High Court Karnataka High Court

The Branch Manager vs Jayaraj on 31 May, 2011

Karnataka High Court
The Branch Manager vs Jayaraj on 31 May, 2011
Author: Dr.K.Bhakthavatsala
7

This Misceiianeous First Apeeai is flied under Sea;_ard
dated 25.2.2009 passed in MVC NO.67f20G7 on the file-:}f'Vlfij_é'.j":Vi'i.%.ii

Judge (Sr. Divn.) & Addi. MACT, Sorab. awarding a coztnpteinsa-tiiiohie?'< 
?2.61,665/~ with interest @ 6% per annurnfrom themda~t.e.o'f*p'etiti.on"i 

till payment.

This Appeai coming on foi*iV__h--e.arin'g. this ..3Cou:?t*

deiivered the following:

ju.r:%aMEN:i." is " i A

The appellanft/insuranés'evi§'sV:{tiefore this Court,
praying that the  ezfidaward dated 26.2.2009
made in  fiie"'oVf'&ivil Judge (Sr. Divn.)/Add.
MACT at Sorab, rnay " '

2. Le_avrne'd'*'..Counsel'~.fo'i':«"~"ithe appellant/insurance Company
s_u'bm_its  Tr'ii:luna.E...erred in answering issue No.1 on the

po.iVntL'o.fV'negii'g4e'n§:e:'infavour of the ciaimant. He submits that there

 Ce'il1tt'§hutor'§.i';_neeiigence on the part of the rider of the Hero

_fl~..i_jloi*.cia bear.in"'g... registration No.l<A-15~l-1882. He also submits that

f_"th_e"..;on1p'e.nsa'tion awarded by the Tribunal in a sum of ?1.19.729;'~

A'-4"_V:..tota?arti's 'niedicai expenses is without proper scrutiny of the biiis

%


he

"\«-~. 

 



and the Tribune! has awarded exorbitant compensation of%5C§';QC.Q/~

towards loss of amenities'

3. Learned Counsel for respondezftt ifiilozi/c'ia.in'2a'rit'VVsVt;r~hrt;.E.ts

that the Triiounai has not awardet§._Ve';<:.orhitant <:osh.pe«n's--a.t.ie--~h and."

there is no merit in the Appeal,

4. Perused the LCR,  ~ if V

5. it Esthe that he was working in

KPTCL/MECOZM.  the ciaimant was riding the
motor cycle "JNo.KA-15--J~1882, with a piliion
rider (thetgiaimantiS"ri.n'i\Iasa'V'iniiiiii/IVC No.68/2007) and when he was
  Aniaiineiapura Village, the driver of the bus

bearirirgitfeg«is»tra«tiionf'-No,KA-14-8234 came in a rash and negligent

"vV;.:rn'anner Eh... th_e'oi:'~pAosite direction and dashed against the motor

 asa resuit they feii down and sustained gtievous énjuries.

i"»._V"'AC'coihjVi'n~g  the ciaimant, he was 45 years old and drawing saiary

Q_..Ci0O/- per month as a Lineman in MECOMQ it is the case of the

Viit«-..n

dated 99.2010 issued by MVECOM, _t_§:i'é..:_D:e_VparféTzé;1:'§. has Certified
that medicai bins of the <§::e.i%;'1a%n::fsggfih td:=xe;ddd'A:%pe'r;od 205.2004 to
31.3.2010

was not re~E.mbur:sAedv.h.j}n’-mg Q/éi”£§\5.f;V’-.1.’,iE’ie compensation

awarded by the Tg*i_b§:.;ne{:i_’d’;fi;fanribt :’t.xéV.sai4d:~e5<bf'rb'iEa nt

8. in th’锑d’:’:~:.s;’;;;yit, Appéafi ‘fa’i!~-sdand the same is hereby
dismissed.

Thefiegdistryu is Adt’réctéé’d E0 transmit the amountlin deposit to

the ‘f’ribdr*ia.l djvisburseddéht.

Edge