2 .¥t!.S.fiC§," éudvs.)
the judgment and award dated 6.4.06 passed in MVC
E*Jo."6536703 on the file of the VI Addl. Judge, Court of Small
IN THE HIGH. COURT ()1? KARNATAKA A
BANGALORE A
DATED THIS THE 06" DAY OF
THE H()N*BLE MR. .ms'r1ci1§HU 1
MISCELLANEOUS.F}RS"F«Al§PEA1;»'N-(ii10436?X
BETWEEN:
Suresh Bhat, _ _
Sfolatc Krishna Bhat, . é , " '
Rfa No.43, 5:1, BJP N_i1aya?
Near Namaste Gamicnt; ff. "*3 V V
Vitzalanagar, Chaniarajgbet, V ., ' -
Bangalore-560038. = -- _ ...APPELLANT
(By Sri.A.Kesha\;a -Bhat AE§117..§{.Sri1{i*§.shna, Am. )
AND: _ %
V' V
K.H._Road,
Bangalcarye-560027. v ...RESPONDENT
lhiflk
%TLk%1′:§$%s»1«;i.F.A. is filed under Section 173(1) ef Mv Act
caiiszcé, Member, MACT, Metropolitan Area, Bangalcare (SCCH
33*
No.2), partly allowing the claim petition fer eompesisation and
seeking enhancement of compensation.
This M.F.A. coming on for further”
Couri delivered the following} ' M ' JU GMENT€elfTP* There is a delay of in appeal. The same is condoned. ' 2.. claimant seeking for not satisfied with the
axvegd -. Srraall Causes Judge and MACT,
Banggicrgin
_ —l.6.9.(}3 around 9.30 pm- when the claimant was
.uff1avel}ii1ldg;l1..V’ filom Mysore Circle to Vittalanagar on his meter
cycle__l’i~bea1″ing N0.KA05 EC 1342, a BMTC bus bearing
‘v.,Il\l§::~l<IA{}1 F 758 came in a rash and negligent manner and
dashed against flue motor cycle, due to which, he fell down and
sustained grievous injuries. Accardingly, the claim petition
vhf
was filed. On the matter being contested, the Tribqnai having
raised three issues far consideration. after cnquirj€,V"h':i!5ii;g held
that the accident was due to the negligence thg
driver {If the BMTC bus and av§*éaVrdcd«_
Being not satisfied with the c:lai.1»'1_v2_;-"m'tvié~s'. n1)'t%fi".'!fVE"{'thiS
Court.
4 Heard ”
——– cvidséncc the claimant has sustained
twig simpieyii2jurjMes_é;.=1ii”Qné grievous injury i.e., bimalieolar
fT’aCt1lvvlV”vf§”£)f”th€% and the Tribuna} has noted that as on
t’m.:_-date cxf ficciéieilt the claimant was not in service. The
V been awarded Rs.i(}}0=00i’- towards min and
‘A Rs.2-fi,l29!’- towards medicai expenses, Rs.8,00{}/’-
n T titwfirds accidental charges. Rs.5,000f– tewards loss of earning
V’ -(‘tinting the laid up period. Stating that claimant is a Supenrésm
in Production Department as per the satary certificate produced
the Tribunal has opined that there cannot be any loss of future
W