' , "JUDGMENT AND AWARD DATED 20/2/06 PASSED IN MVC
NO§'§5?[O5 ON THE FILE OF THE JUDGE, ADDLMACT,
OF' SMALL CAUSES, MYSORE, AWARDING A
" }COMPENSATION OF RS.1,89,506[- WITH SIMPLE
VV " " IN'I'ERES'I' AT THE RATE OF' 6% RA. FROM THE DATE OF
MFA.N0. 6270 . 2006
IN THE HIGH COURT OF' KARNATAKA AT
DATED THIS THE 19'"! DAY OF SEPTEMBEF.',. 2£K)3
BEFORE % . _ _
THE HOWBLE MRs.Jus'r1c.:EmB; v;:\§A<;A§4§.f§fi1;§§;§'~5
M.F.A.N0.527IRE(:'z'oR-Ksz§#I'C '
CENTRAL OFFIGES, K-LH §~?()A.{_},_
BANGALORE 2*? BY 1Ts._(f%HIEF L_fi.W' _
OF'FiCERV ' . V ' ..
...APPELLAN'I'
(By 1)A3.§.;LL AQV.) '
B:.JU.@-v1.13s;1
5 ~ 3/0 NARAYANA
Vamizn 21"f«'EiA$'
'R; A'r.No 111, am CROSS,
A 's*mG'3;.% RAJEEVA NAGAR,
- .V1mfsoRgV..
* RESPONDENT
‘rm-3 MFA FILED U/S 173(1) or MV AC1’ AGAENST Ti-IE
PETi’I’i0H ‘E’iLL DATE OF REALIZATION.
This MFA coming on for FINAL HEARWG on this day,
the court delivered the following:-
ME”A.No.6270.2006
..2_.
lI
This appeal is filed by the KSRTC chailenging the
liability and quantum, being aggfieved by the and
Awani passed in M’VC.No.67’/ 2005 dated
2. The reievant facts of the case are onf_e’§.t’1
the respondent was nd1ng’ ‘ his AV
N3marah’ Cue’ Be at Mysore when
bearing wk and nesfimt
K against the respondent
He was immediately taken to
CSICo3:,1tending that he had suflemd
petenan. LA eiit bu” a result of the injuries sustained in
” V’ A iaéeciéient, hevfie ttttt claim’ pet;i11on’ seekm g compensafion on
Elefere the Tribunal the a.ppel1ant~KSR’I’C appeared
AA ; its statement of objections denying the avexww
V’ “mede in the claim petition and contending tmt the bus was
proceeding near Nimarah Mosque jtmcfion road and the
respondent] cyclist without oozatmlling his speed dashw
against the 1511 side of the bus, therefore, the accident
5
)-
1′-3.-V vluflqtc of aspects, I hold that there is no
For the aforesaid’ reasons, the appeal is
he transfcrmd to the Tribunal.
MFA. N0 . 6270 . 2006
.. 7 ._
1 I. it is however, the contenflion of the learned oouyscl for
the appeiiant that the Tribunal ought not to havsf
dmmmsemmmxznim mm wmm mm fiQ@fiwflfi£
percentage of permanent I§£{.3V!’:’ _
In the absence of any othcf’-1′ cczgiifii 6n 1me
permamnt disability sufiitred 133} fact
tha the multiplier appfiq§§…_py of
18 and also considering has
bcm awarded qn and onn the
head of and nourishment,
in my View
mmmmfmmmifikgmgfigfifiammwmnhummmmm
oompc}1sati§§x1..;§f’vRgV.’ in favour of the respondent
— ” statutory deposit before this court is
Sd/*
Iudge