IN THE HIGH COURT OF KARNATAKA AT BAN GALORE H. DATED 'i'H}S THE 16*" DAY OF SEPTEMBER 2010 Q BEFORE THE HON'BLE MRJUSTICE S. ABDUL NAEEEPO 5 4- MISCELLANEOUS FIRST APPEAL No. 681212063 R $__ = O 7 Between: Giriyappa, S/0 Shankarappa Kowdi, Aged about 28 years, 2"" Main, £63' Cross, -. V Vs Behind Ganesh Temple,» - Vinoba N agar, Davar1~agea_:e:1-- ' (By Sri K. R:aj'ashe1efi;;r? z§E§§y".e) And: O 1' V H" E B.R._ Raj ashekhar, _ S/,o}.B. Ra1nana'th,.._V V ' O'Nne:fief'1"-a.ta IndiOcf)'rn'Car, _ . ?=l.Q.KA-17/.A4'1782,P.J.Extension, O' ' The Divisierraid Manager, V The New India Assurance Co. Ltd., Davanagere. (gysr; B.C:. Seethararna Rao, Adv. for R2 V served) .... Respondents.
2. I have heard the learned Counsel for the parties.
3. Learned Counsel for the appellant would contendthatv thexn h
accident had occurred during the year ..vclairr1ianit_”w_as_:”‘V”
earning more than Rs.4,000/- per month. The-ffiiibunal “to
have taken the income of the ciaimantrratleast atv”R_s.’Z1,Gt}(}/ll-“v;¢per
month
4. On the otEierfihand,.:lea1§ned Couns–ei’ -apt)earing for the
second respondent.¢Ins.ut’jance Conipany’t’has”‘§sought to justify the
impugned gment i ., ‘ l
is’ not “dispute, that the accident had occurred on
l”’23A.4.2007V. TVhe.oclainiant was working as a Driver of the vehicle.
Vv Havinghiegard’ to inaterial on record, i am of the view that the
.Commissioner.tot1fight to have taken his income as Rs.4,000/- per
n1onth.’iI’i=5..that is so, the claimant is entitled for a total compensation
RV’s.1,52,488/– as against the compensation awarded by the
it
Commissioner in a sum of Rs.1,15,129/–. Thus, the clairr1ar1t.f1Vse»._l”._V’
entitled for an additional compensation of Rs.37,359/–.
6. In the result, the appeal succeeds __an.d__it is_–acco’rdi:ngl5t
aliowed in part. The second respondent-Jnsura,tfice’iV Company
directed to deposit a sum of Rs,37,359[¥”~.i:n adeti-ties.testtteitjshss,
been awarded by the Cornriiissionert…Vlliffhe’gsaidhl amottntii of
Rs.37,359/– shall catty interest at 971/2 perEar.;nlultriifroirn._the date of
the application till the dateof 2% ualnnum from
the date of the ordet’°ti.l_1 depo”sit;vTheldeposit as above
shall be within “c–igEit weeks from the date of
receipt of a copuy._of this order; The Commissioner is directed to
_di.sburse amount to the claimant on such deposit. No costs.
313399