MFA 2693 .08 IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE ism DAY or DEcEMBER,.«2_o_o9'_ " BEFORE V THE HON'BLE MR.JUsTI:Cfi I L MISCELLANEOUS FIRST pAiwP1~3iA1_.p iivoi26§;s',?2eea'l I' Between: I I I 1. The Managing Directoif,' it Cental Office, Gokul Roaedl', Hublig T ' 2. The Self Insurance Fundw,w-NWKRTC, I " Central Office, Gok-ul road, H.'uD1i§"7j-. I' h it Both appellants p1'*esen'tly._represeiited by The chief Law Qffi»C€i:, l\TWK.RTC,..C'entra1 Office, Hubli 580 _ _ _ APPELLANTs [By Sri. Ravi V. 'Hese-mani','e~Advq) And: ~ .Rudra»pipa, S] o Yalllappaifanamatti, Age4'i'*yea1"s-. occ: SBI Bank Employee, /'o_R~oVn, ..r:lisf..*(3rad_ag. RESPONDENT is filed under Section 173(1) of the Motor Vehicles Act, 1988 praying to set aside/quash the judgment fijv»-'«._a11d awa"rdV__fiated 5.6.07 passed by the Civil Judge(Sr.Dn) and 'Ar1d1.vse.MAcT at Ron in MVC No.23/2006 in the interest of jiistilrge and equity. i This appeal coming on for orders this day, the Court ieleililxirered the following: MFA 2693.08 JUDGMENT
The learned counsel for the appellants
sum of Rs.19,592/– is deposited before the Clairrisr’I’ri-biunial
10/07/2008 in Execution Petition Ng;i>s,r2oo’f7. ‘4the1’e:fore;,A V
submits that the requirement of diep_’osi,t
dispensed with.
2. A memo dated’*l_6/ filed the counsel
for the appellants on 18/
3. imi-lg submissioinii and in the light of
deposit rnade.pbeforefithe”*E’lxecuti’rigV–Court, office objections is
over–ruled_. As thei’nfiatterVi’liles”in a short compass, the case is
taken for adrnission.’ . ‘
The grievance of the appellants–Corporation is
agaiiist’ of compensation awarded by the Claims
Tribunal for personal injuries suffered by the claimant»
re,spondent”herein. The claimant was travelling in the KSRTC
i'”Fl’1e bus turtled resulting in injuries to left hand and
._i”fraci:ure in the 431 and 5″? finger of the left hand. Considering
MFA 2693.08
the evidence on record, the Tribunal after holding that the
actionable negligence on the part of the driver of
bus was proved, has awarded compensation inf””a–«
Rs.31,600/- along with 6% interest. The W
that the injured was working as a rriesse-ngeriiin ithe’-
drawing salary of Rs.4,lO-4/~« .
5. Having due regard to”*thie.eividencei on record, the
Tribunal has awarded corni1i>ensa’tioi:1:as ifolilowistg
1. Towards paiir1t.’3an’d:_:a_gony 11] H. 15,000 /
2. ‘ 2 , 000/ –
3. i’l”ogWa.rdsi 3,500 / —
4. Touiardsv.travelling’eiliarges 2,000/-
tl:oiwards.ifood.._and nutritious 5,000 / –
‘ “6. Loss ‘income during the
‘ pe’riuodVt~reatment 4,100[–
total 31160O{ —
MFA 2693.08
6. Counsel for the appellants submits that the
amount awarded is on the higher side particularly because”the
Doctor is not examined.
7. I have carefully considered_the ”
with reference to the reasons assigi<1ed;"an*d th_e"~eViden"ce
record.
8. I do not find any the urged
by the learned counsel jhe claimant has
produced dischargecard and EXs.P–3 and 4.
He has He was an
inpatien1’_il”ronr/2004 in KIMS hospital.
Keeping riinipnd of treatment taken and the
fractur;al–vinjuriessuffered, though, the claimant has not chosen
to exarnine’ find that the materials on record fully
ijtistifyu compensation in a sum of Rs.31,600/3» in
all)li3y44__the.–Trih.unal. It cannot be said that the compensation
i”-‘««___a~warded isiexcessive and unreasonable calling for interference
‘by th_is_f,Court.
‘ ~ 3
, 4,:
kmv
Hence, the appeal is dismissed.
MFA 2693.08