High Court Karnataka High Court

Srinivas Acharya S/O Sri. … vs Sri Harish Acharya S/O Janardhan … on 2 September, 2010

Karnataka High Court
Srinivas Acharya S/O Sri. … vs Sri Harish Acharya S/O Janardhan … on 2 September, 2010
Author: B.Sreenivase Gowda
IN Ti-IE HIGH COURT OF KARNATAKA AT BANGALORE.

DATED THIS THE 2N» DAY or' SEPTEMBER,T-2010
BEFORE " '

THE HONBLE MR. JUSTICE 3.sREENn2iAs;E: 

Miscellaneous First Appea1:N'O.'--~J.42_%7  

Between

Srinivas Acharya ,

Aged about 35 years,   
S/0. Sri. J anardhan";':\._cha1jza,"'  :4 
R/at. Paéemane, " _   j.
Murooru, Hirgana Village,  1
Karka1aTa1uk',' V  " .  »
Udupi     

 Appellant
(By sri.H.pt.eH:'e Cfiandfa-«Shetty, Adv.)

And} *     'V A M t

E. Sri" eH_arisVIV?1 

5 ' -'Aged 'abQu't"30 'years,
~  S /O Janardhan Acharya,

 at 'Rademane,
'Murotoim. Hirgana Village,

x H 'K.ar1:a1a.Ta1uk.

 The -Branch Manager
~~Un;.ited India Insurance Co. Ltd.,
Srinivas Complex, A. S. Road,

 3     Karkala Taluk.

 Respondents

[By Sri. P B Raju, Adv. for R2,
R.1 notice dispensed)

6?

Hence, he filed a claim petition before the MACT,
Udupi, seeking compensation of Rs.3,00,000/_–..,__ The

Tribunal by impugned judgment and

awarded compensation of Rs.78,900/–

8% p.a. Aggrieved by the qu–ant–um fqof ‘ j 2

awarded by the Tribunal ”

seeking enhancement of cor1;i’pensation.~..,y if

5. As there is n’oVfcl_isputevv regardiyng occurrence of
accident, negligencevand’1iabi,1_ity.’v_of”the insurer of the
offending,..Vifehicle_, ~the7o_Vn1y_» pjointillthat remains for my
consideration in, the . appear is: V

– the quantum of

com.pens’a_ti’on” awarded by the Tribunal is

., just” and? proper or does it call for
» enhanCern_e_nt.’?

V — the learned Counsel for the parties

land the award of the Tribunal, I arn of the

AA Vievlv-that the compensation awarded by the Tribunal is

just and proper, it is on the lower side and therefore

it is deserved to be enhanced.

Q’

7. The claimant has sustained the following injuries:

Fracture of shaft of left femur.
Injuries sustained by him are the

wound certificate — Ex.P.4, disabiiity 6v»

and supported by oral evideilioeiiof ;t’1″=._e ii

doctor examined as P.Ws.,1_ andiii respeoti%J’e.1y.A’ He

treated as inpatient for Nursing

Home. ‘ V A it
P.W.2_~jthe doetor:’V:%m1<i(5.V:'f;fgate'd the claimant has

stated disability of 9%" to

who1e"bodit;i,'

8. of injuries, Rs.25,000/-

awarded by ‘Tribunal towards pain and suffering is

Tloysrer side and it is deserved to be enhanced by

~.gi::ot1%.’e{‘;rRs(16,000/~ and I award Rs.35,000/~ under

tfiis head’.

As Rs.28,900/– awarded by the Tribunal towards

V. ,_..inedica1 expenses is as per medical bills produced by

$5′

remaining amount with proportionate interest is

ordered, to be released in his favour.

No orderas to costs.

mgr?’

” on