Karnataka High Court
Veeranna @ Earanna vs Chambanna Fakeerappa Churchi on 5 December, 2008
(SRI.N.R.KUPPE:LUR, ADE, FOR B.v., FOR R2.) = . =
(R1 W SERVED.)
THIS MFA IS 93.50 8/8 173(1}_'Tc>§- Mv_Ac:*1', i%_CiAINST
THE JUDGMENT ANE) AWARfD_DATE=.f) 24/7/T2003' PAS};-'SEE IN,
MVC.NO.'248/99 ON mg FILE 1:2,?' Tm}: c1'v1L'gJU"i){3$w(&3R.:3n:;;
as EsMACT., HAVERL PAR'I"L3j'* ALLO'§'£IN(}': ma CLAEM
PE'I'IT§ON FOR COMPENSATIEJN ';=m) SEEKING
ENHANCEMENT 01?' c{§m.:?ENSA'?1Q_:¢_V'
'I'H§S APPEAL coM:Tb:V<:{L'V0}x:" Faj§?.'Q.1%;';3E}2s, THIS DAY,
SREZEDHAR RAG, 4., D;3,':,iv.r2;R13:3j;§:~1E '_FQ};LOWING:
Th{«;*~ filéd bgftixévé petit.ioner/ appellant for
enhanéezfiant. .Qt:€:5gii-@1396 of the accident, negligence
and existe:'1ce'of 330116}! Vafe not in dispute.
V Tii4":f:.},' é€i:?:C§.{3j1€I' is aged. about 11 years, The petitimtler
of tibia on righi leg anfi fracturta of Qfid ané
3" M?' vim-neg in a motor vehicle accident. The disability is
A f_"a$s}és.3ed at 10%. Nofzicmal income of the petitioner is aasessed
' a 3;.§ R's;L2,}O{}/w per month. The incame 193$ prapertienate is
" Hfiisability is Rs.21G/ --. 16 is fllfi muiiipiier appfifid.
After hearing the counsc-':1 for the appellant and the =i11S11I'CI",
the following compensation is awarded on the f0I10Wing"h6ad.$:w
1.
1321511 and sufferings Rs. gg,a::%o;z.;% 2 V.
2.L<:1-ss of amenities and discomfort Rs. 1» "
3. Medical and i11cidenta1expe1:.’SéS””. .g
51,033 of income on account of f’:1’fl:_”11 i’€:V «.
(Rs.210x12x1{-3) ‘ Rsfi ” %§{},_(3g2QV]~
Total ” ‘Rs} ‘ 9c§;,32o/-
The petitioner is A::;;’_r’i’:’::i’r;ie–§;1 f§2§”V%”a..V;o§;é11.compensation of Rs.
90,320 1- as agasggst Rs.5_2,$QO .:.;uva;rc1§c1?py’-‘the Tribunal. On
the eiihanced “tbs: petitioner is entitlad far
interest a t-_6%V date Qf ggatition trill the ciate of
_ payzfisfzf; The is aliowed,
Sd/-‘
Judge
Sd/-w
Judge
-»-Vib/~