'E
1
IN THE men coum or KARNATAKA AT BANGALORE
DATED THIS THE 1ST DAY OF FEBRUARY"; V,
PRESENT
'rm:«: HON'BLE MR. JUSTICE. kk
AND
THE HON'BLE MR. Jusricxy; B.SIgEaNn?g 1$_r§..,(}Q!wbA.:': =
M.F.A. N0. soscjnf 290611»/:v)
BETWEEN: « H .'
Sri. T. D. Lokeshf 1 A,
S/0. D=asappa,"«~
Aged ab'o";1t'j55 ycaljs'; _ .
Residiang_:-at. : Rajafafgz. Street},
J, Exté'nsvf._g;1, .Kanakapur.a.
£3'anga1Gf<'3, Rfiral . District;
V " . ' ' Appeilant
(By Sri.. K. Babu and Associates, Adv.)
AN..1§:):_._;'VV
'V _ S51'. *8.' Shiva Kumar,
S/,6:,.DeVaVshetty,
. "'VaResidia;j_9;'at : Megala Beedhi.
Ka,na}:apura,
Bajzgalore Rurai District.
, V "'-The Branch Manager,
«AM/S. The Oriental Insurance Co., Ltd.,
EVIL Buiichng, No.221.
Cubbonpet Road,
4/
/' aa
EU
N. R. Square,
Bangalore.
3. The Divisional Manager,
The Oriental Insurance Co., Ltd.,
Do 6, Srinivasa Mansion,
No.364/1, 10"' 'B' Main,
III Block, Jayanagar,
Bangalore --»w 560 Oil. 0
(By Sri. P. B. Raju,AdV.___1%or:l?<;;2vand
R1 -- Served}
This MFA is filedliig/$.00'-1 "of"ACt against the
Judgment and gawardgdated'2g5..glO.'2Q05'passed in MVC
No.548/2002,, the file} of Afiidl. SCJ, Member
iliesnoiridents.'
V r
MACT, Coiiift Srnalllu Cat;-ses,g'"Metropolitan Area,
Bangalore; (S{b1CH'--"i._5},"=.pa:'tly:_allowing the claim petition
for compensration and '- ._s_eels'iing enhancement of
comperisation}
This appeal eon?iing'4..__lVi;..<for Admission, this day,
N. K. Patil J, delivered the»--fol.}.oWing:
"JnDGMENT
being aggrieved by the judgment and
dated 25.10.2005 passed in MVC No.5-48/2002, on the
'._'_';n1.e "acldi. sea. Member MACT, Court of Small Causes.
0. l'l:fMetro];)l(1)litan Area, Bangalore, (SCCH--~1.5) {'TI'1'bunal' for
%.....»
nourishing food, attendant charges and medical expenses
and therefore he fiied a claim petitiogn":V:'Vciai,rr1ing
compensation of Rs.10,00,000/~ against
The said claim petition had comewup T 7
on 25"} October, 2005. The
learned counsei on both the
orai and documentarywejvidenceits-:aira1'iable'on record, has
allowed the claim petition' of: in part and
awarded With interest at
6% per petition til} the date of
deposit," _presented this appeal on the
groundxthat' the awarded by the Tribunal in
so farit relates to pain and sufferings, medical expenses,
."'conVVeyance,' nourishing food and other incidental charges
I farnenities, is inadequate and it requires
enha.nce__.i'r1'cn:t by modifying the judgment and award of the
Towards ..disa.b4i1ity Rs
life. Therefore, we award a sum of Rs.20,000/-- under this
head as against Rs. 10,000 / -- awarded by the .4
9. Having regard to the facts and ci:*cv1.ifr1.stancesVs_as
stated above the instant appeal:file-da'Ab3r"rrthe' dd
aliowed in part and the': j1_1.dgnV12e~r1t dated'
25.10.2005 passed in MVC Noddfmis/;{o02'," lthefiifile of XIII
Add}. SCJ, Member of Small Causes,
Metropolitan Area, Bangalore, '[vSA(j,CI'fi~I';v1513115". hereby modified.
The Break upjis '_under_',_ 'R
1.
Towards pai1*17’and SI:1ff_{v§l’ifiIrg.SVVV’
2. Towards*me–:jieal”ei§penses., H — ‘
Conveyance, atterxdant r:ha:rg«es
And nourishingtfood __ ” Rs.
3._..’Ifoward£3 loss of inoom_e__éduring
LaidVt1p.pe1″i0d:.««’ Rs.
4. To’-.2vaJ7_ds . of enities and
futures dunhappfiiness Rs.
Rs. 30,000/–
45,000/–
21,200/-
20,000/–
15,000/–
Sd/__
The appellant is entitled to total compensation of
Rs.l,31,200/- as against Rs.1,1l,200/– aWarde.dV_i’tj_:y~.Vpthe
Tribunal with interest at 6% pa from the
till the date of realisation.
The Insurance Company
enhanced compensation of«_,:vpR.s_.20A,'(30Q/’+Vp withc’
interest at 6% pa. on the enhanced'”compensation. Within
a period of three weekslfroml’ ‘receipt of copy of
the judgment. _ .
released in favour of “immediately.
Office is ‘dir_ecte’d draw}-tlie award, accordingly.
sa/-‘
JUDGE
JUDGE