3i¥§f<E:;:d"«A
anmiher Rs.2{3,{}{30,f-.
Thus: the claimant would be entitled f§fyr”éi:r:’uth;ar Rs.5,5;{§GQI:’_» eV5w:?}a1{d
ab()V£:’. what has been awarfied by the “frihu;:ai wi£lr%.t§’?l*§T i;1€é?es ‘% Exam ._
Hf pratition till éeposit. Irxsurer shail fi?.%;$§ii._¥;he: aftéogni Séfizifiiiflu”{Eif€i3″Ezi;)IIIhS ” V
farm ‘teday.
In 5:) far as tiamsxge IQ th¢’SC<:»r;ii£:r g:i>6,__;s %e;sn1;m.
Sd/~
Judge