High Court Karnataka High Court

The Divisional Manager vs Mahadevappa Somappa Gaikawad on 25 August, 2009

Karnataka High Court
The Divisional Manager vs Mahadevappa Somappa Gaikawad on 25 August, 2009
Author: A.S.Bopanna
I
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 25%: DAY OF AUGUST 

BEFORE

THE HON'BLE1\/ER. JUSTICEAS. BORANNAI    

MISCELLANEOUS FIRST APPEAL NOLA?1"82./QDU9Vim/I\f}1;_'S

BETWEEN:

THE DIVISIONAL MANAGER _ - 
THE ORIENTAL INSURANCE CO.  _

N.K. COMPLEX, I<ESHwA'pI;R,'HUBLI_   .
REPRESENTED BY THE ASST, IvI.ANAO;ER'  

REOIOIv§AL'_OEB*IC:E_,\'LAIVIINGTON ROAD

HUBLI  ... APPELLANT

(BY SR1 CS;'=BAE;vNNI;__ADVO.;CATE)

    _____ 

 I  ~ .. 1v1AHADE'v.APPA SOMAPPA GAIKAWAD

 A<}Ev:I.v45F;EARS, OCC: NIL
'-KR/O ITIGATTI, TQ: DHARWAD

; 2  BASAPRA @ BASAVARAJ

~ S /Q': MAHADEVAPPA GAIKAWAD
A ._AGE: 26 YEARS, OCC: STUDENT

A = ._ _'R/O: ITIGA'I"I'I, TQ: DHARWAD

 i _;s_  KUMAR RAVI S /O MAHADEVAPPA GAIKWAD

AGE: 16 YEARS, OCC: STUDENT

J

,-
*0



R/O: ITIGATT1, TQ: DHARWAD
SINCE MINOR REPRESENTED BY
MINOR GUARDIN, RESPONDENT NO}

4 BABU S /O: KALLAPPA HOOLI
AGE: MAJOR, OCC: OWNER OF’
MOTOR BIKE EEARING REG. _ 1- ” ‘– .

NO:KA25/L 1570,12/O: H.1\Ic:’.3/4* ._ -s
1ST CROSS, SAPTAPUR, GOJA’-._ *
COMPOUND, K.C.D. ROAD, DHARWAD

THIS APPEAL IS, E1LED_….u,ENSAT1ON OF

RS.3,80.I,0GO./1;: a$A?1T’II; INTEREST ‘@vV65/0 P.A. FROM THE DATE
OF PETITION T”iLL,..T}’¥{E ‘DATE OF PAYMENT.

THIS APPE’AL”4V’CO’IvI1,NU{‘ ON FOR ADMISSION THIS
DAY, THE COURT D.ELIVVERED THE FOLLOWING:

” ….. ..vJ1g.DGMENT

–.,T1a.§V’~Ia:,’pRDeElant — insurance Company is Calling-<ir1

quehstibnvtt'SIé%fjI3.1CiVgment and award dt. 23.01.2009 passed in

— , V MVC1ENO,’3,4S/S 2007. J?

,,-v–

(0

. REVSPONDVENTS *

document there is no other document available on record to
indicate that the age of the deceased was anything other

than what is indicated therein. What is being projegclteédris

that the age of the second claimant is indicated

in the cause title. That allegation cannot _b..e,_l_thei’ci*iteria”

since it is also indicated that thejsecond; ciaii:n’ant’–was

student and therefore the th.ere can ‘also be. and erifoit
Therefore, mereiy on assumptioln,it~cannother unless
there is something conc1’ete. agelliofii the first

claimant / husband indicated and the age of

second ‘son ‘1’nd’ic_at–ed as 15 years and in all
probability .._the age in the postmortem report

appears-~to be correct. i’Since ultimately the compensation

llgranlted irespectlllolf death and the claimants are none

other Virmisband and two sons, the compensation of

RS3,-S0,0_()D not excessive. Therefore the same does not

for interference. Accordingly the appeal being devoid of

it “merit stands disposed of. No order as to costs.

3

‘a

The amount in deposit may be transferred to

Tribunal.

In View of disposal of “:_’t’h;-.3” appeol .

104608/2009 stands disposed of sa.i1ie«dVoAesJ§not

survive for consideration.

BNS