High Court Karnataka High Court

New India Assurance Co Ltd vs Smt Mala on 17 March, 2008

Karnataka High Court
New India Assurance Co Ltd vs Smt Mala on 17 March, 2008
Author: B.S.Patil
MFA N0.8099.07

 

, nmwnmn:

1% /'v'g,;_._j .:7.':'\.w"1'c.7- 

(6, _/_,;._..(Z.,..
Wational Insurance Co. Ltd Q

 No.19/4, Sax-panchal Ama':e-'.¢, _
9+. \=t-""3"" _ 1" Floor, Dinnur Main Road, _ --
M ' -lb -L},-,,g.7 Bangalore -- 560 032, ' I V V
M 4,. *r'°"' Now represented hyits  
V' ' Divisional Manager,   1. _
Divisional omcc Nc*;{1._1, . .  
4"! Floor, Toéivcr » " j_ _
Unity Building, J--f3.;,Reac!--,w " A - A 
Banga1ore":.=5:3<:s%oo2;    : APPELLANT

[By an. izgrlnj sn 1e£-;;m§a,"V%Aa§.;%_ %

 V 1  "L"Q   ..... .. "
"'.""'7"-"~.'1I

 .1. . -,\,Jx.u I.-3

* . W!o%1€vmw:nna»

;..',_._...'-! ran .;.. ...g_
':1 "'

4 ycq.-ua,

 .  Ciiautiana,

D/0 Kempanna,

Aged" 10 years,

A TRep.-by its Natural Guaxdian- R-1,

Smt. Mala,

" -._A.gw:d_ 29 yI:::3_.,

 Muster Dhanush,

S] o. Kempanna.
Aged 6 years,
Rep. by its Natural Guardian- R-1,

Smt. Maia, Aged 29 



MFA No.8099.0'7

4. S11. M. Muniraju.
Sio. Sri. Mekala' ppa,
Aged 60 years,

1.3'

Smt, Smojamma,
Wlo Sri. Muniraju,
Annual An Iranian
I159" "ru _y\.-nun,

9|

 imanda Kumar.
S] 0. Sri. Muniraju.
Aged 30 years,

7. Sri. K.PIakash.
Qln Hr-inhnnnnnc   
"I V' '"*"""*""rr"'I  .  .1 . 
Kunduvathi (ViJ1agev&.'~l-'?_ostf:,   .4 V *

C1.:1.1-..1....11...pu1. rP..I.-.1".-. ..

Kolar District. ' 1 A

 " 1  __:f.Rl5BP0lIDElI'l'B

This appeal 5is_f1led«ui-3 173(1) offlie Motor Vehicles Act
n:-ngainst the 5;Juci_+;;mefit. dated 11.01.2007 passed in
WW0 No_.3H14G.[  one 'the file of the Addl. Judge, Court of
em Gauges,' g'is.J!e.rx-;?;:i:;z', Memhez°;"In.ri.A.CF-V, l\.I!et.n;J},1o11'.Li.a;; 
Bangalore ._ (SC<3HV.._"No;5)';-.,__a1ave1diI1g a compensation of
Rs.4,:"$4,GGU:._i--  pas. fr"m the date of petfihn

till deposin » '

j This  coming on for admission. this day. the Court

 '~   the fol1o'wm.g:\ e

1.  This   appeal by the insurance Company aggrieved

 '"by_the  of compensation awarded by the Clam s

A   vide its judgement and award dated 11.01.2007 in

1 _h,41.V.C.No.3140/2006.



MFA No.8099.0'7

2. One n inpan ta alias nemmflc-'....a was ..L1_!ed in an
accident that took place on  when a temmwifiven

by its driver in a rash and negligent manner dashed' 

him while he was walking on Karahalli cross--,j:   

Resort. His widow, children.  it '

petition claiming compensation ul of

Act. The first claimant herself as   I L'

.9 R8 w..ze pmd.I_1...ed ,n__d_ - =.fI'he respondent though

the copy of the “ti mark”d as
Ex.R.1. it idocumentary evidence
placed _on_ a finding that the
accident account [of the actionable negligence on
the part of the In so far as the claim made

for Vcgompensationj’ tl1e’V”I’n:bunal disbelieved the version of the

that._.the deceased was earning a sum of Rs.6,500/-

_,’d
E!
n:

I23
‘E

I
g.

£2
E
E

-3
553
E:

0!:

::

t:

n.

{D

-1
’15’

-I
3
*2:

2.
SB
8
<
1:)
Is
Up

Doddahailapur. However, 'coking ** m- ofiaer materials the

' Tribunalifound that the monthly income of the deceased had to

at Rs.3,000/- p.m. Having regaxd to the age of the

deceased at the time of accident (30 years) and after deducting

1/ 3"' towards his personal expenses, the 'l'rihuna1 applying the

ea"

MFA No.8099.07

multiplier of 16. quantmcd Lu l”ss of dependency at
Rs.3,84.000/-. As against other conventional heads like loss

of consortium. loss of love and affection and loss of

amount ranging from F.’s.15,000/- to Rs.20.0G(:):i

awarded. Totally a sum of Rs.4t.54».-000f_”-tlllisl

compensation along with interest p.:a.

petition till the date of payIne1~}{‘*~.\V_

3. Learned counsel that the
amount awarded towards ‘ and loss of
estate at Rs.20,0QQ1f- each; on side and requires

int… .erence _y.ti1_is’ ,l ; A

4. lzpvhave the materials on record. The
Tnbunalihasettaken of the deceased at Rs.3.000/-
ha\(i:_$Ig’ !’.€gaIxd”‘t’11e’V’fact that the claimant had failed to

_ .. .1’.

;£’..”.._},Y”{_’,_…..1.T£I.eI1t._I’_\,f evid..nce ‘_n su port of her assertion

that he’? “ms “etting R.6.500,’- pm. as ..a.azy; Th…

accident’ has taken place on The deceased ‘W11

V’ was vrerlking in a private establishment as an employee. was

V-..l1aJef=and healthy. He uias aged about 30 years at the time of

his death. He has left behind a young widow aged 28 years

and two minor children aged 9 and 5 years iespectively apart

1%

MFA No.-3099.07

Rs.3,000/ – p.m. Though the sum awarded towards lose-“of iove
and aflection and loss of estate is mar@’nally on the.E3itg1ee:rT::side

having regard to the totality of the cheumsmafices

conservative approach adopted in ;~eco:e¢mg«,M the

monthly income of the deceased. I

this arpeal. Hence, the diefl1iee.ed*de*Jbid of L’

“exit”

94:1-

tau; M
.. _1____ya
JmI–

Ch

nu: IIIA 8099I200’7

1 -%-2%

There is a mistake in showing the name of _

I—–…

1* #9 wow» {W4 €d’ar1(.$ -H -0?

!’-…….-“Ia .A._…1.m=I__-_. ___pa;1y Limited”, the a3;_ip-a-.’ila1′;t_’s’~ 2;]

..hb.’.’.fi as «Nae.-J__.P_a1 gnemrnnee C.3 nqanv ‘Thi.-1His_.3a é

Hence. it. is ordered ‘§th§v’hppcflant shall
be corrected as Limited’,
gee the name company Limited’.

The H<":ut and a fresh certified
copy be issu e.1_

Sd/F M
Tudgé

L; the cause me,_ Instead of describing ;1:11¢:__iitppe_:l'lV:'a'I'1fLt.:#_=t_f:3'V"'l'l¢V';f'\a7V E k

{j_______———