High Court Karnataka High Court

Y K Satvik vs H P Thammaiah on 23 October, 2008

Karnataka High Court
Y K Satvik vs H P Thammaiah on 23 October, 2008
Author: B.Sreenivase Gowda
1

IN THE HIGH crpum ma' I{ARNATAKA, BANGALGRE

DATED THIS 'I'HE 2.3m my 01:' October ggégaii " 

QEFOIEQE

THE HQNBLE MR. JUSTICE B.1SREE1{I§.'ASE'--CQW:IiA . 

M:s.<::. FIRST APPEALVIE: 441'3_C)--F :20Q*;?'4g%;§z1 3(j Ly 
BETWEEN V % V     M

YKSATVIK  AM ,  
S/O Y.L.K. PRA11  APPELLANT
(B3; Sri: M BABE} , '4AD-'V7.3  "

        

 . mi"*:t:iA;»i£s;:A:AH

  MA.jGR X53/0 PU'I'TA BASAFPA
 R.,»+J;::» :*.4:rc;~2o 1, CHANDANA', 'K' BLOCK
15%;AR1AI<RISHNANAGAR

 n : 4% MYSORE

 'NATIQNAL INSURANCE Co LTD

REPRESENTEB BY ITS MANAGER
{).O.«1, 3RD FLOOR

UNITY BUILQING ANNEXEE)

MISSION ROAD

EANGALQRE-27

 RESPONDENTS

{By Sri: N NANJUNDASWAMY FOR R}, A’ . –
Sri GANGADHAR SANGOLLI ma R-2T}.____ %

MFA FILED U/S 173(1) Q12: r;:V’TACr, A’

THE JLIDGEMENT AND AWARD “DATED,»’28.09.2C}G6

PASSED IN MVC N0.3237/2@_ok~:~% ON”TE”IE._F§LE3:V()F XVI ” %

ADDITIONAL JUDGE, MACT, BANGALORE’; C’.I’I’Y,
ALLOWING THE (.:L;.=.m– “‘PE’PI’TIO§\I FOR
COMPENSATION AND’*«-S£§EIi§N;C: ENHANCEMENT FOR
COMPENSATPCBN.

This taming on far
at:§1::1iSsieI1 d§¥;3f,._V_t11e«Cu*u1t _r;i€:_livr_:r¢§ ‘U516 foilowing:

……..m……….-_….m…_—

‘I’h§$f’* for enhancement of

_ comgigfizlsatiola; ” A V

of the casse are stated as Lmder:

onéegi/:2/2005 the appcnam after finishing his

“‘ci;1ty ifi._.fC§CI Bank while frezturning ta his house on his

cycle bearing No.KA-05-EH/ 3866 at Varthur road

Marthahalli Doddalma N. Gimdi, a lorry bearing

V N3.KA-09~A/ M93 came in a, rash and negligent manmtr

arid vialfintiy dashed against his motor cycle, as a result

cannot be said that he is not s11ffe1*ing fr ”

and unhappiness in future .’

towards I033 of amenities an théiéwcr :siCi’§v.3,;3d_V§th€

same is deserved to ‘ac of
Rs.20,000f~, amordingfir 1 ;:w;g1+§1″~–12:~;A::~5,000/– towards
lass famc:r1itjes:.<a 11d V' . .

10. for enhanced

_ roundesd off to
in’ Rs.48,000/- awarded by the

Tribunal. ” c9111pc::1sat3’0n W131

” ” mtgrésta: 6% ;;.a}’fr»aTm ma date 0:’ petition till

L.t1*i%.’:T-r3z’:;1′.’_:=.§§’ Qf “f5af3%:j3e§1t.

‘V Aércordingly, the appeal is aliowed. The

V Jgrdgzneizt and Award passed by the mbunal is

‘ fijgdifiad in the t€IfI’IiZl$ indicated abeve. Ne.) urder as 11:)

u ” V , wéosts.

12. The IIISIJIBIICC Company is ‘

the enfire compensation amouliii Wifliixi f

from the date of recaipt of a saggy’ of t.'”1_iS awarti.j

Lr/