High Court Karnataka High Court

Srikantaiah vs Manickyam on 16 February, 2009

Karnataka High Court
Srikantaiah vs Manickyam on 16 February, 2009
Author: V.Gopalagowda & N.Ananda
{N THE HIGH CGUR'? OF KARNATAKA AT BANGA§;01é%£_:A'

DATED TH£S THE 16TH BAY OF FEBRUARY; 1290:1911'    "

PRESENT. w-_

THE HOWBLE IVIRJUSTICE V;:GO{éA;LA {3TQ'm 3A" 

AE\'D "~..
THE HoN*BLE'1MR.Jtrisff:QE!s§». A§:A~m:;g{s. 
MJTA. No. 5102/ 20{§?'*xii]W'«~M.%§f'.$;EsI€j';<§414/200'? (MW

M.F.A.No.6 3.021200?   .  '
BETWEEN:  L.

Sfikantaiafitr . _ A 1- "*1:  "

SIG. Lat: S11_aaé;aéa1;   

Hindu mzw lagcrii   " __

R j 3: No.".2{L'3, ' ShivaTsha:11<_éi:ra'Biock

11 Cross, Hebhaiv. _  V 

ijangaiorc-360 L104; " * mappeiiant

A V" "(By *;i.C,sa:;3ish1§{:ifiar, Advocate)

'Ar~'é''':f;;; " -- V

'  sic, .Mi1,1hu Swain}?
°Hi£:dz1',' 'Major
R";'.a;7~ M04314, Railway' Czolofiy

1.

x : ,Baygappanaha31i
Bangalcrc-33.

A.s.:~iameaj

S ,1 <3. Nags-as}: Rae

Hindu, Majczr

R] a: Nageshwara Temple Sweat
Vijayapuxa, Qevanahalfi Taluk
Bangalore Distxtict,

3. The Branch Manager
New Inciia Assurance Co. Ltd.
No.1, Shankar Bliilding, 11 Floor

R.M.Vi1s.s Extension, Mekhri CiI’cie’« .

ijangaiorenau. T A. :;..f:.’¢’S§.id31t1e:1i$ = T A’

{By Sri K.VeI1kateshan, Advocait. for S-ri
Advecatc for R3; R2-S(:rvi.»::c of noiitré: dispcaacii W:ith}V

This appeai is filed under Seeticin. l”‘?’.;j3{13 Qf ‘MQtQr’4Vehicles
Act, against the judg1nent’a:§’:?§_ a\v_;é13’d_dé;ted Q3. 1 1.2666, passed. Er:
MVC No.:13o/2004, on criuriae of i§;c:.:i1.”¢2u:i’g1z:, court sf Small
Causes, Member, MAST’, Barigaiére,1pa.rf;13;?falicfwing the ciaim
petition far COfl’1§;’=€flSa’£iOI’i”v» .éi’1(:§ * _3;=3ekiVr3_g’ “,F5n§1ar1ce:nent of
compensation. ‘ ‘ ‘ i H.

M.F.A.No.4w4€:4i–:2} :%? » ”
3B’1’wEE2.~:.;., _

The N¢::w”» I11<3.i;a —-Lhi'.
Rep. by D§visiona£.VMa§xag€1j "

# 4?, G0pa1"Comp1fiX, 2 "

Bazaar. Stress E; Y_¢sv«3a:1tpu2* .

Banga{10re\.22. V Appeliant

V. Advocatez}

3)’.

…._….

. ‘Sxika;fit%é&éh
‘”«s;r.–._x Shémaiah
Evlajcar
.. R/3: # Z2508, EShiva3ha11k’aIa 81081::
“».¥AI Cmss, Hebbal, §§a11ga10IE~-4.

~ I

Sri Manfiiyam

8,10. Muthuswamy

Majar

R/3: # 453/ 4, Raiiivay Colony
Ifiyappanahafli

B:1*:::;g:3-.l<:a1'<it~33 K

f\:~ .

w

3. A.S.Nagaraj

S/0. Nagcsh Rae –

Mayor

R} a: Nageshwara Temple St:I’ee’i” T ‘ J

Vijayapura _ ~ .A 1 ~
Bangalore IT)ist;rict,. V ,_ V R.¢$}:;€)1.;d”e;’it$

(By 821’ ‘I’..C.San’sh K11II131__’, Ac1voQa§§:i’vfQ1*»..R1; .&._R3:S&;1vi<:e
of notice dispensed With} '_ " _ A . V

This appeal is flicci 1) of Motor
Vehiclas Act, agézinst ' V" award dafssd
23.1 1.2(}(}6,_ MV{.';'N_Vo. on the file of the

Judge, of Causes; Metropolitaxl
Arrzta, Béi;1g%&11<):'c:,_ fSC.C2'§£.–;9}-.,, gnwaxtling c:<::I11p:i':I1sat:i0n with
interest atu"6f3/6 _pcVé1'_ from the date of petition till

ztafisafien.

V’V1″‘Aht_§3§ coming on for admissien this days

AN.%N’DA, J;’;L}e1ive1*ed the foilowing:

$l

MFA No.44f£4[20G7 is filed by the Insur:«3n c ¢r

for reduction of compensation. Mfifi

by the ciaimaxzt for e11hancem¢11t_ Qf cd1r1f$€V11satig:§1i.. . 2

2. W6 have heard the iea§i1z;§I»C0u@SeI_ finé
we have been taken ‘Q « ‘ V’

3. In order to of facts, we
resfate the residual effects
of injuries to the claimant under

various ‘heads; §i7§:i<:h are 'a_s;"'fs;;1l<)w;'s; ~

¥r1}'1z1*ies s1'.iifr.=,' 1<cd:'

3) Bil-a’i.i::*,f;1l tsfnz;pQbal”}1a1’€?morrhagic contusicn

., ab) tezffipmai E3011: fracmrfiz

1,,” 38:1 Left arch fracture:

.::;:_ Pegfiex-gar, ¢.I_11~:x5€:_’1=}it:n1ispi1:a1iC bkmding

3} pa:”§é_f:g1Afi’aumatic subemchncmid haem<::xrhag::: and

Left wing fractult

Bés:£d1;a} Effects of injuries;

'ii} of timdncss

Z3.;%L€f"£ leg W'€ak:I1€i"..3S
" 3) Recant memory loss

" V4) Emotional i_11stabifii.y (ac
'V, 'L \..{7-9 ' I

43»

Therefore, without dismrbing the compensation

the Tribunal under the heads stated

compensation of Rs.1,00,GGO_f~ towaitie'*é1E§en§ia:t1tTeha:1gee'.

6. In View of the above, we pas:e’rije.feHom?.i:;;_§:’}’v ‘ V
oabeéfl, . _ V V

MFA No.4414;2e(:2s’-;?.__is d§s’mie%fg¢{i’.fh_’§FA §~:o.’5 11521230?
is accepted in part. is modified.
Compensation Qf “me Tfibunal is
enhanced ‘cc; coznpensation

shail c2§113’_ iiifeiieg1; ‘at ‘6f??é…’per.’ anmlm from the date of
petitzicm tiIi..fdae ciazew ‘Z’he Insunancc Company

shall :_:i’epg)$it part of C{)IIl§)€I1S3tiOI1 with the

. *€c:A1’;ns of order within four weeks f{‘{)II1 the

é-._atJ::_e of e1::1ba.:!¢itie{ie~

sai-3;

Iudqe

eeyg
§%::§§%

SNN