Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Karnataka High Court

Sri Abdul Rajak S/O Jabbar Sab vs Sri P Riyaz Ahamed S/O P.Abdul Rasool Sab on 26 July, 2010

Bench: Manjula Chellur, B.Manohar

IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAI)

DATED1}HSTHE2%"PDAYOFJULY2QfllEll:9l

PRESENT _io_

THEIKMWBLEPARSJUSTKE:MANJomiCHELLUfi%f?i

nflaHoNBLEnnxgUSHcEB$MANoHARi

Miscellaneous First Aooeél  (MW

Between:

sn.Abdu1Répng«V"»_i+;."
S/o. Jabber  7:.;__ V "

Aged about 49 _ _ _
Workingas -a R.eVe.uue~ In"-spe--Ctor
At Bellafyi. . . =    .~

R/o.oJwa32{ukuai&:22;iV
Ex--Se1jvi.,c:erz1er'1 Colony} 

 . ..Be1aga1 Cross,
 Beliaiyi    "

Appellant

  Reddy, Advocate]

T Sri.*.P".Riyaz Ahamed,
VS./o. P. Abdul Rasool Sal),
V' '».A*ged about 26 years,
Rider W Cum--Owner of the Motor Cycle,
Bearing Reg. No.KAw~34/J--l53-4,
R/o. D.No.36, Ward No.6,
Lalakaman,
Near Sree Balanjineyaswamy Temple,
Bellary Taluk,
Bellary District.



Ix)

2. M/s. New india Assurance,
Company Limited,
By its Divisional Manager,

Bellary. - Re spondeia-tsj;  "   A' 

(Respondent No.1 is served,    ' ,

Sri.M.K.Soudagar, Advocate, for Responden No.2)» i This MFA is filed under Section (}':)'~,0'fif against the judgment and award "dated O2'-.l2.200;5 "

passed in MVC No.304/2002 ofithe fih-:«..of--.the iPr'IJ'Ci{ri1 Judge (Sr.Dn.) 85 JMFC --curri"--._ M,emb'er..,_'MA(g3T--1V, Hospet, partly allowing the' * ,_,c1ai"m._ peti"i:ion for compensation 8:, seeking _furti1er'*-rnizancement of compensation. 5 " "

This disposal this day, Manjula Chell-1,ir'v,..J,._,,g delivered the following:

ii wWe have gone through the judgment of the V'Vtrial'Court'«a11d"so also the records. 'id;l"_he"i;,."appellant herein has sought for ~enhanceri1ent of compensation as against the award of » together with interest at 6% pa.
According to the appellant, when he was idrphroceeding by the side of the road on 5.12.2001 at '~..~J about 11.45 a.m., a motorcycle bearing registration _No.KA~34/$1534 came from Royal circie at a high speed driven in a rash and negligent manner» dashed against him, as a result he sustaii1ed'~--griejfonsii injuries. He was taken to v1Ms hospital iaiid shifted to Adarsh Heart Care' centérehvt. i.rirriiete:d: amass Mallige Medical Center, Bangaloirei:According to he underwent surgery for and he spent more medical care etc.,. He inspector as on the date of the accident he is not able as before the accident.
_ Therefore the ap'pevllantV'.has sought for Rs.8,00,000/-- as IIV',.C¢'m'p'éI1S.éitlQn':"It is a total denial on the part of the 2nd relspo:.1_deVntl"_in__stirance company and the 13' respondent Qwnerfl' oil-fiiithel vehicle. The)' have called upon the faeppeiitlantilto establish each and every allegation made. It is further contended that the motor cyclist not have valid and effective licence, therefore the insurer is not liable to pay the compensation so far as rash and negligent driving of the rider of the motorcycle, the said issue has reached finality as none of the respondents have challenged the opinion of the regarding the said aspect answering in ' appellant.
examination on this aspect hasvbeen d.'one,i nothin'g'~wa"s elicited in favour the respondentsfff
6. Then" 4_l'comig3'g tgjnantum of compensation-,"' iiliacerlated wound on occipital i)lf'f'icierl though certified as injuries are later when the problem aggravated, Dr.S.F.Gaddi opined that lithe in-jn1~'iesg are grievousv in nature. He was inpatient at later he was shifted to Mallige Medical Centlre_,'il3anga1ore. According to him, he spent arnonnt of Rs.1,00,000/-- to Rs.1,12,000/-- towards A «nljedivcralgll.-'expenses. He has taken two months leave for VA '"h,is_treatment.
7. According to him, he is not able to discharge his duties as he was doing prior to the accident. We
5. We note that though'e.the'_'_"tengthy