High Court Karnataka High Court

V Manjanbail vs Mushtaq M Basarikatti on 10 March, 2010

Karnataka High Court
V Manjanbail vs Mushtaq M Basarikatti on 10 March, 2010
Author: N.K.Patil And Gowda
IN THE HIGH COURT OE KARNATAKA, CIRCUIT BENCH AT
DHARWAD. 

DATED THIS THE 10"' DAY OF MARCH_.?¥lllllOll   

PRESENT   %    
THE HON'BLE     
A1\lll)--:"'~--, A _ A 
THE HON'BLE MR. JusTrcET«sE.lsRElE;myAlsEGodWDA

M.F.A. No. l8iopr422R0a5 
Between:   " I 

S/0 late Vishwanathrao 11$/Ianj anldaiilli,   
Aged about 44 Tyearsg. Oct; Ho'teli'er, "
R/o Krishna  havan; ' Qppz" Co'u.r_f; Dlzarfwad.

Anil. V.ManjanbaiI;"v  'V A' I

 _ _ «.    -- Appellant
(by Sri D.S. Nailg Preeti--D';"Naik"-and Murthy Dayanand, Advocates)

and

l  ' V __  l\/Intstrrajqr M.:Basarikatti, Major,
'  Owner..o'f.yehi'ele~~no. KA-01/N-9758,
R/o"IJosurg'a_lli';1Haliyal, Karwad Dist.

'  I Thel4ll\Te§v.India Assurance Co.,

 ll-l:j(byV'SrillLaxman. B. Mannoddar, Advocate for R2,

.. V'  V' Branch*{)i°fice, Sri Prasad Building,
~ j_' * gh~ Church Road, Karwar.
*   - Respondents

R , _ respondent no. 1 is served and unrepresented)

On account of the injuries sustained in the road traffic accident

the appellant has filed a claim petition u/S 166 of M.V. Act claiming

compensation against the respondents. The said claim:V*’petiVtii_on.l’had

come up before the Tribunal for consideration. in ‘turrr«..

after assessing the oral and documentary evidence and ~other”matetiial

available on file allowed the claim”ipetitionlinipart globali”

compensation of Rs. 10,000/-;_ ‘with rnriégfregwrgp 96/;, Taking into
consideration the nature of s. the duration of
treatment undergone compensation is
inadequate and it T

4. We haye heard counsel appearing for appellant and
the counsel appearingifor secondiiirespondent insurance company.

” perusaliiofi the impugned judgment and award what

emerges’-i’isp.1that..theV.i’V;’Tribunal was not justified in awarding global

compensat’ionr’—of 10,000/- without taking into consideration the

.1 “and_ duration of treatment, pain and agony suffered by the

°-i”_V:..ir_1ju:*ed’.§ The claimant has sus ‘ned injuries w-~ there was a slight

‘Z/,4

(iii) On depositing the said amount by the insurance company the

same shall be released in favour of the appellant immedi_atelf,é,V”.

Sri Laxman. B. Mannoddar, leamed.”oou11sel perfnit1ed’to«’file

vakalath on behalf of respondent no. 2 witllin weekafrom

bvv