High Court Karnataka High Court

Venkatesh S/O Vabanna vs The Divisional Manager The New … on 14 August, 2008

Karnataka High Court
Venkatesh S/O Vabanna vs The Divisional Manager The New … on 14 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA

DATED 'I'I~iIS THE 141% BAY OF AUGUST 2Q="§:i8%j'L:*F%A:    ~

PRESENT   

THE HON'f:3LE MR. JUSTSCE K. <.3RE;E1$HAR  

THE HONBLE MR. JUSTICE 13.%%s':eEEa;NAs~E GQ'§mA

M.F.A.NO.1'2;"§8~/'2Q(i'%7iv 
BETWEEN: 4 V % 

Vcnl(atcsh":'~3/oTAVaba"i3;::a,"'--.»   "
Age: 33 years, _Ocxf:; Agictfltmt, _'
R/0  Iviagnigzxf   "
Mandaiamflfq;  " "

District :   Appellants
 iSR1,%% CHAMDRASHEKAR P. PATEL, ADV.)

1. The;-Divisinnai-Maxmgm',
The New I1;iiia;'Ass11x'aI3.cc Oo.Ltd.,
Opp;.. B1;s':3tax1d, Double Road,
 Main Branch,

'T  Bx'a.nch"a1: P.B.No.366,
"  '~._Gun}-«Road, Opp. RDCC Bank Ltd,
'  Raichur.

  2; siiivkumar S/0 Rajshckar Patil,

 Major, R/0 H.160. 12-1~129/4,

% " HR. 4 Layout,

5%.



Jail Road, Raichur. RESP0NDA1?3l$¢"i'S'j44A:"'VA.'« 

(BY SR1 Riv. NADA GOWDA, ADV. FOR %Rg--*1.3Q    

THIS MFA IS FEED U/S. 1*:f3%("1) '0F"._M;'d§_" ;am'1'1'ION.      

This M.F.A. coming'    day,
SREEDHAR RAG, Ji'd{31iV€$I6§1'Lf1€_4fOIiQWiI1fi"V

The    the road was hit
by a Tradt9r§   Sustained oommirmtcd

frmturc Q1'   petitioner is aperatcd and

 nr;§s':o:fms  disability at 20%, which

   and the total body disability

   10%. The petitioner has produced

--    show the land holdings. In the absence

 of  income pmof, the itmomc of the petitioner is

V.    assessed at Rs.3,00{)/-- per fixonfll. The income

  .1535 proportionate of the disabiiity would be



R3300/--- p.m. The Tribunal dismisseci   _

petition for the following rmeons :

a) The complaint is lodged berm?e«_tig¢%'%T

Police three months after __ ~   1
b) There was no damage to  o n«. of

the accident;  ._ _'   
c) The petitioner had taken  a Private
Hospital and net in  Haspitax.
2. The   are untenable.
The Police    filed the charge
sheet  guilty. The Insurer -

respondent  'eontra material evidence to

‘diepm£%e’ we accident made out by the

% Therefore, the dismissal of the

: . J . , V Pctitiatxzfis ”

A’ 031, tgensider-ation cf the evidenw on record, the

_ is entitled to a compensation of Rs.40,000/~

and agcny, Rs.10,000/– for medical and

incidental expenses, Rs. 10,000/~ for loss of emenifies,

Rs.10,000/- towards loss of income during treatmex1t._b

period. The petitioner is entitled for future

Rs.57,6G0]- (Rs.300/- (income) x 12 (m1ms;%j x ‘ 1 6″ L

(multiplier) towards loss of future

disability. The petitioner an :’e1z1tifle§i”._ *

compensation of Rs.1,27,600/-

from the date of petitian V

4. Accord1’ngly, ‘ are

allowed :’ ”

sal-

Iudqe

sd/4
Iudg3