EfiTHEHK§§COUETGFKARNATAKAATBANGALORE
Dated: This tht: 15th day of April 2009
BEFORE
THE: HONBLE M1a2JLzsT:<::E v.JAGANNA*é*I;iA3§V'TVV: '
.M.?.A.Nu.1885/2z:{éé V
MFA. CROB. 12;*2;ac)9_A~T T
M.F+'.A.No. 1885/2008
BETWEEN:
THE ;;;.,Ivis£§.”}_1~_~;AL ;,:i;<3;~;f1";;;;:,;:*;1:iz:.s5;«03~¢A
HASS2%§§”‘– :1,_ 3 ~
3f°HR:>L.iVC;H THE CHIEEF’ LAW” (}P’FI’CER
. ..,APPELLAm’~
(By 3:7; i«:V.;s;Aci;AR’AJ;;é;’ A1″:3*=.z_§’ “3
AND; ~
‘A 1 ” ‘SE1 8AsA§2}£RAJU
* .- S’,3,C:SRi’;’SIi3DEGC3WDA
Aj’z3,Q~UT 34 YEARS
; “= LO¥{§?jY DRIVER ‘
§e;..~ra*P_ 190.10, MANIKRAJU VATARA
SHANKAR MUTI’ ROAD, K R PURAM
HASSAN
2, I-‘SRI NANJUNDEGQWDA
Sjei} SRI.MAi%iG{)WDA
AGED MAJOR; DRIVER
:<.s32.*r.c.
HASSAN DEPOT
RE;sPe:>m”3EN*rs
Smt A R SHAREXDAMBA3 ADV. mg R}, )
3
MFA F’§LE{) UIS 17’3(1) OF MV ACT, A£’frAIN3T THE
JUI)(}EiME1N’§’ AND EWARD DATED 18.10.2387 PA83E___i)
IN MVC No.4a;20e4 mi THE FILE GI? PRrNc1PAL_’.<:mL.._
JUDGE (sR.aN.) ag A.[3D¥T'ICINAL MAST, _§;«~i;#%'.SAS,}S _1\' ,j'
AWARDENG A Ci()MPENSATf0N 0;? RS'.§9,§§§-g'; '
iN'§'E§RE3S"}' A1' 5% RA. mom THEf~§:~ATE :Ci$:«* "4:3A;%:;i1f):*i*;2:i§_;'gz_
TILL REA{.ISATi()N.
M.F.A. GRGB. 12} 2009
BETWEEN;
E S BASAVARAJUV _ ‘-
S/O SIDDEGOWDA V
34 YEARS,» .
mm? m2:1..*%gz*’1_-.”?:R
R/AT :;;.x_1~z(:;=;:Q . ‘
MAN¥KRMU”V$iTHA’f?A’- T ” .
SHANKAR. E*§§’_f_LJ’I”I’ RQAQ.
1{“R”?”«ER:’j\MA’:f:~: ‘
I5~:As§:<3,AN
._ ' _ _'.{…..~:::RQss QEJEECETOR
{By sm' 5 R_sH:%RA:;.tgr§:.;3A," AEBVC )
AN?) ft" 'V u V .
‘ ‘A ~ ‘/’TREE Ii:::i§z’;Si(:>i$’iA 1§ CSNTROLLER K S R *1′ <3
_ i~§AS3SAE'~I" 33_IViSIOE€
% 'iIEiSS;%N~._..~
RESPQNEJENT
Ix/z'i'+';é;.'{:';iI2B IN MF’A.NO. 1335/2008 PELED U/(). 41
: ‘E%TL§LE :22″ 01:.’ cm”: AGAINST ‘THE JUL)GEME1N’1’ AND
” “ga&a§$;}*g2a DATES 18.1G.2QQ? PASSED EN Mvc:
§<2'=g::m'§8/2934 on THE FILE', 0:2' PRINCEEPAL CIVIL JLJEJGE
"'(SR,D3\€.) 55 A[)}§)I'F§{)NAL M&C§', HASSAN, PARTLY
V' ALLGWING THE {mum PETKYEON FOR CQMPENSATZON
3
AN}?! SEEKING EN§~iANCEMENT GP’ COMPENSATEGN.
‘”i”Hi§’3 APPEAL AND MFA.CRO{3. {L3-{)MI§’§{} GEE
A[)MISS§ON THIS BAY, THE: ii10{§i~?’I’ DELEVEREQ
FOLLOVVING ;
JuDGMEN§_
Thc appeal and CTOSS Gbje<ifi01':ST €:1:*iS¢_{)"u_i caf c:#'I1¢"*1:_'
and the sagrne award passer; the
Appttaj. by tlrge: 'AA-'.j'V_*§;€_»'{.i3"1Ci11g the
Compensating,' Ifiead of 1053 sf
future cfoss abjsctiens by
the Lmder the head of
pEi;iI"l a111e11it:Es3s cf fife.
5 fiafiiig t1'.i:1swi":ea:r'{§ both sidets and in View
'0f« t':'i"1€ %fL:}:§"'113i.ssi0n made by the learned C:(L)1lI1S€:1 Sri.
'@§s§a§g@ffiy fim KSRfi3thm:flR:ckmnmfi m
€1"£§}Z?§€}}5§§Ci driver in thft KSRTC mien subsequeni to
_ §§:e:__ acitéifimxt, naw the qmesijan Qf iass of future
'::=:.53;?."1fi1"1g Capacity '@2231 not arise and cc:a11$eq1;1ent13;
"'e:fi1mu11t C3!' Rs,§7,€:'a€}ff3/ » awaréiad tmder this haaé W33}
havaa to be ciisailmss . A1: the $31313 time, ufidar the
head of pair} and stiifering, the am0u;r1t is on their
1-awei' side Efrem th¢:=: {:1a:imam's point cf View
§h€?.'f3f(}I'€ RS.10,()00/~ more is awarded L11§€Ee'§:? _
said ha.-ad. As far as loss of aznenities Q–f'}if(ii u 'V
Concamed, Rs.10,€}OO/– is
CLai111a:1t'S angle, Rs.2{),F)f}'J._/– w.,iiVI' Vhaifé ta, VA
awarded, w}:1ereas from t.h{f:__-£<;SR'TC'S' «-uiiaw fipoint,
amount has is be Thus, the
campensaficu} 'Vove1'AéI1:_b}f'. R;ss.;37,60O / ~.
3, ____ H $19 ~ Cfélfififiilsafififl being
rcducéxil, KSRTC is allowed and
tha the claimant is disposed
_ of, , $i'ifi0?'£1}1t ixi' be transfermd to the MACE'.
Dim