High Court Karnataka High Court

Vishwanath S/O Dattappa Bannigal vs The Manager The Bombay Goods … on 11 August, 2008

Karnataka High Court
Vishwanath S/O Dattappa Bannigal vs The Manager The Bombay Goods … on 11 August, 2008
Author: B.V.Nagarathna
-;..

IN THE HIGH COURT 0? KARNATAKA CIRCUIT BENSH
A'I' DHARWA5  

DATED THIS THE 1 1*-'H DAY 01:' AUGUsT§.:é(}i:'s'%:-~--   .

BEFORI_3m,V 

THE H()N'BLE MRS. JUSTICE E%'.'\£§$AG1_§RAT§i'%§fA__ 

M.F'.A.N01_1-1_0'78V]2C$Cr?'V   
nmwslax:  %' % 

Vishwanath, S/o Dafiafija 
Bannigol, Aged 27 years,  '  ;
Dec: AFC-80 BRA Police; _  '

Koppal, Koppa1««D---isui{§t. :  _
1   * ;  _._.»....APPELLANT
(By Sri;-B,.STI:za'.i~e:;i:i:=a_:i3as£3j;.iIaV,v'Adm;..,_ 

1. The ffiiafiagéf,  Goods
'I'm11.spo11: Garage, 'I'broi1gh its Manager,
Sr; Mustam, 3,10 Pcnnuram Kashappa,
Aged :49 years, O¢t3:" Manager,

. ' *Bom_13ay  Transport Garage,
  Rfo Bhgégai Saiyaudmm,
~. A-It1'a&:<i3t3;.(:e2:'1xie11t Works,
'Tadapa. 11. ' '.52. Ailanthapuram District.

2. 'Fߢ';.Bfanch Manager,

=  A. vfjnitéd India Insurance C.o.L1;d.,
 _ Branch Office at Bangade Bhavan,
 'vardha~4420o1.

  RESPONDENTS



- 2.
(By Sri. B.C.Sc~etharama rao, Adv. For 82)

'¥'}:1i$ MFA is filed under Seciton 173(1) of the M.V.Act
against the Judgment and Award dated 21.()6.2OO?VT'1:?assed
in MVC1.Nc}.286/ 2096 on the file of Member, Add1;MA{3F. 85
Presiding Oficer, Fast Track Cou,rt--II, Kappa], pamiy 
the claim petition for comgzcnsation and   ibr' 
enhancement of compensation.   ' ' 

This MFA coming on for AD§vfiSSI{}N'--«¢on'  
court delivered the foilowixzg:      VV  

Junamgfir"
Though this  is  {gr  with the
consent of the Iearncdv   fgiidgias, it is hearti aneti

disposed offinaijy.  V   _ «V ,

2. This      claimant seeking
enhanmmrimt   filrikallerzging the Judgment
and 1g$;.5$se§£i;"ig '9J:$.?c.:~ig§;'2£i5/2006 ciated 21.6.2007

passeciby? thé Fast Track Court-Ii at Koppal.

 "  _   :§1ev§§iit':'Iae':ts of the cast: an: that on 10.7.2005 at

  35011:" the claimant was riding his motor cycle {in

  the limits of Talakal, near Banapur Cross,

,»{

/2



..3-

when a lorry bearing No.AP~02 5453 drivtm by its ._a

rash and negligent manner came fmm back   _

over takingjthc motor cycie dashed against  A Ag u  

a result 113 sustained injuries  i-.1c[1«T'c<L} nT1;$g:'a;11y appeared and denying the

avcrmcnts 'made  petition sought for dismissal of

   ..... 

5;. H {id uf!;i_a=, 1b asis of the above pleadings, the Trihtmai

Vivl;e.f4<'J.»1Iowing issues:

"1. Whether the peiitioner proves; that he
susiained grievous injuries in an accident which
oeaerneci on 10.22005 at abvout 10.30pm at
N,H.63 near Barzapur Cross within the Iirnits of

%"

this appeal.

the” counsel for the responricnt.

-4-

Taiical cfue to the rash and negligent driving of
lorry bearing No.AP~O2/ U-5453 by its _
re5P0nden1No.1? ‘ -« ” ‘

2. Whether the petitioner is
compensation? ifso, how nmcEz.a;zd_I_fi~em ivh4.’::*r:!>._f_

3. What order?”

6. In support of his case,””t11§:::!a1’ma’ self
as PW.i and got “1..*.1_.&arkt:ti”” «to while the
respondent] insurance in any evidence

except getting V

‘7. The _f’jI;v’j:*z’jf!V).’t1.1′:i:33;.oI;;.’.Vfcl3e’ gas:-.3 3:’ the material on recorzi
has granztéd V {if Rs.92,5(}0/– with interest at
the rate uiyfé 6% date of petition till realization.

NQt_%:’:t’3£:i1:g the said Judgment and Award, the

8. I».fl.1’av$’ heard the learned counsel for the appellant and

wh§’1..w;s’ or corroborate the medical
eifidence by the appellant. Under the
the award of compensation on the head of

Z “t and medical expenses and attendant and

., 5…

9. It is submitted on behalf of the appellant that he had
produced euffecient medical evidence to prove the

appellant had sufiered injury to the eye,

other deep Iaeerated wounds and thexefore;

erred in not awarding any compe:esat§en«:Ve”n_ the
of amenities, loss of fl1ture»hVi1;1con1e, ‘loss of

capacity, loss of income that the

award of compensation on the _§)f
and medical expenses;*’2tft?.:ii1ea§g§erg requests
this court to xe~ass£ées enhance the

same.

10. On the Qtherttlizixld, by the counsel for

the :_xespend,ei’2t the hT’1:ih.t;1.11a1 was jusfified in awardizztg

comjfienseitioa. j0f_Re}”3é,’5QO[- in as much as there was no

%’

.. 7..

evidence to contend that there has been loss in salary or any
adverse impact on the sexvice conditions of the appeliaut.
However, I find that the Tribunal has not awaxigzled any

Comyensation on the head of ioss of anlenitiesfufther

the await} of compensation on

conveyance and special diet __ex,pense_S” 1: ‘1:uVeagei’.» _

Therefore, on the head of less Qf : “3fa1}3%1_: of

Rs.25,{}0()/- is awaxtieé at:ie:§~..§)n {he

charges, a:ft;;–1Egt:;hc:r 1- to take the
totai ;°..s.:31,o00/ – with interest at
the of claim petition till
on deposit shali be released to

the _

VTh::. app’e£iI’i§v¢l.lIoured in part in the aforesaid terms.

3 a Rae is granted two Weeks time to

.’ ‘ in this appeal.

Sd/~_:_
Judge

xvxvv