High Court Karnataka High Court

Smt R Mohana vs The United India Ins Co Ltd on 1 December, 2009

Karnataka High Court
Smt R Mohana vs The United India Ins Co Ltd on 1 December, 2009
Author: N.K.Patil And Gowda
IN T HE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS 'I'I-IE 1ST DAY OF DECEMBER, 2009

PRESENT

THE I-ION'BLE MR. JUSTICE N. K. _I?;.Z§LT I.L ..j:    _

AND

THE I-ION'BLE MR. JUSTICE :3}éREE1q:VAS_E_ (§Q~Jv15A  

1vLF.A. No. 7077 o°fA24o_b7  % z " 
BETWEEN: 1. V.   

1. Smtx. R. M0h21113I.,,,.¢_ _ _  _4 V
W/0. Late Ve1'1kzi"é.esh,'--_  }
Aged about 40 ycfV;1V_1'ss,_V  '

3-  :11:

IS / 0.   _
Aged' 21b(')u  _y£*:g11'*&::... ' -

3. KL1§'V'i3._._' V}{23.1;VVj'a11"ia', "  _.
 D/0. Late'Ve11katés11.
~   21b(§u1:  yezim.

 ' "  1\/_£a~st:@V1'°'Santho$h.

.  S Q. 9' L.:it.e~'VeI1E<z1i.es'r1.
 Agerij_a]§0L1t 19 years.

 5. ~.Sr;3'_. G0vi11dasWe1my Naidu,

..  Agc2c121b()ut 76 yearss.
 [P-'atihe'r ()1"the clc-2(_%c'*21ss«:1:c.1)

R/at Pai.tenf.(';()r Agrahal',
White field Roeui.

/

/"MM



Ba11gd1o1'e -- 560 066.
Appellant

[By Sri. R. C1121]}CE1'21Sht§kI'1(:11" for Sri. J. A1131 }{1.11j1_é:§

AND:

1. The U1_1it;eCl India Ins. Co. 1.Jt.d..  ._  .y  «
Regional Off1(~,e._   ..   ' 
No.25. Shanka11"a11aray_ana B:_1i1dVi1'1g,   ~ '~
MG. Road. " _    A '
Bangalore -- 560 025.

2. M1". RR. Ca1rie1p_pa...A_ _
S/0. M. N. Me1deippa. I
11. (}--3. 1321» cross; _
Gangoth ri ' 'L;1y0I,:'tT." " * 
MYSo1'e:.'' ' A '  ='  

Respondents

{By Sxfi. S. for R2 notice dispensed)
‘iTh1’3 ‘E\/[FAVfi1.e’d..V U”,/S. 173(1) of MV Act against. the
judgment. tmd’ .;1w.é1:d”‘~cjlé1t..r%d: 11.11.2005 in MVC
No.7264/2_o04 on ‘~1,.11e: ..’i’iIe of 111 Ac1_cIi1,.iona1 Judge and
Member. 1\7IA,C”‘i*’. 1\/I’et.rbp01iT.a11’1 A1’ea.. Ba1’1g’c110re. partly
a1}V_0{1;Iing the C’l’a£m____Pet.iti0n for C0[11p{‘311SaUOI1 and seeking

€I1hafl'(?fi€’}”H”‘€~E3_t for cc)mpense1t:i011_.

zip}:-€211 comiilg on for admissi_<:)1'1. this day,
N. K. Pai;ifi—-J delivered the following:

and was admitted to Hosmat hospital, where he was
inpatient for one month and later died on 24.07.2.G~Q?ie«…"'dEn ~

compensation of Rs.1E”>,00,000/+ agai»n-st. Ru

4. The said claim petition’ .had’V’CQdfm.e L1,p’u”‘

Tribunal on 11-11-2005. T hgilriflg the
learned counsel on Considering the
oral and d0cumentary:se*Jid,enee record, has
allowed the and awarded
c0mper1satjdrI..Vdf interest at 6% per
annum from the date -.ofA._th.e date of payment
after deducting 100/(‘J r1egligen(:e on

the part, –0:{‘ the V.

5. Beir1g’*- impugned Judgement and

atvat’Vd”,hf;i2_e app’e11atits-have presented this appeal on the

V »th__e C0’rnpensatio’n awarded by the Tribunal

“d”–«A,’t.r3Vw§¥1rds ._1aQs’i~:. ‘()f’depe11dency and Ccmventional heads is

A

I; _W__W.m

6

dependency at Rs.4.09.500/– {Rs.2,625/~ x 12 x 18] as

against Rs.3.36.00O/W awarded by the Tribunal.

8. Further t.he Tribunal has erred in

Rs.26.O0O/W towards conveiitionaklhiheads.

to the number of dependants. we award.,§{sA.%i5.O()Of~-

under the conventional heads.

A sum of Fish. ‘dawiarded towards
hospitalizationim. ahd does not call for

interference.

9. For the appeal filed by the
appellants is allowed judgment and award
dated’ 1 1–v1«1%~’2VVOO5 M.V.C.N0.7264/2004 on the

file _Ii£._vAddiI”vJudge and Motor Accident; Claims

.1’v’T_1fibuna1′,. ‘Biangavbreigviis hereby modified. The breakup is

“under : .. :

J

a) Towards loss of dependency Rs. 4509.500/~

b) Towards loss of co11sort’,iurn.
Conveyance and funeral
expenses, loss of love and

affection, loss of estate.

C) Towards Medical €Xp€I1S;:e¥S      f
hospitalisation   "  .. 

 

Totaiy    '  --i" V

Thus, the appe_i]–ar1t:_s are-.__’»._en~tt.itied t.o a total

Compensation. of Rs.4,42,000/-

awarded 10% towards
the deceased, the total

-‘Rs.4,81,05O/A as against
Rs. 3,97″«,’8{:):’U/r at 6% p.a. from the date of

pet1,t._fi<or1t*t£i1 t}i'€'=_.(V1tc'iit€l0f reaiisatlon excluding the interest

period of 438 days .

‘-A.’-.VThe–“.”s.ee:or1d respondent — insurance Company is

j d1ree’t.ed’toddeposit. the enhanced compensation amoum: of

/- together with interest, within period of four

‘ from the date of receipt of Copy of the judgnaent.

I

Out of the enhariced amount of Rs.83._250/–, 50%
shall be kept in Fixed Deposit. in the name of the first
appellant. in any Natiozialised or Scheduled Be1npk;–,pf(>1′ a

period of five years and renewable by anot.h&er__’ :ix}efye’a1js.

with permission to her to withdraw the intcirevsét.amrtaedi

thereon periodically. The ii.

proportionate interest shall “‘re1ease,dt” in «ea:;1ia.1i

proportion in favour of all the’Vi’aVpipe’11afits,

Office is directevdtii. accordingly.